High Court Kerala High Court

T.Narayanan Nair vs Kerala State Co-Operative … on 3 December, 2009

Kerala High Court
T.Narayanan Nair vs Kerala State Co-Operative … on 3 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34051 of 2009(B)


1. T.NARAYANAN NAIR, AGED 72 YEARS,
                      ...  Petitioner

                        Vs



1. KERALA STATE CO-OPERATIVE ELECTION
                       ...       Respondent

2. THE RETURNING OFFICER,

3. THE SECRETARY,

                For Petitioner  :SMT.P.K.PRIYA

                For Respondent  :SRI.M.SASINDRAN

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :03/12/2009

 O R D E R
                                 S.SIRI JAGAN, J.
                          ==================
                           W.P.(C).No.34051 of 2009
                          ==================
                    Dated this the 3rd day of December, 2009
                                  J U D G M E N T

The petitioner is a member of the Payyannur Service Co-operative

Bank. The election to the Board of Directors of the Bank is to be held on

6.12.2009. The petitioner is aggrieved by the fixing of the venue of the

polling as the Municipal Higher Secondary School at Kandankali, which,

according to the petitioner, is an interior area, wherein a particular political

party is having considerable influence and they are likely to use men and

muscle power to influence the voters either to vote for their candidate or not

to vote at all. Therefore, the petitioner would seek a direction to the 1st

respondent to change the venue of the election to B.E.M.L.P. School or any

other suitable place in Payyannur town.

2. A counter affidavit has been filed by the 3rd respondent refuting

the contentions of the petitioner. I am of opinion that if the petitioner has

any apprehension of law and order problem in the election, the remedy of the

petitioner is to file an application for police protection. This Court cannot, on

the basis of the disputed allegations, direct the venue fixed for polling to be

changed, that too, at the last minute. Therefore, without prejudice to the

right of the petitioner to seek police protection for the election process

appropriately, this writ petition is dismissed.

Sd/-

sdk+                                                    S.SIRI JAGAN, JUDGE

          ///True copy///




                                   P.A. to Judge