IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24041 of 2008(K)
1. E.P. HARIJAYANTHA NAMBOOTHIRI,
... Petitioner
Vs
1. THE DEPUTY COMMISSIIONER, HINDU
... Respondent
2. THE COMMISSIONER, HINDU
3. THE STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.V.T.MADHAVANUNNI
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :08/08/2008
O R D E R
P.R.RAMAN & T.R.RAMACHANDRAN NAIR, JJ.
~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~
W.P.(C).No.24041 of 2008-K
~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~
Dated this the 8thday of August, 2008
J U D G M E N T
RAMAN, J.
The petitioner is stated to be the President of the Taliparamba
Trichambaram Kanhirangad Devaswom (for short, ‘T.T.K Devaswom’).
The T.T.K.Devaswom is functioning as per the scheme framed by the
Sub Court, Payyannur in O.P.No.60/1987. As per the scheme, the
temple has to be administered by a Managing Committee consisting of
eight members out of which, five are to be elected from hereditary
trustees and the remaining three are to be appointed from the public
as non-hereditary trustees by the first respondent, namely, the Deputy
Commissioner The term of the present committee expired on
03/08/2008. Election to the Managing Committee of the five member
hereditary trustees in the Board is already over. What remains is only
election to the non-hereditary trustees. There is a provision in the
scheme enabling the Deputy Commissioner to pass such orders in the
nature of an interim measure enabling the out going committee, to
continue till new managing committee takes charge after conducting
election. Ext.P1 is the application of the petitioner submitted before
W.P.(C).NO.24041/2008-K
-:2:-
the first respondent for permitting the present managing committee
to continue its function till a new managing committee is constituted
and that committee starts functioning. He seeks direction for disposal
of Ext.P1.
2. Heard learned Government Pleader also. In the facts and
circumstances, the Deputy Commissioner shall hear and dispose of
Ext.P1 expeditiously, within a period of two weeks from the date of
production of a copy of this judgment.
P.R.RAMAN,
Judge
T.R.RAMACHANDRAN NAIR,
Judge
ms