High Court Kerala High Court

Harikuttan.M.N vs Secretary on 17 September, 2008

Kerala High Court
Harikuttan.M.N vs Secretary on 17 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27596 of 2008(I)


1. HARIKUTTAN.M.N, AGED 42 YEARS,
                      ...  Petitioner

                        Vs



1. SECRETARY,
                       ...       Respondent

2. DEVASWOM COMMISSIONER,

3. ASSISTANT DEVASWOM COMMISSIONER,

4. C.V. VINOD,

                For Petitioner  :SRI.D.AJITHKUMAR

                For Respondent  :SRI.K.N.VENUGOPALA PANICKER, SC, TDB

The Hon'ble MR. Justice V.GIRI

 Dated :17/09/2008

 O R D E R
                               V. GIRI, J.
                      -------------------------------
                      WP(C).NO. 27596 of 2008
                     ---------------------------------
          Dated this the 17th        day of September, 2008

                              JUDGMENT

The petitioner is working as Santhi in the Kaipuzha Temple under

the Travancore Devaswom Board . Taking note of the vacancy of

Keezh Santhi in Ettumanoor Devaswom, he submitted an application

before the Devaswom Board for a posting in the Ettumanoor

Mahadeva Temple. Apparently the petitioner’s claim was not

considered but instead the 4th respondent is appointed in Ettumanoor

Devaswom as Keezh Santhi, as evidenced by Exts.P1 and P2. The

petitioner has preferred a representation as Ext.P3 before the

Commissioner and the same has been pending.

2. Having heard learned counsel for the petitioner and the

learned standing counsel for the Devaswom Board, the writ petition is

disposed of directing the second respondent to pass orders on Ext.P3

after hearing the petitioner and the 4th respondent, within a period of

four weeks from the date of receipt of a copy of this judgment.

V. GIRI, JUDGE.

pmn/

WPC. /2008    2