High Court Kerala High Court

S.Meenakshmi Ammal vs State Of Kerala on 21 August, 2009

Kerala High Court
S.Meenakshmi Ammal vs State Of Kerala on 21 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24118 of 2009(H)


1. S.MEENAKSHMI AMMAL,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY ITS
                       ...       Respondent

2. GURUVAYUR DEVASWOM, MANAGING COMMITTEE,

3. THE ADMINISTRATOR, GURUVAYUR DEVASWOM,

                For Petitioner  :SMT.SADHANA KUMARI ESWARI

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :21/08/2009

 O R D E R
                P.R. RAMAN & K.SURENDRA MOHAN, JJ.
          -------------------------------------------------------------------------------
                           W.P(C) NO: 24118 OF 2009
        -----------------------------------------------------------------------------------
                     Dated this the 21st August, 2009.

                                        JUDGMENT

RAMAN, J.

Petitioner is an occupant in Guruvayur venugopal lodge,

which is under the ownership and control of the Guruvayur

Devaswom. Earlier petitioner was occupying a line building

belonging to the Devaswom on payment of only Rs.40/- by way of

rent per month. She has a right to continue to reside in the said

rent building for her life time by paying the said rent and places

reliance on Ext.P1 for that purpose. So, however, that line building

has been demolished and prior thereto the Devaswom asked the

petitioner and other persons to shift to Venugopal lodge,

whereupon the petitioner vacated the line building and shifted to

the Guruvayur Devaswom Lodge. She has started residing in the

Venugopal Lodge since 2007. But no rent is paid by her. The

Devaswom, by Ext.P2 has demanded an amount of Rs.500/- by way

of rent. Ext.P2 also shows that a decision was taken by the

Administrative Committee to collect rent at the rate of Rs.200/-

WPC 24118/2009 2

from the day on which she started residing and to collect the

arrears in six equal instalments. According to the petitioner

Ext.P4 was issued thereafter in implementation of Ext.P2.

According to the petitioner she is a spinster aged 73 and she is also

disabled. There is nobody to look after her, except Lord

Guruvayurappan. According to her she has no income of her own

and she is only receiving a paltry sum of Rs.200/- by way of

disability pension. In the circumstances she has approached this

Court by filing this writ petition.

2. Even though a representation was made by the petitioner,

the same was disposed of in the usual manner without adverting to

the grounds urgently. Her financial status, age, and her disability

were not taken into consideration while rendering the decision.

3. We heard both sides.

4. Obviously none of the factors pointed out by the petitioner

did receive any consideration by the authorities. Accordingly

Ext.P4 is quashed and the respondent is directed to reconsider the

matter and pass appropriate orders. Till then no coercive steps

shall be taken to evict the petitioner on the sole ground of non-

payment of the amount as demanded in Ext.P2. As an interim

WPC 24118/2009 3

measure until a decision is taken petitioner will pay an amount of

Rs.40/- per month effective from September 2009.

Writ petition is disposed of accordingly.

P.R.RAMAN
Judge

K. SURENDRA MOHAN
Judge

jj

P.R.RAMAN&
K.SURENDRA MOHAN, JJ.

—————————————

L.A.A.NO:

—————————————

JUDGMENT

Dated: