IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26830 of 2010(C)
1. O.D.THOMAS, S/O.DEVASSYA,
... Petitioner
Vs
1. THOMAS, S/O.THOMAS, CHINTHAMANIYIL
... Respondent
2. THE STATE ELECTION COMMISSIONER,
3. THE PRESIDENT,
4. THE OMBUDSMAN FOR LOCAL SELF
5. THE KOORACHUNDU GRAMA PANCHAYATH,
For Petitioner :SRI.N.N.SUGUNAPALAN (SR.)
For Respondent :SRI.MURALI PURUSHOTHAMAN, SC,K.S.E.COMM
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :27/09/2010
O R D E R
ANTONY DOMINIC, J.
```````````````````````````````````````````````````````
W.P.(C) No. 26830 of 2010 C
```````````````````````````````````````````````````````
Dated this the 27th day of September, 2010
J U D G M E N T
Challenge in the writ petition is against Ext.P4,
whereby petitioner was informed that in view of the
disqualification under Section 35 of the Kerala Panchayat Raj
Act, 1994, suffered by the petitioner, he was disqualified from
contesting election to the local bodies.
2. It is now informed that in the judgment dated 14-
09-2010 in W.P.(C) No.26965/2010, a Division Bench of this
Court has clarified that the disqualification under Section 35 of
the Act is for the term of the Panchayat and that a person like
the petitioner is eligible to contest in the subsequent elections.
In that view of the matter, quashing Ext.P4 and clarifying
that the petitioner will be eligible to contest in the forthcoming
election to the Panchayat, this writ petition is disposed of.
(ANTONY DOMINIC, JUDGE)
aks