High Court Kerala High Court

A.P.Salini vs Kerala State Election Commission on 10 September, 2009

Kerala High Court
A.P.Salini vs Kerala State Election Commission on 10 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5326 of 2009(I)


1. A.P.SALINI, VAZHATTUKONATHU VEEDU
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTION COMMISSION
                       ...       Respondent

2. PRESIDENT, VEMBAYAM GRAMA PANCHAYAT,

3. ANILKUMARAN NAIR,

                For Petitioner  :SRI.ELVIN PETER P.J.

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

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :10/09/2009

 O R D E R
         THOTTATHIL B. RADHAKRISHNAN, J.

  = = = = = = = = = = = = = = = = = = = = = = = =

      W.P.(C).Nos.5326/2009-I,    5348/2009-K

                   & 5377/2009-N

  = = = = = = = = = = = = = = = = = = = = = = = =

     Dated this the 10th day of September, 2009.

                     JUDGMENT

These writ petitions relate to questions

referable to discipline on ground of Section 35

(p) of the Kerala Panchayat Raj Act. In terms of

the judgment in Mercy George v. Kerala State

Election Commission, 2009(3) KLT 405, affirmed by

the Division Bench in W.A.1794/2009, the

petitioners are entitled to succeed. Following

the aforesaid judgments, these writ petitions are

allowed quashing the impugned orders.

THOTTATHIL B. RADHAKRISHNAN,
JUDGE.

Sha/140909