Kerala High Court
Kanniyan Abdul Kareem vs Kerala State Election … on 21 February, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 24340 of 2005(V)
1. KANNIYAN ABDUL KAREEM,S/O.ALAVI,
... Petitioner
2. M.MURALEEDHARAN,S/O.GOVINDAN NAIR,
Vs
1. KERALA STATE ELECTION COMMISSIONER,
... Respondent
2. KERALA STATE DE-LIMITATION COMMISSION,
3. STATE OF KERALA - REPRESENTED BY ITS
4. THE DISTRICT COLLECTOR,
5. THE VILLAGE OFFICER,TIRUVALI.
6. PORUR GRAMA PANCHAYATH,PORUR
For Petitioner :SRI.M.SASINDRAN
For Respondent :SRI.MURALI PURUSHOTHAMAN, SC,K.S.E.COMM
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :21/02/2007
O R D E R
PIUS C. KURIAKOSE,J.
- - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No.24340 of 2005
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated: 21st February, 2007
JUDGMENT
Mr.Murali Purushothaman, counsel for the Kerala State Election
Commission invites my attention to the judgment of this court in
W.P.C.No.24998 of 2005 and submits that several cases including
W.P.C.No.24998 of 2005 relating to the De-limitation of the
constituencies have been closed as infructuous. I accept the above
submission and close the Writ Petition as infructuous without
prejudice to the various grounds raised by the petitioners.
srd PIUS C.KURIAKOSE, JUDGE