IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP No. 1070 of 2002(F)
1. T.D.DAVID S/O.DEVASSY,AGED 49 YEARS
... Petitioner
Vs
1. P.D.POULOSE S/O.DEVASSY,AGED 51 YEARS,
... Respondent
For Petitioner :SRI.MATHEW ZACHARIAH
For Respondent :SRI.JEEMON K.ABRAHAM
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :09/01/2008
O R D E R
PIUS C. KURIAKOSE, J.
-------------------------------
C.R.P. No. 1070 OF 2002
-----------------------------------
Dated this the 9th day of January, 2008
O R D E R
Under challenge in this Civil Revision Petition is the judgment of
the District Court, Ernakulam interfering with the judgment of the
election tribunal holding that the election petition filed against the
petitioner who was a candidate from Ward No.7 of Angamaly
Municipality is not maintainable. Even though this case was argued in
extenso by late Sri.Mathew Sakharia, due to change of jurisdiction, the
arguments could not be concluded and has remained undisposed till
date. Obviously, the petitioner has been continuing as councilor on the
strength of successive elections to the Council. The Civil Revision
Petition has become infructuous. It will also be noticed that the election
petition from which the CRP arose has also become infructuous. The
Civil Revision Petition is dismissed as infructuous. The Munsiff Court ,
Aluva is directed to close the election petition, EOP No. 3 of 2000 as
infructuous.
PIUS C. KURIAKOSE, JUDGE
btt
WPC 2