High Court Kerala High Court

T.Pkrishnan Namboorthiri vs Cochin Devaswom Board And Others on 3 November, 2009

Kerala High Court
T.Pkrishnan Namboorthiri vs Cochin Devaswom Board And Others on 3 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31133 of 2009(J)



1. T.PKRISHNAN NAMBOORTHIRI
                      ...  Petitioner

                        Vs

1. COCHIN DEVASWOM BOARD AND OTHERS
                       ...       Respondent

                For Petitioner  :SRI.S.KRISHNAMOORTHY

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :03/11/2009

 O R D E R
                       ANTONY DOMINIC, J.
              --------------------------------------------------
                  W.P.(C) NO.31133 OF 2009 (J)
              --------------------------------------------------
          Dated this the 3rd day of November, 2009

                           J U D G M E N T

Petitioner submits that he is an A-Grade Santhi. He submits

that after his transfer by Ext.P1 order due to sickness he had availed

of sick leave for 6 months. Thereafter, he submitted Ext.P2 request

including Ext.P3 fitness certificate seeking permission to resume

duties and submitted Ext.P5 request for posting in any of the

temples mentioned therein. According to him, no orders have been

passed on Ext.P5.

2. Having regard to the pendency of Ext.P5, it is up to the

authorities to consider the request and pass orders thereon.

Therefore I direct the 2nd respondent to consider Ext.P5 in the light

of Ext.P3, as expeditiously as possible and at any rate within 2

months from the date of production of a copy of the judgment

along with a copy of the writ petition.

Petitioner shall produce a copy of the judgment along with a

copy of the writ petition before the 2nd respondent for compliance.

(ANTONY DOMINIC)
JUDGE
vi/

WPC /09
:2 :