IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 15520 of 2007(V)
1. THE VALIYATHOVALA SERVICE CO-OPERATIVE
... Petitioner
2. THE VALIYATHOVALA SERVICE CO-OPERATIVE
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE,
3. THE SUB INSPECTOR OF POLICE,
4. T.M.JOHN, AGED 35 YEARS, SECRETARY,
5. BABYCHAN, AGED 42 YEARS, SECRETARY,
For Petitioner :SRI.S.DILEEP (KALLAR)
For Respondent : No Appearance
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :24/05/2007
O R D E R
J.B.KOSHY & K.P.BALACHANDRAN, JJ.
-------------------------------------
W.P.(C)No.15520 OF 2007
-------------------------------------
Dated 24th May, 2007
JUDGMENT
Koshy,J
.
It is the case of the petitioners that election of
the Board of Directors of the Valiyathovala Service Co-
operative Bank is scheduled to be held on 27.5.2007.
Petitioners apprehend disturbances in the election.
2. Heard Government Pleader.
3. In the circumstances of the case, we direct
respondents 2 and 3 to provide adequate protection to the
petitioners’ bank to effectively conduct the election
scheduled to be held on 27.5.2007 at the Valliyathovala
Christuraj High School Auditorium, without any threat or
coercion and also to see that election is conducted
peacefully.
The writ petition is disposed of accordingly.
Issue photocopy today itself.
J.B.KOSHY
JUDGE
K.P.BALACHANDRAN
JUDGE
tks