IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 33104 of 2007(N)
1. D.SAJEEV KUMAR, VENATTUVILA,
... Petitioner
Vs
1. COMMISSIONER, TRAVANCORE DEVASWOM
... Respondent
2. ASSISTANT DEVASWOM COMMISSIONER,
3. TRAVANCORE DEVASWOM BOARD,
4. KRISHNAN POTTY, CHIRAKKADAVU
For Petitioner :SRI.D.SOMASUNDARAM
For Respondent :SRI.K.N.VENUGOPALA PANICKER, SC, TDB
The Hon'ble MR. Justice V.GIRI
Dated :12/11/2007
O R D E R
V. GIRI ,J.
-------------------------------
WP(C).NO.33104 of 2007
---------------------------------
Dated this the 12th day of November, 2007
JUDGMENT
Petitioner is aggrieved by the fact that his claim for a posting as
Keezhsanthi of Kottarakkara Group, Manikanteswaram Devaswom has
not been considered. Persons who are not eligible, according to him,
have been considered. Petitioner’s claim is contained in Ext.P2.
2. I have heard the learned standing counsel for the Devaswom
Board also.
3. In the circumstances, the writ petition is disposed of directing
the first respondent to consider Ext.P2, and take a decision thereon, in
accordance with the norms, within a period of six weeks from the date
of receipt of a copy of this judgment, after hearing the petitioner.
V. GIRI, JUDGE
css/