IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5082 of 2009(E)
1. A.V.GOPINATHAN NAIR
... Petitioner
Vs
1. THE STATE ELECTION COMMISSION
... Respondent
For Petitioner :SRI.SUNIL CYRIAC
For Respondent :SRI.MURALI PURUSHOTHAMAN, SC,K.S.E.COMM
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :16/02/2009
O R D E R
S. SIRI JAGAN, J.
--------------------------------------------
W.P.(C)Nos. 5082 & 5083 OF 2009
---------------------------------------------
Dated this the 16th day of February, 2009
JUDGMENT
These writ petitions are filed by the respondents in petitions
seeking to declare that they are disqualified from holding the post
of member of the Kozhuvanal Grama Panchayat, pending before
the State Election Commission, seeking a direction to the Election
Commission to decide the maintainability of the petitions as a
preliminary point in O.P.Nos.143/08 and 148/08.
2. The contention of the petitioners is that since under
Section 36(3) of the Kerala Panchayat Raj Act, the Election
Commission has to decide petitions before it in accordance with
the procedure applicable under the Code of Civil Procedure, the
Commission ought to have decided the maintainability of the
petition as a preliminary issue.
3. I am of opinion that the Election Commission should
not adjudicate petitions before it on piecemeal basis. The issue
of maintainability can also be considered and decided by the
Election Commission while passing final orders. Even under the
W.P.(c)No.5082/09 & Con.case 2
Code of Civil Procedure there is no inviolable Rule that
whenever a party seeks consideration of an issue as a
preliminary issue the Court should mandatorily decide the
issue before taking evidence. It depends on the facts and
circumstances of each case and also on the question as to
whether for deciding the preliminary issue also evidence is
necessary. Petitions before the Commission are to be decided
expeditiously by the very nature of the petitions. If
preliminary issues are to be decided separately, matter would
be prolonged unnecessarily. The petitioners herein would not
be prejudiced in any way by deciding the issue of
maintainability also in the final order. They can challenge the
decision on maintainability also while challenging the final
order.
In the above circumstances, I am not inclined to
entertain these writ petitions. Accordingly the writ petitions
are dismissed.
S. SIRI JAGAN, JUDGE
Acd
W.P.(c)No.5082/09 & Con.case 3