IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30866 of 2008(Y)
1. SREEKUMAR.R, S/O.RAMACHANDRAN NAIR,
... Petitioner
Vs
1. TRAVANCORE DEVASWOM BOARD,
... Respondent
2. THE DEVASWOM COMMISSIONER,
3. THE ASSISTANT DEVASWOM COMMISSIONER,
For Petitioner :SRI.ANCHAL C.VIJAYAN
For Respondent :SRI.P.G.PARAMESWARA PANICKER (SR.)
The Hon'ble MR. Justice V.GIRI
Dated :21/10/2008
O R D E R
V.GIRI, J.
===============
W.P.(C).No.30866 of 2008 - Y
===============================
Dated this the 21st day of October, 2008.
J U D G M E N T
Heard learned counsel for the petitioner and the learned
standing counsel.
2. Aggrieved by Ext.P1 order, petitioner filed Ext.P2
appeal before the 1st respondent. The appeal is to be considered
by the 1st respondent.
In this circumstance, the writ petition is disposed of
directing the 1st respondent to consider and pass orders on
Ext.P2, after hearing the petitioner, within six weeks from the
date of receipt of a copy of this judgment. The petitioner shall
produce a copy of the writ petition along with a copy of the
judgment before the 1st respondent.
V.GIRI, JUDGE.
bkn/-