IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9524 of 2009(S)
1. BOBY JOHN,
... Petitioner
Vs
1. THE CHIEF ELECTORAL OFFICER,
... Respondent
2. THE DIRECTOR GENERAL OF POLICE,
3. ASIANET COMMUNICATIONS,
4. INDIAVISION SATELLITE COMMUNICATION,
5. MM TV LTD., AROOR,
6. MALAYALAM COMMUNICATIONS,
For Petitioner :SRI.GEORGE SEBASTIAN
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :25/03/2009
O R D E R
S.R.Bannurmath, C.J. & Kurian Joseph, J.
------------------------------------------
W.P.(C) No. 9524 of 2009
------------------------------------------
Dated, this the 25th day of March, 2009
JUDGMENT
S.R.Bannurmath, C.J.
This public interest litigation is filed citing certain
untoward incidents in the public meetings called by respondents 3 to 6
in connection with the elections to be held on 16.4.2009. Without
going in detail to the question, as it would meet the ends of justice by
considering prayer No.(1) as to the maintenance of law and order in
such public meetings, we deem it just and proper to direct respondent
No.2, the Director General of Police, to ensure that law and order
situation in such public meetings is maintained with strict sense by
taking appropriate steps. Ordered accordingly.
Writ petition is disposed of as above.
S.R.Bannurmath,
Chief Justice
Kurian Joseph,
Judge
vns