Kerala High Court
Alayan Abdul Rasheed vs State Election Commission on 5 October, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27033 of 2009(Y)
1. ALAYAN ABDUL RASHEED, S/O.HAMZA ALAYAN,
... Petitioner
Vs
1. STATE ELECTION COMMISSION,
... Respondent
2. PULLIKUNNIL YUSUF, MEMBER WARD NO.6,
For Petitioner :SRI.M.SREEKUMAR
For Respondent :SRI.MURALI PURUSHOTHAMAN, SC,K.S.E.COMM
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :05/10/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J
...........................................
WP(C).NO. 27033 OF 2009
............................................
DATED THIS THE 5TH DAY OF OCTOBER, 2009
JUDGMENT
The petitioner seeks an out of turn expeditious disposal of
a matter filed before the State Election Commission. The
materials on record do not disclose the requirement of any order
by this court in that regard. It is submitted by the counsel for the
election commission that the matter filed by the petitioner before
the election commission and referred to in the writ petition will be
disposed of within a period of five months from now. This is
recorded. The writ petition is closed.
THOTTATHIL B RADHAKRISHNAN,
JUDGE
lgk/6/10