IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18900 of 2010(J)
1. V.K.SHANAVAS, AGED 43, SON OF LATE
... Petitioner
Vs
1. T.S.VIJAYALAKSHMI, AGED 35,WIFE OF
... Respondent
2. KADUGALLUR GRAMA PANCHAYATH,
3. STATE ELECTION COMMISSIONER, OFFICE OF
For Petitioner :SRI.SHAJI CHIRAYATH
For Respondent :SRI.MURALI PURUSHOTHAMAN, SC,K.S.E.COMM
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :17/06/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
-----------------------------------------
W.P.(C) Nos.18900, 18901, 18902
& 18903 OF 2010
-----------------------------------------
Dated this the 17th day of June, 2010.
J U D G M E N T
All these writ petitions are filed by the petitioner seeking for
a direction to the Election Commission to pass appropriate orders
after completing the trial in respect of the original petitions filed,
copies of which have been produced in each of the writ petition
as Exhibit P1. In all these writ petitions, what is sought for is for
a direction to the Election Commission to dispose of the matter
expeditiously, at any rate, before the next elections are
conducted.
2. Learned Standing Counsel for the State Election
Commission has filed a detailed statement. In paragraph 3 of the
said statement, a detailed chart is shown with regard to the
proceedings taken in respect of these cases. Going by the chart,
the matters have been posted to 19.06.2010. It is pointed out
that the cases will be disposed of in accordance with priority and
seniority expeditiously. It is further pointed out that the State
W.P.(C) No.18900/2010 & conn. cases 2
Election Commission is functioning as Chairman of the
Delimitation Commission and therefore, there are huge
responsibilities as far as the Chairman is concerned.
There will be a direction to the Election Commission to
dispose of the matter, expeditiously.
These writ petitions are disposed of as above.
T.R. RAMACHANDRAN NAIR
JUDGE
smp