High Court Kerala High Court

Kumara Sarma vs Travancore Devaswom Board on 13 July, 2010

Kerala High Court
Kumara Sarma vs Travancore Devaswom Board on 13 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1177 of 2010()


1. KUMARA SARMA, AGED 54 YEARS,
                      ...  Petitioner

                        Vs



1. TRAVANCORE DEVASWOM BOARD, REPRESENTED
                       ...       Respondent

2. THE DEVASWOM COMMISSIONER,

3. J.RAO JAYACHANDRAN, ASST.DEVASWOM

4. SRI.G.NANDAKUMAR, SUB GROUP OFFICER,

                For Petitioner  :SRI.P.PUSHPARAJAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :13/07/2010

 O R D E R
                   C.N.RAMACHANDRAN NAIR &
                            P.S.GOPINATHAN, JJ.
              ....................................................................
                      Writ Appeal No.1177 of 2010
              ....................................................................
                 Dated this the 13th day of July, 2010.

                                     JUDGMENT

Ramachandran Nair, J.

Heard counsel for the appellant and Standing Counsel for the

Travancore Devaswom Board. Even though counsel for the appellant

has denied all the allegations raised by the Devaswom Board, we do

not think there is any justification for this court to interfere with the

transfer orders. It is for the appellant to raise all his objections in

enquiry, if any, held or action, if any, proposed for the alleged corrupt

practice. Writ Appeal is dismissed.

C.N.RAMACHANDRAN NAIR
Judge

P.S.GOPINATHAN
Judge
pms