IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4381 of 2010(W)
1. C.MOHANAN, S/O.KRISHNANKUTTY MENON,
... Petitioner
Vs
1. THE COCHIN DEVASWOM BOARD,
... Respondent
2. THE DEVASWOM COMMISSIONER/SPECIAL
3. THE ASSISTANT DEVASWOM COMMISSIONER,
4. THE DEVASWOM OFFICER,
5. TEMPLE ADVISORY COMMITTEE OF THEKKEN
For Petitioner :SRI.S.SUBHASH CHAND
For Respondent :SRI.K.GOPALAKRISHNA KURUP,SC,COCHIN D.B
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :31/03/2010
O R D E R
C.N.RAMACHANDRAN NAIR &
P.S.GOPINATHAN, JJ.
....................................................................
W.P.(C) No.4381 of 2010
....................................................................
Dated this the 31st day of March, 2010.
JUDGMENT
Ramachandran Nair, J.
The W.P.(C) is filed challenging the extension of tenure of the
Temple Advisory Committee of the Thekken Chittoor Sree Krishna
Swamy Temple by one year from 31.12.2009 after the tenure of the
present committee was over. The petitioner’s allegation is that the
Devaswom Board unnecessarily extended the tenure of the committee
by one year without any justification. However, Standing Counsel for
Cochin Devaswom Board and counsel appearing for the 5th respondent
submitted that tenure is extended only because of extensive renovation
work undertaken by the committee which is continued even as of now.
However, it is conceded by the 5th respondent that the Committee’s
effort is to complete all work before the annual festival that is to
commence by the end of April 2010. The committee is said to have
made arrangements for conduct of the annual festival as well. In these
circumstances, we feel new committee should be reconstituted soon
W.P.(C) 4381/2010 2
after the festival is over, by which time renovation work also will be
over. We, therefore, direct the present committee to conclude all
matters including settlement of accounts for the work done and for the
festival by 31st May, 2010. The Cochin Devaswom Board will
constitute fresh Advisory Committee in June 2010 itself under Section
76A of the Travancore Cochin Hindu Religious Institutions Act. It is
for the Devaswom Board to arrange for audit of the accounts of the
temple including the income and expenditure on renovation work,
festival etc.
W.P.(C) is disposed of as above.
C.N.RAMACHANDRAN NAIR
Judge
P.S.GOPINATHAN
Judge
pms