IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34223 of 2010(C)
1. P.P.SAJITHA, AGED 32, D/O.C.ABOOTY,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, KANNUR.
... Respondent
2. KERALA STATE ELECTION COMMISSION
For Petitioner :SRI.C.KHALID
For Respondent :SRI.MURALI PURUSHOTHAMAN, SC,K.S.E.COMM
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :12/11/2010
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P (C) No.34223 of 2010
--------------------------
Dated this the 12th November, 2010
J U D G M E N T
Petitioner was a candidate in the election to Ward
No.X of Thalassery Municipality. According to the
petitioner, seeking issuance of a copy of the videography
of the election, she made Ext.P3 representation to the
District Collector. Orders were not passed thereon and
therefore this writ petition is filed .
2. On the behalf of the second respondent, a
statement has been filed producing Annexure-A, a
direction issued by the second respondent to the 1st
respondent to issue a copy of the CD, as sought for by the
petitioner.
3. In that view of the matter, first respondent has
to issue a copy of the CD as sought for by the petitioner in
Ext.P3. Therefore, no further grievance survives to be
considered in this writ petition.
Writ petition is disposed of.
ANTONY DOMINIC
JUDGE
ma