High Court Kerala High Court

The Valiyathovala Service … vs State Of Kerala on 24 May, 2007

Kerala High Court
The Valiyathovala Service … vs State Of Kerala on 24 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 15520 of 2007(V)


1. THE VALIYATHOVALA SERVICE CO-OPERATIVE
                      ...  Petitioner
2. THE VALIYATHOVALA SERVICE CO-OPERATIVE

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF POLICE,

3. THE SUB INSPECTOR OF POLICE,

4. T.M.JOHN, AGED 35 YEARS, SECRETARY,

5. BABYCHAN, AGED 42 YEARS, SECRETARY,

                For Petitioner  :SRI.S.DILEEP (KALLAR)

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :24/05/2007

 O R D E R
                    J.B.KOSHY & K.P.BALACHANDRAN, JJ.

                 -------------------------------------

                          W.P.(C)No.15520 OF 2007

                 -------------------------------------

                            Dated 24th May, 2007



                                    JUDGMENT

Koshy,J
.

It is the case of the petitioners that election of

the Board of Directors of the Valiyathovala Service Co-

operative Bank is scheduled to be held on 27.5.2007.

Petitioners apprehend disturbances in the election.

2. Heard Government Pleader.

3. In the circumstances of the case, we direct

respondents 2 and 3 to provide adequate protection to the

petitioners’ bank to effectively conduct the election

scheduled to be held on 27.5.2007 at the Valliyathovala

Christuraj High School Auditorium, without any threat or

coercion and also to see that election is conducted

peacefully.

The writ petition is disposed of accordingly.

Issue photocopy today itself.

J.B.KOSHY

JUDGE

K.P.BALACHANDRAN

JUDGE

tks