IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20107 of 2008(R)
1. ARAKKAL DEVI KSHETHRA UPADESAKA
... Petitioner
2. N.SADSNANDAN, PRESIDENT
Vs
1. THE TRAVANCORE DEVASWOM BOARD
... Respondent
2. THE DEVASWOM COMMISSIONER
3. THE ASSISTANT DEVASWOM COMMISSIONER
For Petitioner :SRI.ANCHAL C.VIJAYAN
For Respondent :SRI.D.SREEKUMAR, SC, TDB
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :24/07/2008
O R D E R
P.R. RAMAN &
T.R. RAMACHANDRAN NAIR, JJ.
= = = = = = = = = = = = = = = = = = = =
W.P.(C) 20107/2008
= = = = = = = = = = = = = =
DATED THIS, THE 24TH DAY OF JULY, 2008.
J U D G M E N T
The prayer made in this writ petition is for issuance of a writ of
mandamus or any other appropriate direction to the respondents to
appoint sufficient number of santhies in Arakkal Devi Temple in
Policode sub group of the Kottarakkara group of the Travancore
Devaswom Board. The first petitioner is the Kshethra Upadesaka
Samithy and the second petitioner is its president. It is averred in the writ
petition that the temple is getting huge income from Bhandaram as also
by way of vazhipadu. Petitioners rely on Ext.P3 report made by the
Assistant Devaswom Commissioner showing the income of the temple
for the year 2007-08. Going by Ext.P3, it can be seen that the temple is
having good income for the past three years. According to the
petitioners, now there is only a part time santhi and they have already
made a request for sanctioning a full time santhi in the temple. They are
aggrieved that their request is not yet considered.
2. We have heard both sides. In the facts and circumstances of the
WP(C)20107/2008 :2:
case, there will be a direction to the Commissioner, Travancore
Devaswom Board, to consider Ext.P2 request and pass appropriate
orders. Petitioners may also be heard in the matter. Order shall be
passed as expeditiously as possible, at any rate, within a period of
one month from today.
Issue photo copy urgently.
P.R. RAMAN,
(JUDGE)
T.R. RAMACHANDRAN NAIR,
(JUDGE)
knc/-