IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16886 of 2008(I)
1. SOLAMAN ALEX, PRESIDENT,
... Petitioner
Vs
1. THE RETURNING OFFICER,
... Respondent
2. THE STATE CO-OPERATIVE ELECTION
For Petitioner :SRI.GEORGE POONTHOTTAM
For Respondent : No Appearance
Dated :/ /
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
= = = = = = = = = = = = = = = = = = = = = = = =
WP(C).No.16886 of 2008-I
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 11th day of June, 2008.
JUDGMENT
1.Heard.
2.This writ petition is filed in relation to the
election to the committee of the Neyyattinkara
Primary Co-operative Agricultural & Rural
Development Bank Limited in terms of Ext.P1
notification. With the materials on record, the
petitioner has demonstrated that the electoral
process has commenced at a point of time when
there are different situations and events which
would point out that this Court had to issue
different orders to maintain law and order,
including by extending police protection.
3.Having regard to the totality of the facts and
circumstances and the apprehensions of the
WP(C)16886/06 -: 2 :-
petitioner, who is the President of the out-going
Board, it is appropriate that the polling process
is videographed under the control of the second
respondent at the expense of the petitioner. This
will also aid to maintain the purity of the
process. It is further directed that the
videograph so recorded shall be kept in safe
custody of the second respondent. The writ
petition is ordered accordingly.
Issue copy today itself.
THOTTATHIL B. RADHAKRISHNAN,
JUDGE.
Sha/1106