High Court Kerala High Court

T.H.Abdul Jabbar vs Secretary on 26 July, 2010

Kerala High Court
T.H.Abdul Jabbar vs Secretary on 26 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22853 of 2010(F)


1. T.H.ABDUL JABBAR, AGED 50 YEARS,
                      ...  Petitioner
2. SHAMIR THUKALIL, AGED 34,

                        Vs



1. SECRETARY,
                       ...       Respondent

2. STATE ELECTION COMMISSION,

3. DISTRICT COLLECTOR,

4. SECRETARY,

                For Petitioner  :SRI.P.A.MOHAMMED SHAH

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

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

 Dated :26/07/2010

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                  W.P.(C). No.22853/2010-F
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
            Dated this the 26th day of July, 2010

                      J U D G M E N T

The petitioners are voters of Vazhakulam Grama

Panchayat. They are representing Ward Nos.3 and 7. The

writ petition is filed aggrieved by the action taken by the

respondents in fixing the ward, namely, Women: Reserved and

Category-SC/ST Women in the Grama Panchayat. It was

contended that out of 20 wards, 10 are now fixed as

reserved for Women (General), 1 for SC Women, 1 for SC and

8 wards as General (Unreserved). It is thus contended that

the same is against the rules.

2. In the statement filed by the Standing Counsel for

the third respondent, it is mentioned that the Director of

Panchayats has, as per notification dated 20/11/2009, fixed

the number of reserved constituencies in Grama Panchayats

including Vazhakulam Grama Panchayat. As per the said

notification, the number of reserved constituencies in the

Vazhakulam Grama Panchayat shows that the number of seats

reserved for the general category will be 9; the number of

seats reserved for women (including the women in the

scheduled caste and scheduled tribe) will be 10; for

scheduled caste-2 and; for scheduled caste women-1.

W.P.(C). No.22853/2010
-:2:-

3. In the light of the above, the learned counsel for

the petitioners submitted that no further grievances are

there for the petitioners. The writ petition is disposed

of accordingly. No costs.

(T.R. Ramachandran Nair, Judge.)

ms