IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 92 of 2010(M)
1. N.P.NARAYANAN NAMBOOTHIRI,
... Petitioner
Vs
1. TRAVANCORE DEVASWOM BOARD,
... Respondent
2. TRAVANCORE DEVASWOM COMMISSIONER,
3. THE ASSISTANT DEVASWOM COMMISSIONER
For Petitioner :SRI.K.JAJU BABU
For Respondent : No Appearance
The Hon'ble the Acting Chief Justice MR.P.R.RAMAN
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :24/02/2010
O R D E R
P.R.RAMAN, Ag.C.J. &
P.R.RAMACHANDRA MENON, J.
-------------------------------
R.P.No.92 of 2010 in W.P.(C) No.542 of 2009
-------------------------------
Dated this the 24th day of February, 2010
O R D E R
Raman, Ag.C.J.
We have disposed of the writ petition permitting the
petitioner to undertake the repairs in the Sastha Temple situated
outside the main Devi temple as an offering and also to conduct
poojas without conferring any right as such on him. It is now
pointed out that the petitioner may not always be available and
some times other family members also have to conduct the
poojas in the Sastha temple. In such circumstances, it is prayed
that such permission may be extended to other eligible members
of his family and the Santhi of the main Devi Temple.
Accordingly, the review petition is disposed of
clarifying that all that now intended is to enable the petitioner or
anybody on his behalf to conduct the poojas. As such, there is
RP.No.92 of 2010
2
no scope for taking the view that the ‘petitioner’ alone is
permitted and it includes anybody on his behalf.
P.R.RAMAN,
Ag. CHIEF JUSTICE
P.R.RAMACHANDRA MENON,
JUDGE
nj.