IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29870 of 2008(E)
1. K. NALINI, W/O. MADAHVAN NAIR,
... Petitioner
2. A. SREEKUMARI, W/O. SANDEEP,
Vs
1. TRAVANCORE DEVASWOM BOARD,
... Respondent
2. THE COMMISSIONER,
For Petitioner :SRI.DEVAN RAMACHANDRAN
For Respondent :SRI.V.KRISHNA MENON
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :03/11/2008
O R D E R
P.R.Raman &
T.R. Ramachandran Nair, JJ.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C) No.29870/2008-E
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 3rd day of November, 2008.
J U D G M E N T
Raman, J.
The petitioners are the mother and the wife of one Sandeep (died),
who was a licencee of a hotel at Sannidhanam at Sabarimala. Their main
grievance is that Ext.P1 list published by the Devaswom contains the list of
stalls available for auction but that list does not contain hotel No.19. Hence,
they seek to quash Ext.P1 and to include hotel No.19 also for public
auction.
2. A statement is filed for and on behalf of the respondents. It is
stated that the said hotel No.19 is not included in the list for public auction
since that is set apart for the purpose of annadanam by the Board.
The licence issued in favour of the petitioner in any of the previous
year in no way confers a right to insist that every year this hotel premises
should be auctioned. Petitioners have no such right. The licence issued is
only valid for the year in question. When the Devaswom finds that some
accommodation is required, and decided that this particular hotel is required
for annadanam for the devotees, it cannot be said that the said decision to
W.P.(C) No.29870/2008
-:2:-
exclude the hotel is arbitrary or illegal giving any right to the petitioner. In
the circumstances, writ petition is devoid of any merits. The same is
dismissed.
(P.R. Raman, Judge.)
(T.R. Ramachandran Nair, Judge.)
ms