High Court Kerala High Court

P.Jayan vs The Returning Officer on 14 July, 2009

Kerala High Court
P.Jayan vs The Returning Officer on 14 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19451 of 2009(B)


1. P.JAYAN, PUTHUMADATHIL,
                      ...  Petitioner

                        Vs



1. THE RETURNING OFFICER,
                       ...       Respondent

2. THE ADIMALI RURAL CO-OP. SOCIETY LTD.

                For Petitioner  :SRI.P.P.JACOB

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :14/07/2009

 O R D E R
                       ANTONY DOMINIC, J.
                  -------------------------
                    W.P.(C.) No.19451 of 2009
             ---------------------------------
               Dated, this the 14th day of July, 2009

                           J U D G M E N T

The learned Government Pleader has obtained instructions

from the 1st respondent, who has issued Ext.P2 order impugned in

the writ petition.

2. A reading of Ext.P2 shows that the nomination submitted

by the petitioner was rejected by the 1st respondent for the reason

that there was some mistake regarding the address of the person,

who seconded him. On instructions, the learned Government

Pleader reiterates the same.

3. In my view, this is fully covered by the proviso to Rule 35

(e) of the Kerala Co-oprative Societies Rules, which provides that the

nomination of a candidate shall not be rejected merely on the

ground of an incorrect description of his name or of the name of his

proposer or seconder or of any other particulars relating to the

candidate or his proposer or secondor as entered in the list of

members.

WP(C) No.19451/2009
-2-

4. In view of the above said provision, the rejection of the

petitioner’s nomination is clearly erroneous, and for that reason

Ext.P2 is set aside.

5. The writ petition is therefore disposed of directing the 1st

respondent to accept the nomination of the petitioner enabling him

to contest the election to the Managing Committee of the 2nd

respondent as scheduled in Ext.P1.

The writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg