High Court Kerala High Court

M.Vinodkumar vs The District Collector on 19 October, 2010

Kerala High Court
M.Vinodkumar vs The District Collector on 19 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31501 of 2010(K)


1. M.VINODKUMAR, AGED 34 YEARS,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. KERALA STATE ELECTION COMMISSIONER,

3. RETURNING OFFICER,

4. KAYYUR - CHEEMENI GRAMA PANCHAYATH,

5. A.APPU,

                For Petitioner  :SRI.M.V.AMARESAN

                For Respondent  :SRI.MURALI PURUSHOTHAMAN, SC,K.S.E.COMM

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :19/10/2010

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                  W.P.(C). No.31501/2010-K
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
           Dated this the 19th day of October, 2010

                      J U D G M E N T

The petitioner is the candidate contesting election

from Ward No.13 of Kayyur-Cheemeni Grama Panchayat. The

complaint raised is regarding the location of the polling

booth. The allegation in the writ petition is that the

polling booth is located in a building wherein C.P.I.(M)

Munda Branch Committee is housed and Ext.P1 photograph is

produced in support of the above plea. The petitioner has

suggested various other buildings also wherein the polling

booth can be conveniently located.

2. The second respondent has filed a statement as

directed by this Court. It is averred in the statement

that the polling booth No.2 of Ward No.13 of Kayyur-

Cheemeni Grama Panchayat is located in a building at Munda

in which an Anganvadi is functioning. The same is

functioning in the building owned by Shri A.V.Kunjambu

Memorial Library, Arts and Sports Club on rental basis

under the Kerala Social Welfare Department. The booth

committee office of the LDF is situated about 75 meters

away from the Anganwadi. The location of the polling

station was fixed about two months back. The decision to

house the polling station No.2 of Ward No.13 of Kayyur-

W.P.(C). No.31501/2010
-:2:-

Cheemeni Grama Panchayat at the Anganwadi was taken in

consultation with the representatives of political parties.

It is averred that whatsoever, no complaints were raised

against the location of the polling station at the

Anganwadi in Munda by anybody. Annexure-A is the report

produced along with the statement. The report shows that

instructions have been given to remove the Board, fixed in

front of a building near the Anganwadi, of the LDF Polling

Booth Committee Office which is functioning about 75 meters

away from the Anganwadi. The apprehension expressed by the

learned counsel for the petitioner is that the location of

the flag stump and any indication of a particular political

party will influence voters. This is a matter for the

Returning Officer to issue appropriate orders. Since it is

mentioned that the polling booth is housed at the

Anganwadi, I do not find any reason to interfere with the

same. As pointed out in the report, appropriate steps will

be taken by the Returning Officer to see that the polling

is held peacefully.

The writ petition is dismissed. No costs.

(T.R. Ramachandran Nair, Judge.)

ms