IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 476 of 2009()
1. A.KUNJU MYTHEEN, AGED 53 YEARS,
... Petitioner
Vs
1. SIDHARTHAN NEELAKANTAN,
... Respondent
For Petitioner :SRI.K.JAYAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :25/06/2009
O R D E R
HARUN-UL-RASHID,J.
---------------------------
R.P.NO.476 OF 2009 IN
C.R.P.NO.78 OF 2007
---------------------------
DATED THIS THE 25TH DAY OF JUNE, 2009
O R D E R
Petitioner is the respondent in C.R.P.No.78/2009. The
C.R.P. was heard and disposed of by this Court confirming the
order passed by the Munisff’s Court, Punalur in a petition filed
by the defeated candidate for declaration of the election of the
returned candidate as void. This Court on a detailed
consideration of the matter and after following the decisions
referred to in the order of the CRP, confirmed the findings of the
trial court that the returned candidate is a disqualified candidate
and held that he is disqualified from contesting the election. The
judgment of the Appellate Court was set aside and the order of
the Munsiff’s Court was restored.
2. The defeated candidate challenged the election
contending that the respondent is a disqualified candidate and
-2-
R.P.No.476/2009
therefore he is disqualified from acting as a member of the
Panchayat under Sections 34(1)(j) and 35(1)(j) of the Kerala
Panchayat Raj Act.
3. This Court examined the contentions of the returned
candidate and also the entire evidence on record. This Court also
considered the scope and ambit of Sections 34(1)(j), 35(1)(j), 52
(1A), 102(a)(b) and 103(b) of the Kerala Panchayat Raj Act and
concluded that this is a case where Section 34(1)(j) is attracted.
Therefore, the candidate is disqualified for being chosen as a
member of the Panchayat and held that the election of the
respondent is illegal for violation of Section 52(1A) of the Act.
4. The contentions raised by the review petitioner are
the contentions raised in the CRP and the contentions were
considered by this Court and an order was passed deciding the
issues. The entire contentions raised in the CRP are re-agitated
in this review petition. No grounds are made out by the
-3-
R.P.No.476/2009
petitioner for reviewing the order passed by this Court.
Review Petition fails and it is accordingly dismissed.
HARUN-UL-RASHID,
Judge.
kcv.