High Court Kerala High Court

Prasadkumar vs Travancore Devaswom Board on 7 August, 2008

Kerala High Court
Prasadkumar vs Travancore Devaswom Board on 7 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29484 of 2007(I)


1. PRASADKUMAR, S/O.K.N.KRISHNA PILLAI,
                      ...  Petitioner

                        Vs



1. TRAVANCORE DEVASWOM BOARD, OFFICE OF
                       ...       Respondent

2. DEVASWOM COMMISSIONER, OFFICE OF THE

3. THE CHIEF ENGINEER (WORKS), OFFICE

4. THE EXECUTIVE ENGINEER,

5. THE ASSISTANT DEVASWOM COMMISSIONER,

6. DEVASWOM SUB GROUP OFFICER,

7. THE ASSISTANT ENGINEER,

                For Petitioner  :SRI.S.SUBHASH CHAND

                For Respondent  :SRI.K.N.VENUGOPALA PANICKER, SC, TDB

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :07/08/2008

 O R D E R
                              P.R. RAMAN &
                    T.R. RAMACHANDRAN NAIR, JJ.
                  = = = = = = = = = = = = = = = = = = = =
                        W.P.(C) NO. 29484 OF 2007
                = = = = = = = = = = = = = = = = = = = = = =

           DATED THIS, THE 7TH DAY OF AUGUST, 2008.

                              J U D G M E N T

Raman, J.

This writ petition is filed challenging the inaction of the Devaswom

authorities in sanctioning sufficient amount for pathivu-paditharam in the

Padappad Sree Devi Temple, Kizhakken Muthoor in Kunnamthanam Sub

Group.

2. By an interim order, we directed Respondents 1 and 2 to pay an

amount of Rs. 1,500/- per month to meet the day – today expenses of the

said Temple and the same is being paid also. That will continue. As

regards the various other works connected with the temple, a statement has

been prepared by the respondent Board, which shows that most of the works

have been sanctioned by them. All that remains to be considered is the

temple pond improvement and also the request for a permanent flag mast.

These two items has been answered in paragraphs 6 and 7 of the statement

of the Board. It is stated that it involves huge expenditure and unless there

is public contribution and involvement of the temple advisory committee,

this work cannot be taken up at this stage.

3. After considering the submissions on both sides, we also found

that the temple pond improvement and construction of a permanent flag

WP(C) 29484/2007 :2:

mast are matters to be taken later, after conducting the other maintenance

work and that too, with the involvement of the temple advisory committee

and the devotees. After all other works are completed, it is open to the

temple advisory committee to convene a meeting of the devotees and place

the matter before them and make concrete suggestion as the amount of

contribution that can be collected from the public and a draft estimate shall

also be prepared, so that the actual expenditure to be met by the Devaswom

could be considered. Thereafter, it is open to the advisory committee to

approach the Board with such details.

4. However as regards the request for conducting repairs to the

existing pradakshina vazhi so as to make it useful, it appears that the Board

has not offered any remarks. Therefore, this is a matter which the Board

may consider and pass necessary orders since pradakshina vazhi is a must

in the temple and intended for use by the devotees and also for procession

of the deity, what is required is only to make necessary repairs to the

existing pradakshina vazhi.

The writ petition, in the above circumstances, is closed.

P.R. RAMAN,
(JUDGE)

T.R. RAMACHANDRAN NAIR,
(JUDGE)

knc/-