High Court Kerala High Court

Reji Pothen vs Kerala State Election Commission on 6 August, 2010

Kerala High Court
Reji Pothen vs Kerala State Election Commission on 6 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24552 of 2010(T)


1. REJI POTHEN, S/O. M.K.BABY, KARINGADU,
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTION COMMISSION,
                       ...       Respondent

2. SUNNY KAROTTE, MEMBER, WARD NO.7,

                For Petitioner  :SRI.M.SREEKUMAR

                For Respondent  :SRI.MURALI PURUSHOTHAMAN, SC,K.S.E.COMM

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :06/08/2010

 O R D E R
                  T.R.RAMACHANDRAN NAIR,J.
                    -------------------------------------
                    W.P.(C)No.24552 of 2010
              -----------------------------------------------------
        DATED THIS THE 6th DAY OF AUGUST, 2010

                                 JUDGMENT

The petitioner seeks for a direction to the first respondent

to dispose of Exhibit P1 petition at the earliest. The petitioner is

a member of Nedumkunnam Grama Panchayat. He was elected

from Ward No.13 and the 2nd respondent was elected from Ward

No.7 in the general election held during September, 2009.

2. The petition, Exhibit P1, is filed under Section 4 of the

Kerala Local Authorities (Prohibition of Defection)Act. It is

pointed out that evidence of the petitioner is over and the 2nd

respondent has been examined partly. The petitioner therefore

requests for a speedy disposal of the matter.

3. Heard the learned Standing Counsel for the Election

Commission, who submitted that since the Election Commission

is having multifarious activities, including those connected with

the delimitation of Wards and election to the local bodies 2010,

some more time will be required to dispose of Exhibit P1.

4. In that view of the matter, there will be a direction to

the Election Commission to take a decision on Exhibit P1, after

W.P.(C)No.24552/10 -2-

completing the evidence and after hearing the parties,

expeditiously, at any rate, within a period of three months from

today.

The Writ Petition is disposed of as above.

Sd/-(T.R.RAMACHANDRAN NAIR, JUDGE).

dsn                                    True copy

                                                  P.A.to Judge.