High Court Kerala High Court

Rathnakumar … vs State Election Commission on 14 October, 2010

Kerala High Court
Rathnakumar … vs State Election Commission on 14 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31171 of 2010(V)


1. RATHNAKUMAR N.KUZHIVILATHOTTATHU
                      ...  Petitioner

                        Vs



1. STATE ELECTION COMMISSION,
                       ...       Respondent

2. THE DISTRICT ELECTION OFFICER & THE

3. THE RETURNING OFFICE TO THE ELECTION TO

4. THE ASSISTANT RETURNING OFFICER &

                For Petitioner  :SRI.C.E.UNNIKRISHNAN

                For Respondent  :SRI.MURALI PURUSHOTHAMAN, SC,K.S.E.COMM

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :14/10/2010

 O R D E R
                   T.R.RAMACHANDRAN NAIR,J.
                     -------------------------------------
                     W.P.(C)No.31171 Of 2010
               -----------------------------------------------------
        DATED THIS THE 14th DAY OF OCTOBER, 2010

                                J U D G M E N T

The petitioner herein had submitted two sets nominations

for contesting as a candidate for one of the Wards in

Ottasekharamangalam Panchayat. Her nominations were

accepted as valid. Out of the two sets of nomination papers, the

petitioner withdrew one set of nomination paper. It is pointed out

that, surprisingly, when the notice was issued, her candidature

itself was shown as wrong. It is in these circumstances, that she

has approached this Court, by filing this Writ Petition.

2. Respondents have filed detailed counter affidavit.

Mainly it is pointed out by the learned Standing Counsel for the

Election Commission that in the light of Article 243 O(b) of the

Constitution, this Court cannot entertain this Writ Petition and

accordingly, the remedy of the petitioner is only to file an election

petition. Reliance is placed on various decisions of the Apex

Court, namely N.P.Ponnuswami v. Returning Officer (1952

SC 64) and other cases. So many aspects have been pointed out

to justify the action of the Returning Officer also. I am not going

W.P.(C)No. 31171/10 -2-

into the merits of the contention, even though the learned counsel

for the petitioner submitted that mala fides is writ large in the

proceedings as she was really a candidate eligible to contest the

election.

3. Evidently, in the light of the bar of Article 243 O(b) of

the Constitution of India, the petitioner can only move the

Munsiff’s Court, by filing an election petition after the election is

over. The jurisdiction of this Court in such matters is well settled

that this Court cannot interfere with any matter which may

tamper with the process of the election. This Court can only issue

a direction to smoothen the process of the election. Even though

the learned counsel for the petitioner tried to persuade me to

direct inclusion of her name in the list of candidates, in the light of

the decisions of the Apex Court relied on by the learned Standing

Counsel for the Election Commission, it may not be proper for this

Court to issue such directions. Therefore the Writ Petition is

dismissed, leaving open the remedy of the petitioner to file an

election petition, after the election is over.

T.R.RAMACHANDRAN NAIR, JUDGE.

dsn