Kerala High Court
Baby vs The Travancore Devaswom Board on 21 August, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 21322 of 2007(L)
1. BABY, KOLTHARA VEEDU,
... Petitioner
Vs
1. THE TRAVANCORE DEVASWOM BOARD,
... Respondent
2. THE ASSISTANT DEVASWOM COMMISSIONER,
3. V.S.JALAJAKUMAR, SHYLAJA MANDIRAM,
For Petitioner :SRI.K.KARTHIKEYA PANICKER
For Respondent :SRI.K.N.VENUGOPALA PANICKER, SC, TDB
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :21/08/2007
O R D E R
S. SIRI JAGAN, J.
--------------------------------
W.P.(C)NO. 21322 OF 2007
--------------------------------
DATED THIS THE 21st DAY OF AUGUST, 2007
JUDGMENT
The petitioner claims to be in possession of a shop room in
Karunagappally Devaswom Board Shopping Complex,which is allotted
to the 3rd respondent. The petitioner seeks a direction to respondents
1 and 2 to grant lease in respect of Room No.6 in Block No.10 of the
Shopping Complex in the name of the petitioner.
Admittedly the shop room has been allotted to the 3rd
respondent. The petitioner could not satisfy me that the Devaswom
Board has accepted the petitioner as the lessee or licencee. That
being so, I am not satisfied that the petitioner is entitled to any reliefs
in this writ petition and accordingly, the same is dismissed.
S. SIRI JAGAN, JUDGE
Acd