High Court Kerala High Court

Diffin Lalu vs The Nayarambalam Nair Karayogam on 30 July, 2009

Kerala High Court
Diffin Lalu vs The Nayarambalam Nair Karayogam on 30 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 479 of 2009(F)


1. DIFFIN LALU, AGED 24 YEARS,
                      ...  Petitioner
2. K.K. SUDHAN, AGED 68, RESIDING AT
3. A.A. KRISHNANKUTTY, AGED 61 YEARS,
4. T.K. SADHAN, AGED 52 YEARS,
5. K.A. SUNILKUMAR, AGED 37 YEARS,

                        Vs



1. THE NAYARAMBALAM NAIR KARAYOGAM,
                       ...       Respondent

2. THE NAYARAMBALAM BHAGAVATHI DEVASWOM,

3. THE COCHIN DEVASWOM BOARD,

4. THE COMMISSIONER COCHIN DEVASWOM

                For Petitioner  :SRI.C.P.KUNJHIKANNAN

                For Respondent  :SRI.K.GOPALAKRISHNA KURUP,SC,COCHIN D.B

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :30/07/2009

 O R D E R
                   P.R. RAMAN & P. BHAVADASAN, JJ.
                  = = = = = = = = = = = = = = = = = = =
                         W.P.(C) NO. 479 OF 2009
                         = = = = = = = = = = = = =
             DATED THIS, THE 30TH DAY OF JULY, 2009.

                              J U D G M E N T

Raman, J.

The prayer made in this writ petition is for a direction to conduct

complete audit of the accounts of the Nayarambalam Bhagavathy

Devaswom in exercise of the power under Section 87 of the Travancore

Cochin Hindu Religious Institutions Act.

2. After hearing both sides and being a Temple under the control of

the Cochin Devaswom Board, we direct the Board to conduct the audit of

accounts as prayed for.

3. In this connection, Sri. G.Sreekumar, learned counsel appearing

on behalf of Respondents 1 and 2 submitted that accounts are being audited

every year and submitted to the Board. The Standing Counsel for Cochin

Devaswom Board also agreed with this. Hence, as a matter of fact, no

direction is required to be done because this is only a usual feature done in

the institution. In so far as there is no objection to any parties to give any

such direction, we direct the Board to continue to do the audit every year.

The writ petition is closed.

P.R. RAMAN, JUDGE

P. BHAVADASAN, JUDGE.

KNC/-