Kerala High Court
M.Maniyan Pillai vs Superintendent Of Police on 6 October, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27380 of 2009(N)
1. M.MANIYAN PILLAI,KUNNUMPURATHU VEEDU,
... Petitioner
2. M.S.SHAJI,SHAJI MANZIL, VENJARAMOODU,
Vs
1. SUPERINTENDENT OF POLICE,
... Respondent
2. DEPUTY SUPERINTENDENT OF POLICE,
3. CIRCLE INSPECTOR OF POLICE,
4. SUB INSPECTOR OF POLICE,VENJARAMOODU,
5. ASSISTANT REGISTRAR OF CO-OPERATIVE
6. STATE CO-OPERATIVE ELECTION COMMISSION,
7. VENJARAMOODU HOUSING CO-OPERATIVE
8. SHRI.A.M.RIZE,LOCAL COMMITTEE SECRETARY,
For Petitioner :SRI.B.RAGUNATHAN
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :06/10/2009
O R D E R
KURIAN JOSEPH & C.T. RAVIKUMAR, JJ.
---------------------------------------------
W.P. (C) NO. 27380 OF 2009
---------------------------------------------
Dated this the 6th day of October, 2009
JUDGMENT
Kurian Joseph, J.
It is submitted that the election has been conducted peacefully in
view of the interim order dated 30.9.2009. Hence, no further orders are
necessary in this Writ Petition. The Writ Petition is accordingly
dismissed.
(KURIAN JOSEPH)
JUDGE
(C.T. RAVIKUMAR)
JUDGE
sp/
2
KURIAN JOSEPH
&
C.T. RAVIKUMAR, JJ.
W.P.(C)NO.27380/2009
JUDGMENT
6th October, 2009