IN THE HIGH COURT OF KERALA AT ERNAKULAM
No. 40 of 2007()
1. S.GANAPATHI POTTY, ULKAZHAKOM,
... Petitioner
Vs
1. THE TRAVANCORE DEVASWOM BOARD,
... Respondent
2. DEVASWOM COMMISSIONER,
For Petitioner :SRI.MVS.NAMBOOTHIRY
For Respondent : No Appearance
The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :30/05/2007
O R D E R
K.S.RADHAKRISHNAN & ANTONY DOMINIC, JJ.
===============================
D.B.A.NO. 40 OF 2007
======================
Dated this the 30th day of May, 2007
O R D E R
Radhakrishnan, J.
This application is filed by the petitioner seeking a direction
to the Board to allow the petitioner to continue at Sabarimala for
a period of two years. Annexure 4 order of the Board would
indicate that Board has issued an order on 10/2/05 by which
keezh shanthi can continue at a time only for a period of one
year. Since the petitioner has already completed one year,
request for further extension cannot be granted. We find no
illegality in the decision taken by the Board. DBA lacks merit.
Dismissed.
K.S.RADHAKRISHNAN, JUDGE.
ANTONY DOMINIC, JUDGE.
Rp