Kerala High Court
Ipe vs State Election Commissiner on 14 January, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33041 of 2008(H)
1. IPE, VADAKKO THADATHIL,
... Petitioner
Vs
1. STATE ELECTION COMMISSINER
... Respondent
2. SUPERINTENDENT OF POLICE (RURAL),
3. S.I. OF POLICE, PERAMBRA POLICE STATION
4. CIRCLE INSPECTOR OF POLICE,
5. KAYANNA BAZAAR,
6. PRESIDENT, KAYANNA GRAMA PANCHAYATH
7. P.C.KARUNAKARAN,
For Petitioner :SRI.C.VALSALAN
For Respondent :SRI.MURALI PURUSHOTHAMAN, SC,K.S.E.COMM
The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI
Dated :14/01/2009
O R D E R
J.B.KOSHY,Ag.C.J. & V.GIRI, J
--------------------------------
W.P.(C).33041/2008
-----------------------------
Dated this 14th day of January, 2009
JUDGMENT
Koshy (Ag.C.J.)
It is submitted that in view of the interim order
dated 18.11.2008, no further orders are necessary in
the writ petition and the matter has become
infructuous.
Writ petition is accordingly dismissed as
infructuous.
J.B.KOSHY,
Acting Chief Justice
V.GIRI,
Judge
mrcs