High Court Kerala High Court

Ipe vs State Election Commissiner on 14 January, 2009

Kerala High Court
Ipe vs State Election Commissiner on 14 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33041 of 2008(H)


1. IPE, VADAKKO THADATHIL,
                      ...  Petitioner

                        Vs



1. STATE ELECTION COMMISSINER
                       ...       Respondent

2. SUPERINTENDENT OF POLICE (RURAL),

3. S.I. OF POLICE, PERAMBRA POLICE STATION

4. CIRCLE INSPECTOR OF POLICE,

5. KAYANNA BAZAAR,

6. PRESIDENT, KAYANNA GRAMA PANCHAYATH

7. P.C.KARUNAKARAN,

                For Petitioner  :SRI.C.VALSALAN

                For Respondent  :SRI.MURALI PURUSHOTHAMAN, SC,K.S.E.COMM

The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI

 Dated :14/01/2009

 O R D E R
           J.B.KOSHY,Ag.C.J. & V.GIRI, J
                --------------------------------
                 W.P.(C).33041/2008
                  -----------------------------
         Dated this 14th day of January, 2009

                      JUDGMENT

Koshy (Ag.C.J.)

It is submitted that in view of the interim order

dated 18.11.2008, no further orders are necessary in

the writ petition and the matter has become

infructuous.

Writ petition is accordingly dismissed as

infructuous.

J.B.KOSHY,
Acting Chief Justice

V.GIRI,
Judge

mrcs