Kerala High Court
T.S.Baby vs The Kerala State Election … on 13 February, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 33331 of 2004(R)
1. T.S.BABY, MEMBER, WARD NO.14,
... Petitioner
Vs
1. THE KERALA STATE ELECTION COMMISSION,
... Respondent
2. SRI.P.A.MUHAMMED ALI, MEMBER,
3. KAIPPAMANGALAM GRAMA PANCHAYAT,
For Petitioner :SRI.K.RAMAKUMAR
For Respondent :SRI.C.K.ABDUL RAHIM
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :13/02/2008
O R D E R
PIUS C. KURIAKOSE,J.
- - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No.33331 of 2004
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated: 13th February, 2008
JUDGMENT
The term of the Council in which the petitioner was a member
and President is already over and I am told that the petitioner did not
contest the next election. I am of the view that the Writ Petition has
become infructuous on facts and that it is not necessary for this court
to examine the legal grounds raised in this Writ Petition. The Writ
Petition is accordingly dismissed as infructuous.
srd PIUS C.KURIAKOSE, JUDGE