IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14402 of 2010(A)
1. E.N.KRISHNAN NAMBOODIRI,
... Petitioner
Vs
1. THE MALABAR DEVASWOM BOARD,
... Respondent
2. THE COMMISSIONER,
3. THE ASSISTANT COMMISSIONER,
4. THE INSPECTOR,
For Petitioner :SRI.BINOY VASUDEVAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :06/05/2010
O R D E R
ANTONY DOMINIC & C.K.ABDUL REHIM, JJ.
----------------------------------
WP(C) Nos.14402 (A) & 14454 (F) of 2010
---------------------------------
Dated, this the 6th day of May, 2010
J U D G M E N T
Antony Dominic, J.
Challenge in these writ petitions is against Exts.P11 & P4
orders respectively, by which, the petitioner has been removed from
the managership of the Temples mentioned therein.
2. Although, several contentions have been raised by the
learned counsel for the petitioner impugning the validity of the
aforesaid orders, learned standing counsel appearing for the
respondent Board points out that the impugned orders are revisable
under Section 18 of the Madras Hindu Religious and Charitable
Endowments Act, 1951.
Having regard to the fact that statutory remedy is available
against the impugned orders, we do not think it necessary to
entertain these writ petitions. However, in order to enable the
petitioner to move the revisional authority and to seek appropriate
orders, we feel it only appropriate that the impugned orders should
WP(C) Nos.14402/2010 & 14454/2010
-2-
be kept in abeyance for a short period. Therefore, it is directed that
Ext.P11 order in WP(C) No.14402/2010 & Ext.P4 order in WP(C)
No.14454/2010 will be kept in abeyance for a period of one month
from today.
These writ petitions are disposed of as above.
(ANTONY DOMINIC, JUDGE)
(C.K.ABDUL REHIM, JUDGE)
jg