IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 656 of 2007(C)
1. PRASAD KUMAR, S/O.SADASIVAN NAIR,
... Petitioner
Vs
1. TRAVANCORE DEVASWOM BOARD,
... Respondent
2. CHIEF ENGINEER,
3. ASSISTANT COMMISSIONER,
4. EXECUTIVE ENGINEER,
5. THE ADVISORY COMMITTEE,
6. P.PALANI ASSARI,
For Petitioner :SRI.G.SUDHEER
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.V.K.BALI
The Hon'ble MR. Justice M.RAMACHANDRAN
Dated :16/01/2007
O R D E R
V.K. BALI, C.J. & M.RAMACHANDRAN, J.
-------------------------------
W.P.(C) No. 656 of 2007
-------------------------------
Dated, this the 16th day of January, 2007
JUDGMENT
V.K.Bali,C.J.(Oral)
S.Prasad Kumar, a devotee, has filed this petition under
Article 226 of the Constitution of India seeking issuance of a writ
in the nature of mandamus commanding respondents 1 to 4 to
take steps to complete the reconstruction of Amaravila
Thirunarayanapuram Mahaganapathy temple and conduct the
‘Kumbabhishekam’ within the month of ‘Makayiram’ 1182 M.E.
(February 2nd week of 2007) with the specifications as per Ext.P5
revised estimate. Before we might proceed further we would like
to mention that in view of the nature of the order that we
propose to pass there will be no need to issue notice to the 6th
respondent, the contractor.
2. On instructions, Mr.M.K.Chandramohan Das, learned
Standing Counsel appearing for the respondents 1 to 5 states
that the work was to be completed as mentioned in the petition,
W.P.(C) No.656/2007 2
but the contractor to whom work was allotted has not completed
the work as scheduled. He further states that a notice shall be
given to the 6th respondent asking him to do the needful and if he
will not proceed in the matter and complete the construction,
necessary remedial measures would be taken and appropriate
orders shall be passed. The statement made by the learned
counsel would clearly suggest that the work of construction is
being monitored by respondents 1 to 5 and there will be no need
to issue any direction as such. The statement made by the
learned counsel stands recorded and in view thereof this writ
petition is closed.
V.K. BALI,
CHIEF JUSTICE.
M.RAMACHANDRAN,
JUDGE.
vns
W.P.(C) No.656/2007 3