High Court Kerala High Court

P.Chandrasekhara Kurup vs State Of Kerala on 13 November, 2008

Kerala High Court
P.Chandrasekhara Kurup vs State Of Kerala on 13 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32290 of 2008(R)


1. P.CHANDRASEKHARA KURUP, ADVOCATE,
                      ...  Petitioner
2. SRI.CHOORAKKODE VIJAYAN,

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE SUPERINTENDENT OF POLICE,

3. THE CIRCLE INSPECTOR OF POLICE,

4. THE SUB INSPECTOR OF POLICE, ADOOR.

5. THE ELECTORAL OFFICER/ASSISTANT

6. THE SECRETARY, AREA COMMITTEE, CPI(M),

7. THE SECRETARY, AREA COMMITEE, C.P.I,

                For Petitioner  :SRI.C.B.SREEKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :13/11/2008

 O R D E R
      K. BALAKRISHNAN NAIR & M.C.HARI RANI, JJ.
                ----------------------------------------
                 W.P.(C) No. 32290 OF 2008
                ----------------------------------------
          Dated this the 13th day of November, 2008

                        J U D G M E N T

~~~~~~~~~~~

Balakrishnan Nair, J.

The petitioners have approached this Court seeking police

protection for the smooth conduct of the election to the

Managing Committee of the Adoor Co-operative Urban Bank

Ltd. No.1804. As per the interim order of this Court dated

6.11.2008, police protection was granted. Now, the election is

over. The learned counsel for the petitioner submitted that the

official respondents have failed to obey the direction of this

Court in the said interim order. The respondents 6 and 7 have

indulged in violence.

For the aforementioned grievance, the petitioners may

workout the remedies available to them. Without prejudice to

that right and their contentions in this regard, this writ petition

is closed.

(K.BALAKRISHNAN NAIR, JUDGE)

(M.C.HARI RANI, JUDGE)
ps