High Court Kerala High Court

P.K.Vijayan vs The Secretary on 8 April, 2009

Kerala High Court
P.K.Vijayan vs The Secretary on 8 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12216 of 2009(V)


1. P.K.VIJAYAN, PUTHENKANDATHIL HOUSE,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.P.DEEPAK

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :08/04/2009

 O R D E R
                     ANTONY DOMINIC,J.
                  ---------------------
                  W.P.(C).No.12216 OF 2009
               ------------------------
             Dated this the 8th    day of April, 2009.

                           JUDGMENT

The complaint in this writ petition is that Ext.P7 interim

order passed by the Tribunal is not implemented, on account

of the fact that the Chief Electoral Officer has issued a circular

against the grant or issue of permits in view of the

parliamentary elections that are declared.

Interpreting the aforesaid circular issued by the Electoral

Officer this court has already held in WP(c).No.8383/09 that

where permits are to be issued or granted pursuant to the

court judgments, the said order is inapplicable. In this case

also since what is is sought for is implementation of Ext.P4

order of the Tribunal it is clarified that the first respondent will

be free to grant temporary permit as ordered in Ext.P7

irrespective of any order passed by the Electoral Officer.

Writ petition is disposed of as above.

(ANTONY DOMINIC)
JUDGE
vi/