IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4010 of 2009(B)
1. ADVOCATE.K.T.RAVEENDRANATH, TRUSTEE,
... Petitioner
Vs
1. THE COMMISSIONER,MALABAR DEVASWOM BOARD,
... Respondent
2. THE ASSISTANT COMMISSIONER,MALABAR
3. STATE OF KERALA,REPRESENTED BY THE
For Petitioner :SRI.M.RAMESH CHANDER
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :02/03/2009
O R D E R
T.R.RAMACHANDRAN NAIR,J.
-------------------------
W.P ( C) No.4010 of 2009
--------------------------
Dated this the 2nd March,2009
J U D G M E N T
Petitioner is a trustee of Sree Mamanikunnu
Mahadevi Temple, Irikkur in Kannur District. One
Mr.P.K.Surendran was appointed as Executive Officer of
the Temple. The Commissioner, HR & CE, Calicut by
order dated 15.7.2008 directed the trustee to terminate
the services of the Executive Officer thus appointed. The
petitioner has challenged the same in revision petition
before the Government. Earlier, he had approached this
Court by filing WPC No.28203 of 2008 which was
disposed of by Exhibit-P1 judgment wherein this Court
directed the 1st respondent to consider Exhibit-P2(a) stay
petition therein and pass orders thereon within a period
of ten days from the date on which the petitioner
produces a copy of the judgment. Revision Petition was
directed to be disposed of within six weeks from the
date of judgment. Presently, the petitioner seeks for a
direction to approve the appointment of Sri.P.
Muraleedharan to the post of Executive Officer, since the
W.P ( C) No.4010 of 2009
2
non-approval has resulted in affecting the affairs of the
Devaswom. He was appointed as directed by the
Commissioner. But the request was rejected by the
Commissioner as the revision petition is still pending.
2. Learned Government Pleader, on instructions,
submits that already the stay petition stands dismissed. It
is also informed that the revision petition has not been
disposed of so far.
3. Already the time limit fixed by this Court as per
Exhibit-P1 judgment to dispose of the revision petition is
over. Learned counsel for the petitioner submits that the
order passed on the stay petition has also not been served
on the petitioner so far.
Therefore, the 1st respondent will see that the revision
petition filed as per Exhibit-P2 mentioned in Exhibit-P1
judgment will be disposed of within a period of six weeks
from the date of receipt of a copy of this judgment.
The writ petition is disposed of as above.
(T.R.RAMACHANDRAN NAIR,
JUDGE)
ma
W.P ( C) No.4010 of 2009
3
W.P ( C) No.4010 of 2009
4