High Court Kerala High Court

James Antony vs The Deputy Superintendent Of … on 2 January, 2009

Kerala High Court
James Antony vs The Deputy Superintendent Of … on 2 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 61 of 2009(G)


1. JAMES ANTONY, PRESIDENT,
                      ...  Petitioner

                        Vs



1. THE DEPUTY SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF POLICE,

3. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.P.V.BABY

                For Respondent  : No Appearance

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

 Dated :02/01/2009

 O R D E R
                      J.B. KOSHY, Ag.C.J. &
                              V.GIRI, J.
              -------------------------
                     W.P.(C)No.No.61 of 2009
              -------------------------
                 Dated this the 2nd day of January, 2009.


                             JUDGMENT

KOSHY, Ag.C.J.

The petitioner is the President of the Moonnilavu Service

Co-operative Bank Limited, Moonnilavu, Kottayam District.

2. Election to the managing committee is scheduled to take

place on 10.01.2009. The petitioner apprehends violence.

3. In the above circumstances, we direct the respondents

to afford adequate police protection for polling as well as counting

and the police would see that sufficient protection is given to the

voters so that they can freely cast their votes. Sufficient protection

should also be provided for the candidates.

Writ petition is disposed of as above.

Sd/-

(J.B. KOSHY)
ACTING CHIEF JUSTICE

Sd/-

(V.GIRI)
JUDGE
sk/
//true copy//

P.S. to Judge