High Court Kerala High Court

Sri.K.J.Philip vs The Sueperintendent Of Police on 29 April, 2008

Kerala High Court
Sri.K.J.Philip vs The Sueperintendent Of Police on 29 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13373 of 2008(P)


1. SRI.K.J.PHILIP,
                      ...  Petitioner

                        Vs



1. THE SUEPERINTENDENT OF POLICE,
                       ...       Respondent

2. THE ELECTORAL OFFICER,

3. THE RETURNING OFFICER,

                For Petitioner  :SRI.GEORGE POONTHOTTAM

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :29/04/2008

 O R D E R
          PIUS C. KURIAKOSE & S. SIRI JAGAN, JJ.
          ------------------------------------------------
                    W.P.(C)No.13373 OF 2008
          ------------------------------------------------
                Dated this the 29th day of April, 2008

                            JUDGMENT

PIUS C. KURIAKOSE,J.

Government Pleader submits that if any request is made by

the 3rd respondent for police protection, there will not be any

objection in the matter of giving necessary protection.

Considering the averments in the writ petition and

submissions addressed at the bar, we dispose of this writ petition

at this stage itself directing the 1st respondent to ensure that the

election to the managing committee of the Kottayam District Co-

operative Bank slated on 3.5.2008 is conducted peacefully and

smoothly and without any untoward incident whatsoever.

PIUS C. KURIAKOSE, JUDGE

S. SIRI JAGAN, JUDGE

Acd