IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3723 of 2009(R)
1. T.N.VENUGOPAL, SECRETARY,
... Petitioner
Vs
1. TRAVANCORE DEVASWOM BOARD,
... Respondent
2. DEVASWOM COMMISSIONER,
3. DEPUTY DEVASWOM COMMISSIONER(INSPECTION)
4. ASST.COMMISSIONER,
For Petitioner :SRI.A.SUDHI VASUDEVAN
For Respondent :SRI.K.N.VENUGOPALA PANICKER, SC, TDB
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :17/02/2009
O R D E R
P.R. RAMAN & P.S. GOPINATHAN, JJ.
= = = = = = = = = = = = = = = = = = = =
W.P.(C) NO. 3723 OF 2009
= = = = = = = = = = = = = = = =
DATED THIS, THE 17TH DAY OF FEBRUARY, 2009.
J U D G M E N T
Raman, J.
Petitioner seeks to call for the entire records leading to Exts.P1 and
P2 and for issuance of a writ of mandamus or such other writ directing the
respondents to carry out the emergent remedial measure like the shifting of
ticket counter to place pointed out in Ext.P1 and P2 and the cleaning place
of utensils near the mani kiner (sacred well) to a place outside the temple
premises besides the removal of the electric motors installed in the mani
kiner for pumping water expeditiously and to carry out the other remedial
measures suggested in Exts.P1 and P2 expeditiously.
2. We had, after hearing the parties, passed an interim order on
5.2.2009 and directed the Assistant Commissioner, Travancore Devaswom
Board to convey the information as to the steps taken based on the
Devaprasnam and the recommendations made in Ext.P3, and in case
remedial measure are not taken on such urgent matters, necessary orders to
WP(C) 3723/2009 :2:
be issued to see and implement the recommendations to the extent possible.
3. The Travancore Devaswom Board has filed a statement informing
that the suggestions made are substantially complied with. However, if
anything remains to be done based on Ext.P3, the same shall also be done
expeditiously in accordance with law.
Based on the above statement, the writ petition is closed.
P.R. RAMAN, JUDGE.
P.S. GOPINATHAN, JUDGE.
KNC/-