IN THE HIGH COURT OF KERALA AT ERNAKULAM
DBP.No. 51 of 2009()
1. SUO MOTU
... Petitioner
Vs
1. THE SECRETARY
... Respondent
For Petitioner :....
For Respondent :SRI.K.GOPALAKRISHNAKURUP SC FOR CDB
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :12/11/2009
O R D E R
P.R.RAMAN & P.R.RAMACHANDRA MENON
-------------------------------
D.B.P.No. 51 of 2009
-------------------------------
Dated this the 12th November, 2009
O R D E R
Raman, J.
This petition is suo motu initiated against the letter
of the Retired District and Sessions Judge, who was appointed by
this Court to oversee the opening and counting of Bhandarams
belonging to Valiyalukkal Bhagavathy Temple situated at
Kanimangalam and Vattappinny Bhagavathy Temple at
Panamukku, reporting that Sri.Radhakrishna Kurup, who was the
President of the temple passed away and the system that was
followed hitherto was to handover the same to Radhakrishna
Kurup, after counting the same. This letter was numbered as
DBP.No.51 of 2009. We give notice to the Cochin Devaswom
Board.
2. The learned Standing Counsel appearing for the
Cochin Devaswom Board, on instructions, submits that another
DBP.No.51 of 2009
2
person by name, Murali, Devaswom Officer, Mazhuvam
Devaswom, has been appointed as the new President. If so, the
Cochin Devaswom Board may in writing inform the retired District
and Sessions Judge of the said appointment, whereupon the
amounts in the Bandarams will be handed over to the trustee
against receipt to be issued.
3. Copy of this order shall be communicated to the
Retired District and Sessions Judge, Sree Bhavan, Vadakke
Warriam, Mulayam, P.O.Ayyappankavu, Via., Nadathara,
Thrissur.
D.B.P. is disposed of as above.
P.R.RAMAN, JUDGE
P.R.RAMACHANDRA MENON, JUDGE.
nj.