IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30346 of 2008(R)
1. B.UNNIKRISHNAN NAIR, S/O BALAKRISHNAN
... Petitioner
Vs
1. THE TRAVANCORE DEVASWOM BOARD,
... Respondent
2. THE SECRETARY, TRAVANCORE DEVASWOM
3. THE REGISTRAR, GENERAL,
For Petitioner :SRI.C.S.MANILAL
For Respondent :SRI.NAGARAJ NARAYANAN, SC, TDB
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :26/11/2008
O R D E R
P.N.RAVINDRAN, J.
-------------------------------
W.P.(C) No.30346 of 2008
-------------------------------
Dated this the 26th November, 2008.
J U D G M E N T
The petitioner, an officer in the category of Deputy
Commissioner in the Travancore Devaswom Board, was formerly
the Executive Officer of the Sabarimala Temple. By Ext.P3 order
dated 31.1.2008, he was placed under suspension pending
disciplinary enquiry. This writ petition was thereupon filed
challenging Ext.P3 and seeking a writ in the nature of mandamus
commanding respondents 1 and 2 to reinstate the petitioner in
service.
2. When the writ petition came up for hearing
today, Sri.Nagraj Narayanan, the learned standing counsel
appearing for the Travancore Devaswom Board, brought to my
notice that proceedings dated 25.11.2008 has been issued by
the Board revoking Ext.P3 order and directing the petitioner’s
reinstatement in service without prejudice to the continuance of
disciplinary action initiated against him. Yet another proceedings
W.P.(C) No.30346 of 2008
2
dated 25.11.2008 issued by the Board posting the petitioner as
Deputy Devaswom Commissioner at Thiurvananthapuram was
also brought to my notice.
In view of these developments, the writ petitioner
has become infructuous. It is accordingly closed, with a
direction to the respondents to expedite the disciplinary action
initiated against the petitioner and to finalise the same, within a
period of six months from today.
P.N.RAVINDRAN,
JUDGE
nj.