High Court Kerala High Court

P.K. Raghunath vs Secretary on 31 March, 2009

Kerala High Court
P.K. Raghunath vs Secretary on 31 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10499 of 2009(F)


1. P.K. RAGHUNATH, AGED 57 YEARS,
                      ...  Petitioner

                        Vs



1. SECRETARY,
                       ...       Respondent

2. R.T.A,

                For Petitioner  :SRI.SHOBY K.FRANCIS

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :31/03/2009

 O R D E R
                   ANTONY DOMINIC,J.
                ---------------------
                W.P.(C).No.10499 OF 2009
              ------------------------
          Dated this the 31st  day of March, 2009.

                         JUDGMENT

Petitioner submits that, he was granted a regular

permit on the route Kodungallur-Kundur, subject to

settlement of timings. It is stated that timing conference is

scheduled to take place on 3.4.2009.

2. In this writ petition what the petitioner apprehends

is that the timing conference is likely to be postponed for

the reason that the Chief Electoral Officer’s Order has

issued an order. This order has already been examined by

this court and it was held that the order will not stand in

the way of the authorities proceeding further with the

matter, in the cases where the process is to be completed

on the basis of court judgment or the Tribunal orders.

In this case, as is seen from Ext.P2 itself, the permit

was granted on the basis of a judgment of this court. In

WP(c).No.10499/09 /2/

view of this it is clarified that the order issued by the Chief

Electoral Officer will not in the way of the authorities in

settling the timings. As the timing conference is scheduled it

will be open to the authorities to convene the meeting, settle

the timings and issue permit within two months

Writ Petition is disposed of as above.




                                       (ANTONY DOMINIC)
                                            JUDGE
vi/

WP(c).No.10499/09    /2/