IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1793 of 2010()
1. SATHYABHAMA AGED 46 YEARS,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE ASSISTANT CONSERVATOR OF FORESTS
3. CORPORATION OF KOLLAM REPRESENTED BY ITS
For Petitioner :SRI.K.P.RAMACHANDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :15/10/2010
O R D E R
C .N. RAMACHANDRAN NAIR, &
K. SURENDRA MOHAN, JJ.
--------------------------------------------
W. A. No. 1793 of 2010
--------------------------------------------
Dated this the 15th day of October, 2010
JUDGMENT
Ramachandran Nair, J.
Appeal is filed against judgment of the learned single Judge
declining to direct respondents to entertain a nomination paper
submitted by the appellant without signature. Counsel for the appellant
submitted that defect is not grave enough to reject a nomination. We
are unable to accept this because in our view, the learned single Judge
has rightly held that nomination filed without signature is invalid in
law. Consequently Writ Appeal is dismissed.
(C.N.RAMACHANDRAN NAIR)
Judge.
(K. SURENDRA MOHAN)
Judge.
kk
2