High Court Kerala High Court

B.Vinod vs Devaswom Commissioner on 28 July, 2008

Kerala High Court
B.Vinod vs Devaswom Commissioner on 28 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22615 of 2008(P)


1. B.VINOD, S/O.BALAKRISHNA PANICKER
                      ...  Petitioner

                        Vs



1. DEVASWOM COMMISSIONER,
                       ...       Respondent

2. ASSISTANT DEVASWOM COMMISSIONER

3. SUB GROUP OFFICER, AYMANAM DEVASWOM

                For Petitioner  :SRI.N.UNNIKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :28/07/2008

 O R D E R
                                V. GIRI, J.
                       -------------------------------
                       WP(C).NO. 22615 of 2008
                      ---------------------------------
              Dated this the 28th        day of July, 2008.

                                JUDGMENT

Heard learned counsel for the petitioner Sri.N.Unnikrishnan and

the learned counsel for the Devaswomm Board Sri.D. Sreekumar.

Essentially the petitioner is aggrieved by Ext.P3 by which his service

as Karaima Sambandhi has been dispensed with. Though the order

Ext.P3 has been passed by the 3rd respondent, it is stated to have

been issued on instructions from the Commissioner. The petitioner has

preferred Ext.P8 seeking reinstatement in service. But the same was

addressed to the Commissioner. Obviously a decision can be taken

only by the Board.

2. In the facts and circumstances of the case, the writ petition

is disposed of directing the first respondent to forward Ext.P8 to the

Devaswom Board within two weeks from the date of receipt of a

copy of this judgment. Thereafter the Board shall hear the petitioner

and take a decision within six weeks, after hearing the petitioner. The

Board shall also pass orders as regards the salary due to the

petitioner as claimed by him for a period of three months.

V. GIRI, JUDGE.


Pmn/

WPC.22615 /2008    2