IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 340 of 2007(M)
1. KIZHAKINIYAKATH LIYAKKATHALI NAHA,
... Petitioner
Vs
1. P.V.KUNHIMARAKKAR, S/O. KUNHAVARANKUTTY
... Respondent
2. UPPATTU JAFAR SADDIQUE, S/O. ABDUL
3. MUHAMMED FIROZ, S/O. ABDURAHIMAN,
4. THARAYIL SIVADASAN, S/O. KUTTAN,
5. CHERKKOT HAMZA, S/O. MUHAMMED,
For Petitioner :SRI.HARISH R. MENON
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :03/01/2007
O R D E R
M.SASIDHARAN NAMBIAR, J.
...........................................
W.P.(C)No.340 OF 2007
............................................
DATED THIS THE 3rd DAY OF JANUARY, 2007
JUDGMENT
Petitioner is the unsuccessful candidate in the
election conducted for Ward No.13 of Parappanangadi
Panchayat. He filed O.P.42 of 2005 challenging the
election of first respondent. It is contended by the
petitioner in the election petition that several
persons committed double voting and therefore the
election is vitiated. Election is challenged on that
ground. Petitioner filed I.A.395 of 2006 to call for
certain documents. It was dismissed under Ext.P4 order.
Ext.P4 order is challenged in this petition filed under
Article 227 of Constitution of India.
2. Learned counsel appearing for the petitioner
was heard. Ext.P4 order was passed in Ext.P2
application. Under Ext.P3 order learned Munsiff held
that petitioner has summoned the entire counter foils
of the ballot paper and it is not practicable to call
for all the documents. In such circumstances, the
petition was dismissed.
3. Learned counsel appearing for the petitioner
WP(C)340/2007 2
submits that at least material documents with regard to
the alleged double voting should have been called for
by the learned Munsiff. But on going through Ext.P2
order it is not possible to make out what are the
relevant and necessary documents to be called for. In
such circumstances I find no infirmity in Ext.P4 order.
Petitioner is at liberty to file a proper application
before the learned Munsiff to call for necessary and
relevant documents stating the relevancy and the need.
If such an application is filed, learned Munsiff has to
pass appropriate orders in accordance with law.
Petition is dismissed.
M.SASIDHARAN NAMBIAR, JUDGE
lgk/-