IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24662 of 2009(C)
1. MATHEW JOSEPH,S/O.K.M.JOSEPH,AGED 42 YRS
... Petitioner
Vs
1. THE RETURNING OFFICER,PALLIPPURAM
... Respondent
2. THE ELECTORAL OFFICER PALLIPURAM
3. PALLIPURAM VILLAGE SERVICE,CO.OP.BANK
For Petitioner :SRI.K.JAJU BABU
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :26/08/2009
O R D E R
ANTONY DOMINIC,J.
---------------------
W.P.(C).No.24662 OF 2009
------------------------
Dated this the 26th day of August, 2009.
JUDGMENT
The first prayer in this writ petition is as under.
“Issue a writ of mandamus or other appropriate
writ, order or direction, directing the respondents
1 and 2 to arrange for video graphing of the events
at the polling stations and verify the identity of the
voters with reference to the photographs on the
identity card and those in the Form 6B register, in
the election scheduled on 6.9.2009 pursuant to
Ext.P1. ”
2. Petitioner is presently the President of the 3rd
respondent Bank. It is stated that election to the Board of
Directors of the 3rd respondent is scheduled to be held on
6.9.2009 as per Ext.P1 notice published by the Election
Commission. Petitioner apprehends disturbances in the
election and attempt for bogus voting. Therefore, he made
a request to the Returning Officer to arrange for video
graphing of the events at the polling station and also to
verify the identity of the voters with reference to the
WP(c).No.24662/09 2
photographs in the ID card and Form 6B register.
3. Having regard to the nature of the apprehension
expressed by the petitioner and also taking into account the
fact that similar orders have been passed in writ petitions
filed by the similarly situated persons, one of which is Ext.P3,
the writ petition is disposed of with the following directions.
4. The first respondent shall arrange video graphing of
the events at the venue of voting, at the cost of the petitioner
and under the directions of the first respondent. It is
directed that original of the video graph/CD shall be retained
by the first respondent and copy thereof shall be issued to the
petitioner. It is further directed that, in case identity of
any particular voter is disputed, the identity of the voter
concerned shall be verified by the first respondent, by
comparing his photograph in the ID card with the photograph
in Form 6-B register.
WP(c).No.24662/09 3
Petitioner to produce a copy of the judgment before the
Ist respondent for compliance.
(ANTONY DOMINIC)
JUDGE
vi/
WP(c).No.24662/09 4