IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18887 of 2009(E)
1. SAJU K.PAUL
... Petitioner
Vs
1. ROBIN JOHN
... Respondent
For Petitioner :SRI.VIVEK VARGHESE P.J.
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN
Dated :06/07/2009
O R D E R
P.R. RAMAN & P. BHAVADASAN, JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C). No. 18887 of 2009
- - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 6th day of July, 2009.
JUDGMENT
Raman, J,
Petitioners are contestants for the governing body of the
Merchants Association, Koothattukulam scheduled to be held on 9th
July, 2009. As there is tight competition, petitioners apprehend that
unless protection is ordered, some miscreants may indulge into illegal
activities, thereby affecting the smooth conduct of the election, which,
if happends, will cause irreparable injury and loss to the petitioners and
the like. The apprehension expressed by the petitioners seems to be
true, as in Ext.P5 large number of voters are making plea for police
protection.
2. We have heard the learned Government Pleader
appearing on behalf of the State. For the limited purpose of issuing
direction to the police, it is unnecessary to go into the allegations raised
against the party respondents and hence we are not issuing notice to the
party respondents.
In view of the apprehension expressed by the petitioners,
we direct that adequate police protection shall be given by respondents
WPC.18887/2009. 2
4 and 5 for the smooth conduct of the election to the Governing Body of
Merchants Association, Koothattukulam scheduled to be held on 9.7.2009.
The writ petition is disposed of as above.
P.R. Raman,
Judge
P. Bhavadasan,
Judge
sb.