Kerala High Court
A.P.Salini vs Kerala State Election Commission on 10 September, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5326 of 2009(I)
1. A.P.SALINI, VAZHATTUKONATHU VEEDU
... Petitioner
Vs
1. KERALA STATE ELECTION COMMISSION
... Respondent
2. PRESIDENT, VEMBAYAM GRAMA PANCHAYAT,
3. ANILKUMARAN NAIR,
For Petitioner :SRI.ELVIN PETER P.J.
For Respondent :SRI.MURALI PURUSHOTHAMAN, SC,K.S.E.COMM
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :10/09/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
= = = = = = = = = = = = = = = = = = = = = = = =
W.P.(C).Nos.5326/2009-I, 5348/2009-K
& 5377/2009-N
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 10th day of September, 2009.
JUDGMENT
These writ petitions relate to questions
referable to discipline on ground of Section 35
(p) of the Kerala Panchayat Raj Act. In terms of
the judgment in Mercy George v. Kerala State
Election Commission, 2009(3) KLT 405, affirmed by
the Division Bench in W.A.1794/2009, the
petitioners are entitled to succeed. Following
the aforesaid judgments, these writ petitions are
allowed quashing the impugned orders.
THOTTATHIL B. RADHAKRISHNAN,
JUDGE.
Sha/140909