IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22067 of 2009(C)
1. AYROOR SERVICE CO-OPERATIVE BANK LTD
... Petitioner
Vs
1. THE CIRCLE INSPECTOR OF POLICE & OTHERS
... Respondent
For Petitioner :SRI.M.P.ASHOK KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN
Dated :04/08/2009
O R D E R
P.R.RAMAN & P.BHAVADASAN, JJ.
-------------------------------------------------
W.P.(C) No. 22067 OF 2009
------------------------------------------------
Dated this the 4th day of August, 2009
J U D G M E N T
Raman, J.
Petitioner is the President of Ayroor Service Co-operative
Bank Ltd. The election to the Board of Directors of the Ayroor Service
Co-operative Bank is scheduled to be held on 9.8.2009. The petitioner
apprehends that unless police protection is ordered, there is likelihood
of the election being disrupted.
2. We have gone through the averments made in the writ
petition. Since the 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.
3. In the circumstances, we direct respondents 1 and 2 to
give necessary protection for the smooth conduct of the election to the
Board of Directors of Ayroor Service Co-operative Bank Ltd.,
scheduled to be held on 9.8.2009.
W.P.(C) No.22067/2009
2
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.
sb.