High Court Kerala High Court

Sreekrishnaswamy Devaswom vs The Secretary on 25 August, 2009

Kerala High Court
Sreekrishnaswamy Devaswom vs The Secretary on 25 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24394 of 2009(T)


1. SREEKRISHNASWAMY DEVASWOM, MATTANCHERRY
                      ...  Petitioner
2. DILIP K.PARANJPE,

                        Vs



1. THE SECRETARY,
                       ...       Respondent

2. ENQUIRY OFFICER AND BHANDARAM SPECIAL

3. S.K.PANDIT, PLOT NO.435/2/2A,

4. PRAMOD S.GORE, 5/905, GORE CHAMBERS,

5. K.P.MOHANDAS, SIVAKRIPA, EROORSOUTH PO,

                For Petitioner  :SRI.V.V.ASOKAN

                For Respondent  :SRI.K.GOPALAKRISHNA KURUP,SC,COCHIN D.B

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :25/08/2009

 O R D E R
                   P.R. RAMAN & P. BHAVADASAN, JJ.
               - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                          W.P.(C) No. 24394 of 2009
                  - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                  Dated this the 25th day of August, 2009.

                                      JUDGMENT

Raman, J,

This writ petition is filed seeking to challenge Ext.P17.

Earlier the petitioner approached this court by filing W.P.(C) No.

4205 of 2009, which has been disposed of by Ext.P16 judgment.

During the pendency of that writ petition there was a stay against

the appointment of interim trustee. However the writ petition was

dismissed since consensus could not be reached between the

hereditary trustees in the matter of implementation of the

suggestions made by the Ombudsman. We left open the questions

to be decided by the civil court. Since the writ petition was

dismissed, simultaneously the interlocutory application was also

dismissed. The interim order was not allowed to continue till a

fresh order is passed by the civil court after hearing the parties.

Though the petitioner could have filed a review petition, he did not

do so. As a result, Ext.P17 order was passed. Technically

Ext.P17 cannot be said to be in violation of any order since the

WPC.24394/2009. 2

interim order stood vacated while dismissing the writ petition.

However, having due regard to the factual situation, and also the report

of the Ombudsman and our own observations contained in the

judgment, what was intended was only to relegate the parties to the

civil court for proper decision as the matter requires to be considered in

the light of the evidence that may be adduced, both oral and

documentary. In the circumstances, the only relief that can be granted

in the present writ petition is to continue the status quo prior to Ext.P17

for a period of one month within which time the petitioner may

approach the civil court for interim order and the civil court will

consider the same and pass appropriate orders untramelled by the

observations made herein above.

The writ petition is disposed of with the above direction.

P.R. Raman,
Judge

P. Bhavadasan,
Judge

sb.