High Court Kerala High Court

K.P.Sundaram vs The District Collector on 10 November, 2010

Kerala High Court
K.P.Sundaram vs The District Collector on 10 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33421 of 2010(C)


1. K.P.SUNDARAM, S/O.KOCHU CHERUKKAN,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE TAHSILDAR, NEDUMANGAD,

3. THE ARYANAD GRAMA PANCHAYATH,

4. THE KERALA STATE ELECTION COMMISSION,

5. RADHAKRISHNAN, S/O.EANOSE, RESIDING AT

                For Petitioner  :SRI.V.CHITAMBARESH (SR.)

                For Respondent  :SMT.AYSHA YOUSEFF

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

 Dated :10/11/2010

 O R D E R
                        P.N.RAVINDRAN, J.
                        ---------------------------
                    W.P.(C) No. 33421 OF 2010
                         --------------------------
             Dated this the 10th day of November, 2010

                          J U D G M E N T

The dispute in this writ petition relates to the question whether

the fifth respondent is a member of a scheduled caste community

and whether he is eligible to hold office as President of Aryanad

Grama Panchayat. When the writ petition came up for hearing

today, the learned counsel appearing for the petitioner submitted

that the fifth respondent has been sworn in as the President of

Aryanad Grama Panchayat and that in view of the subsequent

developments, the writ petition may be dismissed as withdrawn

leaving open the petitioner’s contentions and reserving liberty with

him to challenge the assumption of charge by the fifth respondent

as President of Aryanad Grama Panchayat in other appropriate

proceedings. Leave granted as prayed for and the writ petition is

dismissed as withdrawn.

P.N.RAVINDRAN,
(JUDGE)
vps

WPC No. 2

WPC No. 3