IN THE HIGH COURT OF KERALA AT ERNAKULAM
DBA.No. 1 of 2009()
1. TRAVANCORE DEVASWOM BOARD, REPRESENTED
... Petitioner
Vs
1. THE DEPUTY DIRECTOR FOR LOCAL FUND
... Respondent
For Petitioner :SRI.V.KRISHNA MENON
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :05/01/2009
O R D E R
P.R.RAMAN & C.T.RAVIKUMAR, JJ.
-------------------------------
D.B.A.No.1 OF 2009
-------------------------------
Dated this the 5th January, 2009
J U D G M E N T
Raman, J.
On the basis of the facts averred in the affidavit, it
is prayed that exemption be granted in the case of
Sri.C.Mohanan, Sri.Shyam Prakash and Sri.Sanalkumar, who
were earlier deputed on special duty at Sabarimala, and in view
of the peculiar facts and circumstances, they sought to exempt
them from special duty which the Board considered and granted
exemption. In the light of the earlier order passed by this Court,
the Board placed the matter before the High Power Committee
and has filed this appeal for appropriate orders to be passed by
this Court.
2. We have heard the learned counsel appearing
for the appellant, Sri.J.Om Prakash, the Amicus Curiae appearing
DBA.No.1 of 2009
2
for the High Power Committee as also the learned Government
Pleader.
In the facts and circumstances of the case, as
narrated in the affidavit, and after hearing all concerned, the
exemption is granted as sought for.
P.R.RAMAN, JUDGE
C.T.RAVIKUMAR, JUDGE.
nj.