High Court Kerala High Court

V.K.Shanavas vs T.S.Vijayalakshmi on 17 June, 2010

Kerala High Court
V.K.Shanavas vs T.S.Vijayalakshmi on 17 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18900 of 2010(J)


1. V.K.SHANAVAS, AGED 43, SON OF LATE
                      ...  Petitioner

                        Vs



1. T.S.VIJAYALAKSHMI, AGED 35,WIFE OF
                       ...       Respondent

2. KADUGALLUR GRAMA PANCHAYATH,

3. STATE ELECTION COMMISSIONER, OFFICE OF

                For Petitioner  :SRI.SHAJI CHIRAYATH

                For Respondent  :SRI.MURALI PURUSHOTHAMAN, SC,K.S.E.COMM

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :17/06/2010

 O R D E R
                 T.R. RAMACHANDRAN NAIR, J.
             -----------------------------------------
              W.P.(C) Nos.18900, 18901, 18902
                        & 18903 OF 2010
              -----------------------------------------
            Dated this the 17th day of June, 2010.


                         J U D G M E N T

All these writ petitions are filed by the petitioner seeking for

a direction to the Election Commission to pass appropriate orders

after completing the trial in respect of the original petitions filed,

copies of which have been produced in each of the writ petition

as Exhibit P1. In all these writ petitions, what is sought for is for

a direction to the Election Commission to dispose of the matter

expeditiously, at any rate, before the next elections are

conducted.

2. Learned Standing Counsel for the State Election

Commission has filed a detailed statement. In paragraph 3 of the

said statement, a detailed chart is shown with regard to the

proceedings taken in respect of these cases. Going by the chart,

the matters have been posted to 19.06.2010. It is pointed out

that the cases will be disposed of in accordance with priority and

seniority expeditiously. It is further pointed out that the State

W.P.(C) No.18900/2010 & conn. cases 2

Election Commission is functioning as Chairman of the

Delimitation Commission and therefore, there are huge

responsibilities as far as the Chairman is concerned.

There will be a direction to the Election Commission to

dispose of the matter, expeditiously.

These writ petitions are disposed of as above.

T.R. RAMACHANDRAN NAIR
JUDGE

smp