High Court Kerala High Court

S.Vijayakumar vs Travancore Devaswom Board on 25 August, 2008

Kerala High Court
S.Vijayakumar vs Travancore Devaswom Board on 25 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25452 of 2008(E)


1. S.VIJAYAKUMAR, AGED 56,
                      ...  Petitioner

                        Vs



1. TRAVANCORE DEVASWOM BOARD,
                       ...       Respondent

2. THE SECRETARY, TRAVANCORE DEVASWOM BOARD

3. THE ASST. DEVEASWOM  COMMISSIONER,

                For Petitioner  :SRI.GEORGE MATHEW

                For Respondent  :SRI.K.N.VENUGOPALA PANICKER, SC, TDB

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :25/08/2008

 O R D E R
          P.R.RAMAN & T.R.RAMACHANDRAN NAIR, JJ.

                    ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~
                      W.P.(C).No.25452 of 2008-E
                    ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~

                 Dated this the 25thday of August, 2008

                            J U D G M E N T

RAMAN, J.

This is a writ petition seeking a direction to the respondent to

permit the respondent to conduct boat race at Sreevaraham Temple

pond, Thiruvananthapuram. The petitioner is a citizen and Chairman

of the Onam Aghosha Committee. In the writ petition it is not shown

that the petitioner has got any legal right to conduct any such vallam

kali in the temple pond in the absence of which he cannot seek for a

writ of mandamus. He himself has produced Ext.P1 rejecting a

similar prayer made in 2006, that too based on a decision of this

Court to the effect that the temple can be used only for religious

purposes and not for other purposes. That order has become final and

there is no challenge at all. In such circumstances, we find that there

is no merit in this writ petition. It is accordingly dismissed.

P.R.RAMAN,
Judge

T.R.RAMACHANDRAN NAIR,
Judge
ms