Kerala High Court
U.Anil Kumar vs V.A.K.Thangal on 3 February, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3030 of 2009(I)
1. U.ANIL KUMAR, S/O.U.RAMAN NAIR
... Petitioner
Vs
1. V.A.K.THANGAL, MEMBER, WARD NO.XIV,
... Respondent
For Petitioner :SRI.PAUL K.VARGHESE
For Respondent :SRI.MURALI PURUSHOTHAMAN, SC,K.S.E.COMM
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :03/02/2009
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.3030 OF 2009
----------------------------------------
Dated this the 3rd day of February, 2009
JUDGMENT
This is writ petition is filed by the petitioner seeking
expeditious disposal of an Election Petition pending before the
State Election Commission.
The learned Standing Counsel for the Election Commission
on instructions from the Election Commission submits that the
Election Petition would be disposed of latest within three months.
This submission is recorded and the writ petition is closed.
S. SIRI JAGAN, JUDGE
Acd