IN THE HIGH COURT OF KERALA AT ERNAKULAM
DBP.No. 57 of 2010()
1. THE TEMPLE ADVISORY COMMITTEE
... Petitioner
Vs
1. THE TRAVANCORE DEVASWOM BOARD
... Respondent
For Petitioner :.
For Respondent :SRI.K.N.VENUGOPALA PANICKER, SC FOR TDB
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.BHAVADASAN
Dated :22/09/2010
O R D E R
THOTTATHIL.B.RADHAKRISHNAN & P.BHAVADASAN, JJ.
————————————————————————
DBP No.57 of 2010
————————————————————————
Dated 22nd September 2010
Order
Thottathil.B.Radhakrishnan, J.
The Temple Advisory Committee of Keeramkuzhi
Vishnumaheswara Temple in Ernakulam District filed a
complaint before the Ombudsman. The learned Ombudsman
visited the temple and has filed a report, after considering
different aspects. He has also taken into consideration, the
statement of income and expenditure of the temple. The
Temple Advisory Committee’s request was forwarded to the
Devaswom Commissioner by the learned Ombudsman on
12.08.2009. However, there was no response from the
Devaswom Board or the Devaswom Commissioner. The
learned Ombudsman, has therefore, considered the entire
matter and has filed the report, suggesting that there would be
a general progress and higher income, if one more part-time
santhi is appointed in the temple and the temple tank is
DBP 57/10 2
renovated with half walls on all sides. He has also stated that
there is scope for expansion and the local devotees are also
interested in the improvement of the temple. Taking into
consideration the fact that the Devaswom Board or the
Devaswom Commissioner has not taken any objection to the
request of the Temple Advisory Committee before the learned
Ombudsman, we are of the view that the suggestions of the
learned Ombudsman are only to be accepted.
In the result, accepting the report of the learned
Ombudsman, we order that the Travancore Devaswom Board
will create one more post of part-time santhi in the aforesaid
temple and the maramath wing of the Travancore Devaswom
Board shall ensure that the temple tank is renovated
appropriately. It shall be ensured that the creation of and
appointment to the additional post of part-time santhi, in terms
of this order shall be made within a period of six months from
DBP 57/10 3
now. The renovation of the temple tank shall be done without
fail, within a period of one year from now.
The DBP is ordered accordingly.
THOTTATHIL.B.RADHAKRISHNAN,
JUDGE
P.BHAVADASAN, JUDGE
sta
DBP 57/10 4