High Court Kerala High Court

Gopala Pillai vs Travancore Devaswom Board on 12 June, 2008

Kerala High Court
Gopala Pillai vs Travancore Devaswom Board on 12 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12391 of 2007(A)


1. GOPALA PILLAI, KUZHALETHU VEEDU,
                      ...  Petitioner

                        Vs



1. TRAVANCORE DEVASWOM BOARD,
                       ...       Respondent

2. DEPUTY COMMISSIONER OF DEVASWOM,

                For Petitioner  :SRI.K.MADHUSOODHANAN NAIR

                For Respondent  :SRI.NAGARAJ NARAYANAN, SC, TDB

The Hon'ble MR. Justice V.GIRI

 Dated :12/06/2008

 O R D E R
                         V.GIRI, J
                       -------------------
                    W.P.(C).12391/2007
                       --------------------
            Dated this the 12th day of June, 2008

                       JUDGMENT

Petitioner was appointed on a contract basis in the

Travancore Devaswom Board in the year 1973. He was

later transferred to Malayalapuzha Temple as a Watcher.

He submits that he had put in continuous service of four

years and two months and was then transferred to

Nilackal Mahadeva Temple, wherein he had put in service

of three years and four months. According to the

petitioner, he had a continuous service from 1975 to

1987. Nevertheless, amounts by way of unpaid wages,

provident fund and such other benefits are due to him.

2. Obviously, the petitioner has crossed the age of

retirement. If the terminal benefits are due to him

relatable to the services which he had rendered, same

should be disbursed to him.

3. Learned counsel for the Devaswom Board submits

W.P.(C).12391/2007
2

that the petitioner was only a contract employee and

therefore he may not be entitled to any retirement

benefit as such. In my view, this is a matter that will

have to be addressed by the Commissioner in the first

instance.

4. Having heard learned counsel on both sides, writ

petition is disposed of in the following terms:

5. Petitioner may submit a comprehensive

representation detailing this aspect before the

Commissioner. If it is done within one month from today,

Commissioner shall consider the same in accordance

with law and pass orders and take appropriate action

within three months thereafter.

V.GIRI,
Judge

mrcs