IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16745 of 2008(R)
1. VASUDEVANPOTTY, SANTHI, VILAYISSERI
... Petitioner
Vs
1. TRAVANCORE DEVASWOM BOARD, REP. BY ITS
... Respondent
2. THE DEVASWOM COMMISSIONER,
3. THE ASSISTANT DEVASWOM COMMISSIONER,
For Petitioner :SMT.MINI.S.DAS
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :23/06/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).16745/2008
--------------------
Dated this the 23rd day of June, 2008
JUDGMENT
Petitioner is working as Santhi in the first
respondent, Travanore Devaswom Board. Apparently, he
developed an allergy by way of contact dermatitis to
sandal wood and turmeric. Petitioner was examined by
the Medical Board and as evidenced by Ext.P1, the Board
certified his disability. He therefore, approached the
respondents for category change to the post of Peon and
by Ext.P2 judgment, Board was directed to consider the
case of the petitioner. Thereafter, petitioner was included
in Ext.P4 list, which is a combined seniority list of Temple
Employees on the basis of Full time service for promotion
to the post of Peon/Lascar as on 1.10.2006. Against serial
No.10, petitioner is shown as due to retire on 31.5.2012.
Learned counsel for the Devaswom Board
Mr.Sreekumar, on instructions, submits that four persons,
included in Ext.P4 ahead of the petitioner, have since
retired. There are at present eight vacancies which could
W.P.(C).16745/2008
2
be filled up by operation of Ext.P4 and therefore,
petitioner will be accommodated as peon, by
enforcement of Ext.P4. But the Board will have to
approve Ext.P4 list as such, since the same was issued
by the Commissioner. Submission is recorded.
In the result, writ petition is disposed of directing
the first respondent to take a decision on Ext.P4 list,
within a period of two months from the date of receipt of
a copy of this judgment. Once the list is approved or at
least approved in so far as the petitioner is concerned,
orders shall be passed thereafter, appointing the
petitioner against the existing vacancy of Peon, without
further delay.
V.GIRI,
Judge
mrcs