IN THE HIGH COURT OF KERALA AT ERNAKULAM
DBA.No. 63 of 2008()
1. SECRETARY,COCHIN DEVASWOM BOARD,THRISSUR
... Petitioner
Vs
1. DY.DIRECTOR,COCHIN DEVASWOM AUDIT,THRISS
... Respondent
For Petitioner :SRI.K.GOPALAKRISHNA KURUP,SC,COCHIN D.B
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :10/12/2009
O R D E R
P.R. RAMAN &
P.R. RAMACHANDRA MENON, JJ.
-----------------------------------------------
DBA No. 63 of 2008
-------------------------------
Dated, this the 10th day of December, 2009
J U D G M E N T
P.R. Raman, J.
When the Devaswom Board sought sanction of this Court for the
making of a ‘Swarnakallukolam’, this Court appointed Sri.M.C.Madhavan,
Senior Advocate, as the Commissioner to oversee the work. The same
Commissioner was asked to oversee the verification of the valuables by the
Devaswom officials as per our order dated 16.06.2008 and we have also
directed the Commissioner of to file a summary of the proceedings after the
verification of valuables by the Devaswom officials. Though the work was
commenced, finding that the work involves devotion of more time as the
Counsel could not fully devote his entire time, an Assistant was also
appointed to assist him in the work of verification of the valuables kept in the
‘Poornathrayeesa’ Temple.
2. Earlier the Senior Commissioner had filed a report. Now the
final report is submitted as per which the verification process is completed. It
is stated in the report that in the matter of ‘Swarnakallu Kolam’ since the
board is not at present in office they wanted to take up the matter after new
Board comes into being. In the circumstances, at present, the question of
making the ‘Swarnakallu kolam’ does not arise and the same can be taken
DBA No. 63 of 2008
2
by the Cochin Devaswom as and when the Board comes into office. The
Commissioner overseen the work of verification of the valuables and based on
the experience, he had made certain suggestion in paragraph 19 of his report.
The Board will consider and take appropriate steps in that regard as soon as
new Board comes into being in the matters requiring policy decision. But
however in respect of other matters, the Special Commissioner shall take steps
for implementation of the suggestion. The report is placed on records.
3. Since the Senior Commissioner had even at the time when the
part of the work was completed he was disinclined to accept any remuneration
offered to him. As according to him, he wanted to do this work as an offering to
God Almighty. In the circumstances, the Assistant Commissioner shall be paid
a further amount of Rs.10,000/- by way of additional remuneration. The DBA is
closed subject to the right of the Devaswom Board to take up the matter for
making a new ‘Swarnakallu kolam’ as and when the new Board is constituted.
A copy of the earlier report along with the copy of this order be forwarded
to the Ombudsman, who may after a period of six months assess the progress
regarding the steps taken by the Cochin Devaswom Board regarding the
implementation of suggestion made in paragraph 19.
P.R. RAMAN, JUDGE
P. R. RAMACHANDRA MENON, JUDGE
dnc