Kerala High Court
Babitha C.R. vs The State Of Kerala on 5 October, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30613 of 2010(B)
1. BABITHA C.R., D/O.SHAKE ADBUL RAZAK,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE PRINCIPAL SECRETARY,
3. THE STATE ELECTION COMMISSION,
4. THE SECRETARY HEALTH AND FAMILY
5. THE RETURNING OFFICER,
For Petitioner :SRI.C.S.AJITH PRAKASH
For Respondent :SRI.MURALI PURUSHOTHAMAN, SC,K.S.E.COMM
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :05/10/2010
O R D E R
P.N.RAVINDRAN, J.
-----------------------------------------
W.P(C).No.30613 of 2010
-----------------------------------------
Dated this the 5th day of October, 2010
JUDGMENT
Sri.C.S.Ajith Prakash, learned counsel appearing for the
petitioner, submits that the petitioner’s nomination paper has
been rejected by the Returning Officer relying on the instructions
issued by the Government in Ext.P5. Learned counsel also
submits that in such circumstances this writ petition may be
dismissed as withdrawn reserving liberty with the petitioner to
challenge the rejection of his nomination paper in other
appropriate proceedings. Leave granted as prayed for and the
writ petition is dismissed as withdrawn.
P.N.RAVINDRAN,
Judge.
ahg.
P.N.RAVINDRAN, J.
—————————
W.P(C).No.30613 of 2010
—————————-
JUDGMENT
5th October, 2010