IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 24086 of 2007(P)
1. TRIKALANJOOR SREE MAHADEVA DEVASWOM
... Petitioner
Vs
1. SUB INSPECTOR OF POLICE, KOODAL
... Respondent
2. THE SUPERINTENDENT OF POLICE,
3. C.RAJESH, S/O.BALAKRISHNAN NAIR,
4. N.J.AJAYAKUMAR, S/O.JAYACHANDRAN,
For Petitioner :SRI.P.B.SAHASRANAMAN
For Respondent :SRI.NIDHI BALACHANDRAN
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :18/08/2007
O R D E R
K.BALAKRISHNAN NAIR &
HARUN-UL-RASHID, JJ.
-----------------------------------------
W.P.(C) NO. 24086 OF 2007-P
-----------------------------------------
Dated 18th August, 2007.
JUDGMENT
Balakrishnan Nair, J.
The petitioner, which is a Trust, claims the right to administer the
Trikalanjoor Sree Mahadevar Temple at Kalanjoor in Pathanamthitta
district. The respondents 3 and 4 seriously dispute the said claim.
2. It is common case that the dispute between them concerning the
right to manage the temple is pending before the competent civil court. In
view of the above position, police protection sought for administering the
temple cannot be granted. But, we feel that the police should take effective
steps to maintain peace in the temple and its premises. We notice the
submission made by the learned Government Pleader that at present there is
no law and order problem. In case there is any breach of peace, the
petitioner or the party respondents, as the case may be, may move the
police. In that event, the police shall take active steps to maintain law and
order in the area. It is made clear that the contentions of both the parties
Wpc 24086/07 2
regarding the right to administer the temple are kept open.
The Writ Petition is disposed of as above.
K.BALAKRISHNAN NAIR, JUDGE.
HARUN-UL-RASHID, JUDGE.
Nm/