High Court Kerala High Court

Gopala Krishnan Nair vs The Travancore Devaswom Board on 15 July, 2008

Kerala High Court
Gopala Krishnan Nair vs The Travancore Devaswom Board on 15 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2836 of 2006(K)


1. GOPALA KRISHNAN NAIR, SECRETARY,
                      ...  Petitioner
2. M.G.PRADEEP KUMAR, AGED 33,

                        Vs



1. THE TRAVANCORE DEVASWOM BOARD
                       ...       Respondent

2. THE DEVASWOM COMMISSION, OFFICE OF THE

3. THE ASSISTANT DEVASWOM COMMISSIONER,

                For Petitioner  :SRI.S.VIDYASAGAR

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

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN

 Dated :15/07/2008

 O R D E R
             C.N.RAMACHANDRAN NAIR
                  & V.K.MOHANAN, JJ.
          ---------------------------------------------
             W.P(C).No. 2836 of 2006 K
          ---------------------------------------------
           Dated this the 15th day of July, 2008

                     J U D G M E N T

Ramachandran Nair,J:

The prayer in the writ petition is for extension

of the period of the Temple Advisory Committee by six

months from 2004-05. The writ petition has become

infructuous by efflux of time and accordingly, the same is

closed.

C.N.RAMACHANDRAN NAIR,
Judge

V.K.MOHANAN,
Judge

MBS/

WP(C) NO.

:-2-:

C.N.RAMACHANDRAN NAIR &
V.K.MOHANAN, JJ.

——————————————–

I.T.A.NO. 81 OF 2000

————————————

J U D G M E N T

WP(C) NO.

:-3-:

DATED:17-6-2008