Kerala High Court
Mohammed Shafi vs State Election Commission on 27 July, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23086 of 2010(I)
1. MOHAMMED SHAFI, S/O.
... Petitioner
Vs
1. STATE ELECTION COMMISSION,
... Respondent
2. THE DISTRICT COLLECTOR,
3. THE SECRETARY,
For Petitioner :SRI.SAJU.S.A
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :27/07/2010
O R D E R
T.R.RAMACHANDRAN NAIR,J.
-------------------------------------
W.P.(C)No.23086 of 2010
---------------------------------
DATED THIS THE 27th DAY OF JULY, 2010
JUDGMENT
The challenge is against the proposal to include Ward No.3
of the Pangode Panchayat for the purpose of fixing the reserved
Wards. The learned Standing Counsel for the Election
Commission submitted that the said Ward has been excluded
from first round. This has been agreed to by the learned counsel
for the petitioner also.
In that view of the matter, no further orders are called for
in this Writ petition and the Writ Petition is dismissed.
T.R.RAMACHANDRAN NAIR, JUDGE.
dsn