High Court Kerala High Court

K.K.Balan vs The State Election Commission on 17 September, 2010

Kerala High Court
K.K.Balan vs The State Election Commission on 17 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28828 of 2010(C)


1. K.K.BALAN,AGED 51 YEARS,
                      ...  Petitioner
2. MANOJ,48 YEARS,S/O.KUMARAN,
3. CHIRUTHA,W/O.CHATHU,MOUVANCHERY
4. BHASKARAN,S/O.CHATHU,
39. MANIKOTHU CHIRUTHA,
5. MATHU,D/O.CHATHU,KUZHIACHALIL VEEDU,
6. KUNHIRAMAN,S/O.KANNAN,
40. OTHENKODU MAJEED,
7. POKKAN,S/O.CHOYI,PUTHENPURAYIL VEEDU,
41. KUNHIKANDIYIL KUNHIRAMAN,
8. CHATHU,S/O.SANKARAN,MANGATTUMMAL VEEDU,
42. ANANTHOTHU KRISHNAN,
9. ASOKAN,S/O.POKKAN,KUNDUKULANGARA MEETHAL
43. ANANTHOTHU AMMALU AMMA,
44. ANANTHOTHU MADHAVAN,
10. KANNAN,S/O.KORAN,THANIYULLATHIL VEEDU,
45. ANANTHOTHU SANKARAN,
26. KALANKITHAZHEKUNI KANARAN,
46. ANANTHOTHU KUNHIRAMAN,
27. KOYYALAKANDATHIL KUNHIRAMAN,
11. NARAYANI, D/O.ONAKKAN,
19. KORAN,S/O.POKKINAN,PULLUVANANDIYIL
12. CHIRUTHA, W/O.CHOYI, MOUVANCHERY VEEDU,
28. KOYYALAKANDATHIL KUNHIRAMAN,
13. KALYANI, W/O.POKKAN, MOUVANCHERY VEEDU,
20. MADOL CHEERU,W/O.KANNAN,MADOL VEEDU,
29. KUNNATHU KANNAN, S/O.CHEKKOTTY,
21. MADOL BABU,S/O.KANNAN,MADOL VEEDU,
14. KALYANI, W/O.CHOYI,
22. MADOL BALAN,S/O.KANNAN,MADOL VEEDU,
30. MANIKKOTHU NANU, S/O.POKKAN,
15. KANNAN, S/O.ONAKKAN, MOUVANCHERY VEEDU,
31. KUNIYIL KRISHNAN, S/O.KUNKAR,
16. MANDHI, W/O.KANARAN,
23. KOYYALALAKANDATHIL KANARAN,S/O.KUNKAR,
17. LEELA, W/O.BALAN,
24. KELOTHU NARAYANAN NAMBIAR,
32. PAVOORTHAZHEKUNI KRISHNAN,
18. BALAKRISHNAN, S/O.CHANDU,
25. KALANKITHAZHEKUNI KUNHIRAMAN,
33. KALANKIYIL ONAKKAN, S/O.POKKAN,
34. AYADAKANDY DEVI,
35. MANIKKOTHU KANARAN,
36. MANIKKOTHU CHATHU, S/O.KANNAN,
37. MANIKKOTHU KUNHIRAMAN, S/O.KUPPA,
38. MANIKOTHU KANNAN,

                        Vs



1. THE STATE ELECTION COMMISSION,
                       ...       Respondent

2. STATE DELIMITATION COMMISSION,

3. THE SECRETARY TO GOVERNMENT,

4. DISTRICT COLLECTOR,

5. VELOM GRAMA PANCHAYATH,

6. THE VILLAGE OFFICER,

                For Petitioner  :SRI.K.K.JAYARAJ NAMBIAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :17/09/2010

 O R D E R
                        P.N.RAVINDRAN, J.
              -----------------------------------------
                   W.P(C).No.28828 of 2010
              -----------------------------------------
          Dated this the 17th day of September, 2010

                             JUDGMENT

The petitioners, who claim to be residents of Velom Grama

Panchayat in Kozhikode Revenue District, have filed this writ

petition seeking the following main reliefs:-

i. Issue a writ of mandamus or any other

appropriate writ, order or direction

directing the respondent to consider and

pass orders on Exhibits P4, P5, P7 and P9

representations submitted by the

petitioners before finalising the voters’ list.

ii. Issue a writ of mandamus or any other

appropriate writ, order or direction

commanding the respondents to see that

the petitioners are facilitated to cast their

votes in their respective wards in which

they actually reside and delimited as per

Ext.P1, irrespective of the present draft

voters’ list wrongly published.

The petitioners claim that Exts.P4, P5, P7 and P9 are

representations filed by them invoking the power of the State

Election Commission/State Delimitation Commission under

W.P(C).No.28828 of 2010
-:2:-

section 11 of the Kerala Panchayat Raj Act, 1994 to rectify printing

mistakes in the order made under section 10 or any error therein

arising from an inadvertent slip or omission. A mere reading of the

said representations would indicate that what the petitioners seek is

not the rectification of any printing mistake in the order passed by the

State Delimitation Commission under section 10 or any error therein

arising from an inadvertent slip or omission. In such circumstances

the first relief prayed for by the petitioner cannot be granted.

However, a reading of Exts.P4, P5, P7 and P9 would indicate that the

petitioners have got objections regarding the inclusion of the names of

some voters in the voters’ list of various constituencies of Velom

Grama Panchayat. The petitioners have also a grievance that their

names find a place in the electoral roll relating to wards where they

are not ordinarily residing. In my opinion, these are all matters which

the petitioners will have to bring to the notice of the Electoral

Registration Officer by filing appropriate individual applications in the

manner prescribed in the Kerala Panchayat Raj (Registration of

Electors) Rules, 1994.

2. The second relief sought is to direct the respondents to see

that the petitioners are facilitated to cast their votes in the respective

wards where they are actually residing. The right to vote is only a

W.P(C).No.28828 of 2010
-:3:-

statutory right and unless the names of the petitioners are included in

the electoral roll of the ward in which they are ordinarily residing, they

cannot exercise that right. Therefore, the grant of the second relief

would depend on the inclusion of the name of the petitioners in the

voters’ lists of the wards where they are ordinarily residing. If the

petitioners have a grievance that their names are not included in the

electoral roll of the wards in which they are ordinarily residing, their

remedy is to move the Electoral Registration Officer seeking

rectification of the mistakes if any in the draft voters’ list and to

include their names in the respective wards where they are ordinarily

residing. In such circumstances the said relief also cannot be granted.

I accordingly hold that the reliefs prayed for by the petitioners

cannot be granted as such. The writ petition fails and is dismissed

with the observation that if the petitioners have any grievance

regarding the inclusion of the names of any ineligible voters in the

voters list of the respective wards in which they are ordinarily

residing, it will be open to them to initiate appropriate proceedings

seeking deletion of such names from the voters’ list in the manner

prescribed in the Kerala Panchayat Raj (Registration of Electors)

Rules, 1994. Likewise if the names of the petitioners are not included

in the voters’ list relating to the respective wards where they are

W.P(C).No.28828 of 2010
-:4:-

ordinarily residing, it will be open to them to seek inclusion of their

names by filing appropriate individual applications in that regard

before the Electoral Registration Officer. If the petitioners file such

applications, the Electoral Registration Officer concerned shall take an

appropriate decision thereon in accordance with law before the

publication of the final electoral roll.

P.N.RAVINDRAN,
Judge.

ahg.

P.N.RAVINDRAN, J.

—————————

W.P(C).No.28828 of 2010

—————————-

JUDGMENT

17th September, 2010