High Court Kerala High Court

P.A.Shekaran vs The Returnning Officer on 4 June, 2007

Kerala High Court
P.A.Shekaran vs The Returnning Officer on 4 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 16950 of 2007(P)


1. P.A.SHEKARAN, AGED 62, S/O OF APPUNNY,
                      ...  Petitioner

                        Vs



1. THE RETURNNING OFFICER,
                       ...       Respondent

2. THE SECRETARY,

3. KERALA STATE CO-OPERATIVE ELECTION

4. DEPUTY SUPERINTENDENT OF POLICE,

5. CIRCLE INSPECTOR OF POLICE

6. SUB INSPECTOR OF POLICE,

7. K.P.BALU,

8. V.R.BALU,

                For Petitioner  :SRI.C.PRABIN BENNY

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :04/06/2007

 O R D E R
                    J.B.KOSHY & K.P.BALACHANDRAN, JJ.

                 -------------------------------------

                         W.P.(C)No.16950 OF 2007

                 -------------------------------------

                           Dated 4th June,  2007



                                   JUDGMENT

Koshy,J
.

This is a petition for police protection. Election

to the Board of Directors of Mundur Service Co-operative Bank

Ltd. is scheduled to be held on 10.6.2007. Petitioner

apprehends violation of law and order.

2. Heard Government Pleader.

3. In the above circumstances, we direct respondents

4 to 6 to give adequate and effective protection so that

election can be conducted peacefully, the candidates and

voters can vote in the election and return home and the

election process is conducted lawfully.

The writ petition is disposed of accordingly.

J.B.KOSHY

JUDGE

K.P.BALACHANDRAN

JUDGE

tks