High Court Kerala High Court

M.Maniyan Pillai vs Superintendent Of Police on 6 October, 2009

Kerala High Court
M.Maniyan Pillai vs Superintendent Of Police on 6 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27380 of 2009(N)


1. M.MANIYAN PILLAI,KUNNUMPURATHU VEEDU,
                      ...  Petitioner
2. M.S.SHAJI,SHAJI MANZIL, VENJARAMOODU,

                        Vs



1. SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. DEPUTY SUPERINTENDENT OF POLICE,

3. CIRCLE INSPECTOR OF POLICE,

4. SUB INSPECTOR OF POLICE,VENJARAMOODU,

5. ASSISTANT REGISTRAR OF CO-OPERATIVE

6. STATE CO-OPERATIVE ELECTION COMMISSION,

7. VENJARAMOODU HOUSING CO-OPERATIVE

8. SHRI.A.M.RIZE,LOCAL COMMITTEE SECRETARY,

                For Petitioner  :SRI.B.RAGUNATHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :06/10/2009

 O R D E R
            KURIAN JOSEPH & C.T. RAVIKUMAR, JJ.
                  ---------------------------------------------
                      W.P. (C) NO. 27380 OF 2009
                  ---------------------------------------------
                  Dated this the 6th day of October, 2009


                                JUDGMENT

Kurian Joseph, J.

It is submitted that the election has been conducted peacefully in

view of the interim order dated 30.9.2009. Hence, no further orders are

necessary in this Writ Petition. The Writ Petition is accordingly

dismissed.

(KURIAN JOSEPH)
JUDGE

(C.T. RAVIKUMAR)
JUDGE

sp/

2

KURIAN JOSEPH
&
C.T. RAVIKUMAR, JJ.

W.P.(C)NO.27380/2009

JUDGMENT

6th October, 2009