IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32776 of 2009(N)
1. MINI RAMANKUTTY, W/O.GOPURATHINGAL
... Petitioner
Vs
1. COCHIN DEVASWOM BOARD REPRESENTED BY
... Respondent
2. SPECIAL TAHSILDAR, COCHIN DEVASWOM
3. DEVASWOM OFFICER,
4. MANAGER, SREE KURAMBA BHAGAVATHY TEMPLE,
For Petitioner :SRI.V.M.KRISHNAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :19/11/2009
O R D E R
P.R. RAMAN & P.R. RAMACHANDRA MENON, JJ.
...............................................................................
W.P.(C) No. 32776 OF 2009
.........................................................................
Dated this the 19th November, 2009
J U D G M E N T
P.R. Raman, J:
The petitioner seeks a writ of mandamus, commanding the
respondents 1 and 2, not to disturb the property including the
pathway from the N.H. 17 to the Raveeswarapuram temple, of
which, the petitioner is a trustee, without measuring the
property with notice to the petitioner or other persons
representing the Raveeswarapurm temple.
2. The contention raised, as such would clearly shows that
this is a civil dispute . This Court under Art. 226 jurisdiction will
not adjudicate such questions of civil nature, since it involves
taking evidence, both oral and documentary and is also time
consuming process. The proper remedy available to the
petitioner is to approach the concerned Civil Court, if, the
property in question belongs to him.
W.P.(C) No. 32776 OF 2009
2
Therefore, without prejudice to such a right, we decline to
interfere with the matter.
P.R. RAMAN,
JUDGE.
P.R. RAMACHANDRA MENON,
JUDGE.
lk