High Court Kerala High Court

Rahmasree Thanthri Kakkad … vs Chairman on 28 May, 2009

Kerala High Court
Rahmasree Thanthri Kakkad … vs Chairman on 28 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14550 of 2009(K)


1. RAHMASREE THANTHRI KAKKAD VASUDEVAN
                      ...  Petitioner
2. SRI.DAYANANDAN NAMBOODIRI, AGED 56,
3. SRI.UNNIKRISHNAN NAIR K.C., AGED 46,
4. SRI.U.K.BALAN, AGED 54,

                        Vs



1. CHAIRMAN, KOZHIKODE AREA COMMITTEE,
                       ...       Respondent

2. THE COMMISSIONER, MALABAR DEVASWOM

3. TRUSTEE BOARD CHAIRMAN, AVIDANELLUR

4. SRI.P.M.NIDEESH, S/O.NARAYANA KURUP,

5. SRI.DILEEP K., S/O.APPU NAIR,

6. SRI.C.PRAKASAN, S/O.KELU CHETTIAR,

7. SRI.RAVI KUTTIKANDI, S/O.DAMODARAN NAIR,

8. SRI.C.RAVEENDRAN,

9. N.SURESH BABU, NADUNILAYIL HOUSE,

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :28/05/2009

 O R D E R

P.R.RAMAN & P.BHAVADASAN, JJ.

——————————————————–

WP(C) NO.14550 OF 2009-K

——————————————————–

Dated 28th May 2009

Judgment
RAMAN, J.

In a revision pending(No.35/08), the Commissioner granted

stay upto 14.01.2009. Thereafter, as per Ext.P3 order, it was

vacated without stating any reasons. In the circumstances, we

direct that the stay will continue and the Commissioner may

pass a speaking order. It is made clear that the stay will

continue until the Commissioner passes a speaking order or till

the disposal of the revision after hearing the parties, whichever

is earlier.

The Writ Petition is disposed of as above.

P.R.RAMAN, JUDGE

P.BHAVADASAN, JUDGE

sta

2

3