IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19546 of 2009(K)
1. K.PUSHPAN, CHIRAYIL THEKKETHIL,
... Petitioner
2. P.P.RAVEENDRAN, KULIKKANA PARAMBIL,
3. P.GOPINATHAN NAIR, PRABHA BHAVANAM,
4. K.SARADA, PERUPARAMBIL, KIZHAKKEVELI,
5. T.P.ANTONY, THOPPILPARAMBU,
6. A.S.MOHAMMED, ARAKKAMALIKAYAKKAL,
7. REJIMON, THEKKETHOTTEKATTU VEEDU,
Vs
1. SUB INSPECTOR OF POLICE,
... Respondent
2. CIRCLE INSPECTOR OF POLICE,
3. SUPERINTENDENT OF POLICE,
4. AROOR CENTRAL SERVICE CO-OPERATIVE
5. THE ELECTORAL OFFICER,
6. RETURNING OFFICER,
For Petitioner :SRI.V.G.ARUN
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN
Dated :13/07/2009
O R D E R
P.R.RAMAN & P.BHAVADASAN, JJ.
——————————————————–
WP(C) No.19546 OF 2009-K
——————————————————–
Dated 13th July 2009
Judgment
BHAVADASAN, J.
This is a Writ Petition, seeking police protection. It is stated
that the election to the Managing Committee of the 4th
respondent Society is scheduled to be held on 19.07.2009.
Ext.P1 is the election notification. The petitioners are contesting
in the election and they have submitted their nomination papers.
They submit, there was large scale violence during the last
election. So, they apprehend trouble during this election also.
Therefore, they pray that sufficient protection may be given to
them so as to have the election conducted smoothly.
2. Heard the learned Government Pleader also.
Considering the various aspects, it is felt that law and order has
to be maintained. In the result, the Writ Petition is allowed,
directing respondents 1 to 3 to ensure that law and order is
maintained and the election to the Managing Committee of the
WP(C) No.19546/09 2
4th respondent Society, which is scheduled to be held on
19.07.2009, is conducted smoothly.
P.R.RAMAN, JUDGE
P.BHAVADASAN, JUDGE
sta
WP(C) No.19546/09 3