High Court Kerala High Court

Thomas vs The Returning Officer (Dairy on 28 October, 2008

Kerala High Court
Thomas vs The Returning Officer (Dairy on 28 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30153 of 2008(M)


1. THOMAS,S/O SCARIA, MEMEBER,
                      ...  Petitioner
2. C.R.MOHANAN,   MEMEBER,

                        Vs



1. THE RETURNING OFFICER (DAIRY
                       ...       Respondent

2. KELAKOM KSHEEROLPADA SAHAKARANA SANGHAM

3. THE ADMINISTRATOR,

4. GEETHA PALUMMI, D/O CHANTHU,

                For Petitioner  :SRI.GEORGE POONTHOTTAM

                For Respondent  :SRI.M.SASINDRAN

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :28/10/2008

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                   -------------------------------------------
                    W.P(C).No.30153 OF 2008
                   -------------------------------------------
             Dated this the 28th day of October, 2008

                               JUDGMENT

Read order dated 20.10.2008. Following the aforesaid, it is

submitted on behalf of the Returning Officer that the Form 6-B

register was handed over by the Secretary of the society and

thereafter, the election was duly conducted, results declared and

committee has assumed office. There is considerable dispute for

the petitioners to the process adopted. This submission is made

by the learned counsel for the petitioners stating that according

to his clients, 6-B register, which was purportedly handed over

to the Returning Officer, is essentially a concocted document and

prepared for the purpose of getting over the allegations of the

petitioners. With this submission, I do not find any ground for

this Court to probe into the matter or to give any seal of approval

to the process adopted or to the results declared. However, it is

ordered that since the Returning Officer has returned the Form

6- B register to the society, the Secretary will hand it back to the

Returning Officer, who will, after identifying the same and

WPC.30153/08

Page numbers

insuring that it was based on that document that the election

was conducted, retain it in safe custody along with the votes

polled and other election materials, for a period of six months to

exclude any complaint of the petitioners that materials were not

available if they desire to challenge the election before the

competent authority under Section 69 of the Kerala Co-operative

Societies Act, 1969. Following this, the Society/Secretary is

directed to open a fresh 6-B register, if necessary, for their

continued official purpose. The writ petition is ordered

accordingly.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.