IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22076 of 2010(H)
1. T.M.RADHAKRISHNAN, AGED 59 YEARS,
... Petitioner
Vs
1. STATE ELECTION COMMISSIONR,
... Respondent
2. CHAIRMAN, STATE DE-LIMITATION
3. DISTRICT COLLECTOR, KOZHIKODE DISTRICT.
4. ELECTION REGISTRATION OFFICER
5. VILLIYAPPALLY GRAMA PANCHAYAT,
For Petitioner :SRI.P.M.HABEEB
For Respondent :SRI.MURALI PURUSHOTHAMAN, SC,K.S.E.COMM
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :15/07/2010
O R D E R
T.R.RAMACHANDRAN NAIR,J.
-------------------------------------
W.P.(C)No.22076 of 2010
---------------------------------
DATED THIS THE 15th DAY OF JULY, 2010
JUDGMENT
The petitioner is a resident and voter of Villiyappally Grama
Panchayat in Ward No.9 of Kozhikode District. The Writ Petition is filed
in the light of the specific complaint raised by the petitioner with
regard to the draft voters list. The petitioner seeks for appropriate
reliefs by way of consideration of his objections before final voters’ list
is published.
2. The Election Registration Officer, viz, the 4th respondent is
the competent authority to consider the objections filed by the
petitioner as per Exhibit P1. The last date for receipt of objections is
17.7.2010.
3. There will be a direction to the 4th respondent to consider
the objections raised by the petitioner with regard to the draft voters
list as per Exhibit P1, before finalising the same. If the petitioner
wants to produce any other materials, the same can be done before
the last date for receiving objections is over.
The Writ Petition is disposed of as above.
T.R.RAMACHANDRAN NAIR, JUDGE.
dsn