High Court Kerala High Court

Eruvassery Service Co-Operative … vs The Inspector General Of Police on 26 March, 2007

Kerala High Court
Eruvassery Service Co-Operative … vs The Inspector General Of Police on 26 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 9322 of 2007(I)


1. ERUVASSERY SERVICE CO-OPERATIVE BANK
                      ...  Petitioner

                        Vs



1. THE INSPECTOR GENERAL OF POLICE,
                       ...       Respondent

2. THE SUPERINTENDENT OF POLICE,

3. THE DEPUTY SUPERINTENDENT OF POLICE,

4. THE C.I. OF POLICE,

5. THE S.I. OF POLICE,

6. THE RETURNING OFFICER,

7. K.P.DILEEPKUMAR,

                For Petitioner  :SRI.GEORGE POONTHOTTAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :26/03/2007

 O R D E R
                 J.B.KOSHY & T.R.RAMACHANDRAN NAIR, JJ.

                 -------------------------------------

                          W.P.(C)No.9322 OF 2007

                 -------------------------------------

                           Dated 26th March, 2007



                                    JUDGMENT

Koshy,J
.

This is a petition for police protection to conduct

election on 24.3.2007. We have granted an interim protection.

It is submitted that even though police personnels were

present, effective protection was not granted. Without

prejudice to the right of the petitioner to challenge the

election or file contempt, this writ petition is closed as

infructuous as date of election is over.

J.B.KOSHY

JUDGE

T.R.RAMACHANDRAN NAIR

JUDGE

tks