IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl.).No. 145 of 2009(S)
1. ALAYAN ABDUL RASHEED,S/O.HAMZA,
... Petitioner
Vs
1. K.A.SUDERSAN KUMAR,GRAMA PANCHAYAT
... Respondent
2. THE SUB INSPECTOR OF POLICE,NATTUKAL.
3. THE CIRCLE INSPECTOR OF POLICE,
4. THE RETURNING OFFICER FOR ELECTIONS
5. THE STATE ELECTION COMMISSION,
For Petitioner :SRI.SUNNY MATHEW
For Respondent :SRI.MURALI PURUSHOTHAMAN, SC,K.S.E.COMM
The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.BHAVADASAN
Dated :07/04/2009
O R D E R
A.K. BASHEER & P. BHAVADASAN, JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P. (Crl.) No. 145 of 2009
- - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 7th day of April, 2009.
JUDGMENT
BASHEER, J,
Learned counsel for the petitioner submits that the writ
petition has become infructuous in view of the intervening
developments in as much as detenues have been able to participate in
the election being held today. He therefore prays that the writ petition
may be closed as infructuous.
Accordingly, the writ petition is closed as infructuous.
A.K. BASHEER,
JUDGE
P. BHAVADASAN,
JUDGE
sb.