IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 397 of 2004(E)
1. P.A.CHERIAN, PALAKKUDIYIL HOUSE,
... Petitioner
Vs
1. LISSY VALSALAN, MEMBER, KEERAMPARA
... Respondent
2. THE STATE ELECTION COMMISSION,
3. THE KEERAMBARA GRAMA PANCHAYATH
For Petitioner :SRI.E.R.VENKATESWARAN
For Respondent :SRI.K.RAMAKUMAR
The Hon'ble the Chief Justice MR.V.K.BALI
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :11/12/2006
O R D E R
V.K. BALI, C.J. & C.N.RAMACHANDRAN NAIR, J.
-------------------------------
W.A. No. 397 of 2004
-------------------------------
Dated, this the 11th day of December, 2006
JUDGMENT
Ramachandran Nair, J.(Oral)
Both sides agree that the term of office of the Panchayat
is over. However, counsel submitted that the petitioner wants to
pursue the matter because of the disqualification for six years.
Since fresh elections are held there is no likelihood of further
election within six years. However, if election takes place and
the petitioner is unable to contest on account of the
disqualification, it will be open to the petitioner to approach this
Court. Giving the above freedom to the petitioner we dismiss
this writ appeal.
V.K. BALI,
CHIEF JUSTICE.
C.N.RAMACHANDRAN NAIR,
JUDGE.
vns