High Court Kerala High Court

Kuriakose Palakuzhiyil And … vs Superintendent Of Police on 26 June, 2008

Kerala High Court
Kuriakose Palakuzhiyil And … vs Superintendent Of Police on 26 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17923 of 2008(H)



1. KURIAKOSE PALAKUZHIYIL AND OTHERS
                      ...  Petitioner

                        Vs

1. SUPERINTENDENT OF POLICE, KANNUR & OTHRS
                       ...       Respondent

                For Petitioner  :SRI.GEORGE MECHERIL

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :26/06/2008

 O R D E R
          K. BALAKRISHNAN NAIR & M.C. HARI RANI,JJ

            ==============================

                     W.P.(C)NO. 17923 OF 2008

             ============================

             DATED THIS THE 26th day of June 2008

                              JUDGMENT

Balakrishnan Nair,J.

When the writ petition came up for admission, we directed the

learned Government Pleader to get instruction. After hearing the

learned Government Pleader, we passed the following interim order:

“The petitioners are members of the Pottanplavu

Ksheerolpadaka Sahakarana Sangham Ltd. The election

to the Managing Committee of the said society is

scheduled to be held on 20-6-2008. Some of the

petitioners are candidates for the said election. The

petitioners apprehend that a rival political group may

interfere in the election process and prevent the holding of

the election peacefully. So, they have filed Ext.P3

representation before the police, seeking necessary

protection. They apprehend that the police may not take

any effective action and if the election is disrupted, they

will be put to irreparable injury and hardship. So, they

pray for appropriate orders from this Court.

The learned Government Pleader, upon instructions,

submitted that the police have made all arrangements for

WPC.17923/2008 -2-

the smooth and peaceful conduct of the election. This

submission is recorded. If the petitioners or other

members, who are entitled to vote at the election, are

prevented from going to the polling booth, they may

inform the respondents 3 and 4. In that event, the said

respondents shall remove the obstruction. The said

officers shall also ensure that a peaceful atmosphere is

maintained around the polling booth, so that the election

proceedings can be completed without any obstruction.”

The learned counsel for the petitioners today submitted that the

police did not obey the directions issued by this Court. If that be so,

the petitioners may work out their remedies against the respondents.

The writ petition is disposed of making the above interim order

absolute.





                                   K. BALAKRISHNAN NAIR,
                                              JUDGE



                                        M.C. HARI RANI
ks.                                           JUDGE