High Court Kerala High Court

Manikuttan vs The Travancore Devaswom Board on 17 July, 2008

Kerala High Court
Manikuttan vs The Travancore Devaswom Board on 17 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21549 of 2008(M)


1. MANIKUTTAN, S/O.NEELAKANTAN NAIR,
                      ...  Petitioner

                        Vs



1. THE TRAVANCORE DEVASWOM BOARD,
                       ...       Respondent

2. DEVASWOM COMMISSIONER, TRAVANCORE

3. ASSISTANT DEVASWOM COMMISSIONER

4. M.M.ARUN KUMAR, MADHU BHAVAN, KADAVOOR

                For Petitioner  :SRI.ANCHAL C.VIJAYAN

                For Respondent  :SRI.D.SREEKUMAR, SC, TDB

The Hon'ble MR. Justice V.GIRI

 Dated :17/07/2008

 O R D E R
                           V.GIRI, J
                        -------------------
                    W.P.(C).21549/2008
                        --------------------
            Dated this the 17th day of July, 2008

                        JUDGMENT

Petitioner claims to be a nominee of the Karanavar

of the family which is stated to be holding the Karanma

for the post of Panchavadyam (Sankuviruthi) in the Major

Mahadeva Temple, Thrikkadavoor. The request made by

the petitioner before the Travancore Devaswom Board as

Ext.P4 for approving his nominee by the karanavar, is

pending before the first respondent. Fourth respondent is

the rival claimant for the position.

In the result, writ petition is disposed of directing

the first respondent to consider Ext.P4 and pass orders

thereon, after hearing the petitioner and the fourth

respondent within a period of two months from the date of

receipt of a copy of this judgment.

V.GIRI,
Judge

mrcs