IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21135 of 2009(J)
1. MOHIN C.M., AGED 19 YEARS,
... Petitioner
Vs
1. CIRCLE INSPECTOR OF POLICE,
... Respondent
For Petitioner :SRI.C.PRABIN BENNY
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN
Dated :29/07/2009
O R D E R
P.R.RAMAN & P.BHAVADASAN, JJ.
-------------------------------
W.P.(C) No.21135 of 2009
-------------------------------
Dated this the 29th July, 2009
J U D G M E N T
Raman, J.
Petitioner , a student at Sree Vivekananda College,
is a candidate contesting to the College Union election, which is
scheduled to be held on 30.7.2009 between 9.30 a.m. and 12.30
p.m. It is stated that counting begins at 2.00 p.m. on the same
day and the results are expected to be announced by 4.00 p.m.
It is further stated that during last year’s election, 2008-09,
there were untoward incidents happened. In order to avert
such incidents in the election scheduled to be held on 30.7.2009,
it is prayed that appropriate orders be issued to the respondents
to give necessary police protection.
2. When the matter came up for consideration
yesterday, we found that the Principal of the College has not been
impleaded and in the absence of any complaint or request made
W.P.(C) No.21135 of 2009
2
by the Principal of the College, this Court was reluctant to pass
any orders, but adjourned the case to get instructions as to
whether any complaint has been made by the Principal of the
College.
3. Today when the case came up for consideration,
a copy of the letter dated 28.7.2009 addressed to the Circle
Inspector of Police, Kunnamkulam, by the Principal of the
College, was handed over to us. It is seen from the said letter
that a written complaint has been made to the Circle Inspector
of Police, Kunnamkulam, to make necessary arrangements for
keeping vigil in and around the campus from 8.30 a.m. to 4.30
p.m. on 30.7.2009. The learned Government Pleader
appearing on behalf of official respondents also submits that such
a complaint has been received yesterday and arrangements will
be made as directed by this Court.
4. In such circumstances, we direct the Circle
Inspector of Police, Kunnamkulam, to make all necessary
W.P.(C) No.21135 of 2009
3
arrangements for keeping vigil in and around the college campus
on 30.7.2009, till the results are announced.
5. The petitioner is directed to hand over a copy of
this writ petition along with a copy of this judgment to the
Principal of the College, who in turn shall forward the same to the
Circle Inspector of Police, Kunnamkulam, for information and
compliance. The Government Pleader shall also communicate a
copy of the judgment to the Circle Inspector of Police,
Kunnamkulam, for taking necessary action.
The writ petition is disposed of as above.
P.R.RAMAN, JUDGE
P.BHAVADASAN , JUDGE.
nj.