IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1554 of 2009(I)
1. BUSHRA SULEKHA, D/O.SULEKHA BEEVI,
... Petitioner
Vs
1. PANAVOOR GRAMA PANCHAYATH,
... Respondent
2. THE PRESIDENT,
3. THE VICE PRESIDENT,
For Petitioner :SRI.LATHEESH SEBASTIAN
For Respondent :SRI.PIRAPPANCODE V.S.SUDHIR
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :19/01/2009
O R D E R
S.SIRI JAGAN, J
- - - - - - - - - - - - - - - - - - - - - - -
W.P(C)No. 1554 of 2009
- - - - - - - - - - - - - - - - - - - - - - -
Dated this the 19th day of January, 2009
J U D G M E N T
In an election petition filed by the petitioner challenging the
election of the returned candidate, the petitioner was declared as
elected, by the Munisiff’s Court, Nedumangad, as the member of Ward
No. 8 of Panavoor Grama Panchayath, in a bye-election held on
24.9.2005. Petitioner’s grievance in this writ petition is that the 2nd
respondent is not administering oath to the petitioner as required under
law. The learned counsel appearing for the 2nd respondent submits that
the oath can be administered on 29.1.2009.
Accordingly, I dispose of this writ petition with a direction to the 2nd
respondent to administer oath to the petitioner on 29.1.2009, positively,
without any default.
S.SIRI JAGAN, JUDGE
rhs