IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20053 of 2009(B)
1. M.P. SEBASTIAN,S/O. PAILEY,AGED 72 YRS,
... Petitioner
Vs
1. CIRCLE INSPECTOR OF POLICE,NJARAKKAL
... Respondent
2. SUB INSPECTOR OF POLICE, NJARAKKAL
3. CONVENOR, SAHAKARANA SAMRAKSHANA MUNNANI
4. RETURNING OFFICER/SPECIAL SALE OFFICER,
5. KARTHEDOM RURAL CO-OPERATIVE SOCIETY
For Petitioner :SRI.SHERRY J. THOMAS
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN
Dated :16/07/2009
O R D E R
P.R.RAMAN & P.BHAVADASAN, JJ.
-------------------------------
W.P.(C) No.20053 of 2009
-------------------------------
Dated this the 16th July, 2009
J U D G M E N T
Raman, J.
Petitioner is the present President of the Karthedom
Rural Co-operative Society Ltd., 5th respondent herein. Election
to the managing committee of the 5th respondent Society is
scheduled to be held on 19.7.2009. The petitioner apprehends
that unless police protection is ordered, there is likelyhood of the
election being disrupted.
2. We have gone through the averments made in
the writ petition. Since an election is to be held to a Co-operative
Society, it is the duty of the State to see that such election is
conducted in a peaceful manner, without being interrupted by
anybody.
W.P.(C) No.20053/2009
2
3. In the circumstances, we direct respondents 1
and 2 to give necessary protection for the smooth conduct of the
election for Board of Directors of Karthedom Rural Co-operative
Society Ltd., scheduled to be held on 19.7.2009.
4. The petitioner may produce a copy of this
judgment before respondents 1 and 2 for information and
compliance.
The writ petition is disposed of as above.
P.R.RAMAN, JUDGE
P.BHAVADASAN , JUDGE.
nj.