IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13860 of 2006(Y)
1. C. MURALI, S/O. GOVINDAN,
... Petitioner
Vs
1. THE COMMISSIONER,
... Respondent
2. ASSISTANT COMMISSIONER,
3. VENNIYUR SIVA KSHETRA KARMA SAMITHY,
4. AYYAPPA BAJANA SAMITHY,
5. SUPERINTENDENT OF POLICE (RURAL),
6. MOHAN PANACHIKKAL, S/O. ARUMUGHAN,
For Petitioner :SMT.G.SUMA
For Respondent :SRI.T.KRISHNAN UNNI (SR.)
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :04/08/2008
O R D E R
C .N. RAMACHANDRAN NAIR &
V.K. MOHANAN, JJ.
--------------------------------------------
W.P.C. No. 13860 OF 2006
--------------------------------------------
Dated this the 4th day of July, 2008
JUDGMENT
Ramachandran Nair,J.
The allegation of the petitioner is that respondents 3 and 4 are
collecting fund privately in the name of the temple, and they are
utilising the fund for their purpose. However, Government Pleader
submitted that on enquiry some of the allegations are found to be true
and the amount was retrieved and deposited to the Devaswom account.
In the circumstances, WPC is closed leaving freedom to the petitioner
to bring to the notice of the Commissioner any irregularity, if taken
place, subsequently.
(C.N.RAMACHANDRAN NAIR)
Judge.
(V. K. MOHANAN)
Judge.
kk
2