IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23036 of 2010(D)
1. P.K.UMMER, S/O. ABDHU,
... Petitioner
Vs
1. KERALA STATE DELIMITATION COMMISSION,
... Respondent
2. KERALA STATE ELECTION COMMISSION,
3. DISTRICT COLLECTOR,
4. WANDOOR GRAMA PANCHAYAT, REPRESENTED
For Petitioner :SRI.K.RAKESH ROSHAN
For Respondent :SRI.MURALI PURUSHOTHAMAN, SC,K.S.E.COMM
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :11/08/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.23036/2010-D
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 11th day of August, 2010
J U D G M E N T
Herein the petitioner’s objection against the proposals
for delimitation is in respect of Ward Nos.II and III of
the Wandoor Grama Panchayat. Ext.P4 is the copy of the
objection submitted by the petitioner. According to the
petitioner, the natural boundary shown in the draft
proposal, namely, Kuthirapuzha as eastern boundary of Ward
No.II is not correct. It is prayed that the said matter
may be examined by the Commission before finalising the
delimitation of wards.
2. The respondents have filed a statement and at
paragraph No.6 it is mentioned that the discrepancy
projected by the petitioner has been taken up with the
Village Officer, who is also the Enquiry Officer and found
that the Map of the Grama Panchayat was not in consistent
with the narrations in Annexure 5 and 2A and that after
realising the exact position, the Map has been corrected as
Railway line as the Eastern boundary of Ward No.II.
3. It is pointed out by the learned Standing Counsel
for the Commission that hearing on the objections are over
and the objections of the petitioner will also be
W.P.(C). No.23036/2010
-:2:-
considered. It is upto the Commission to consider the
objections in accordance with the guidelines and the writ
petition is accordingly, disposed of. No costs.
(T.R. Ramachandran Nair, Judge.)
ms