IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14643 of 2010(E)
1. R.ASOKAN NAIR, PRESIDENT, POLICE STAFF
... Petitioner
Vs
1. THE STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE POLICE STAFF CO-OPERATIVE SOCIETY
3. THE CO-OPERATIVE ELECTION COMMISSION,
4. THE RETURNING OFFICER (UNIT INSPECTOR)
5. THE DIRECTOR GENERAL OF POLICE,
6. THE COMMISSIONER OF POLICE,
7. THE CIRCLE INSPECTOR OF POLICE,
For Petitioner :SRI.N.NANDAKUMARA MENON (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :13/05/2010
O R D E R
A.K.BASHEER & P.R.RAMACHANDRA MENON, JJ.
------------------- -------------------------------
W.P.(C)No.14643 OF 2010
-----------------------------------------------------
DATED THIS THE 13th DAY OF MAY, 2010
J U D G M E N T
Basheer, J.
The petitioner claims to be the President of the Police Staff
Co-operative Society. The election of office bearers of the Society is
scheduled to be held on 15.5.2010. Petitioner apprehends that certain
members belonging to the rival group in the society may disrupt the
peaceful and fair conduct of the election. It is submitted by the
learned Senior counsel that the apprehension of the petitioner is likely
to materialise, if an appropriate direction is not issued to the
authorities concerned to ensure that the election is held in a proper
and legal manner. Though the petitioner has submitted Exhibits P4 to
P7 representations before the authorities concerned, it is his case that
an appropriate direction has to be issued by this Court to ensure
peaceful conduct of the election.
2. The learned Government Pleader submits that there is no
room for any apprehension on the part of the petitioner, since the
authorities are determined to see that there is no untoward incident
on the day of the election. No member or group will be permitted to
W.P.(C)No.14643/10 2
take law into their own hands and disrupt the election process, it is
submitted by the learned Government Pleader.
3. Having heard the learned senior counsel and the learned
Government Pleader, we do not find any reason to assume that the
authorities concerned will not take adequate measures to see that the
election is held in a proper manner. However, in the peculiar facts and
circumstances of the case, respondent No.5 is directed to ensure that
sufficient police personnel are posted at the venue of the election on
May, 15, 2010 to see that the election is held in a peaceful manner.
Similarly, respondent Nos.3 and 4 shall take all necessary steps to
conduct the election in a proper and peaceful manner strictly in
accordance with the rules/guide lines governing the same.
The Writ Petition is disposed of with the above directions.
A.K.BASHEER, JUDGE
P.R.RAMACHANDRA MENON, JUDGE
dsn