Kerala High Court
P.P. Sibichan vs The State Co-Operative Election on 23 November, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33368 of 2009(M)
1. P.P. SIBICHAN, S/O. POULOSE,
... Petitioner
2. LUKE MATHEW, MARANGOLIL HOUSE,
Vs
1. THE STATE CO-OPERATIVE ELECTION
... Respondent
2. THE SUB INSPECTOR OF POLICE,
3. THE CIRCLE INSPECTOR OF POLICE,
4. THE DEPUTY SUPERINTENDENT OF POLICE,
5. VADAKARA SERVICE CO-OPERATIVE BANK
For Petitioner :SRI.BABU JOSEPH KURUVATHAZHA
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :23/11/2009
O R D E R
KURIAN JOSEPH & C.T. RAVIKUMAR, JJ.
---------------------------------------------
W.P. (C) NO. 33368 OF 2009
---------------------------------------------
Dated this the 23rd day of November, 2009
JUDGMENT
Kurian Joseph, J.
It is submitted that the election has been conducted peacefully in
view of the interim order dated 20.11.2009. Hence, no further orders are
necessary in this Writ Petition. The Writ Petition is accordingly
dismissed.
(KURIAN JOSEPH)
JUDGE
(C.T. RAVIKUMAR)
JUDGE
sp/
2
KURIAN JOSEPH
&
C.T. RAVIKUMAR, JJ.
W.P.(C)NO.33368/2009
JUDGMENT
23rd November, 2009
3