IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22615 of 2008(P)
1. B.VINOD, S/O.BALAKRISHNA PANICKER
... Petitioner
Vs
1. DEVASWOM COMMISSIONER,
... Respondent
2. ASSISTANT DEVASWOM COMMISSIONER
3. SUB GROUP OFFICER, AYMANAM DEVASWOM
For Petitioner :SRI.N.UNNIKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :28/07/2008
O R D E R
V. GIRI, J.
-------------------------------
WP(C).NO. 22615 of 2008
---------------------------------
Dated this the 28th day of July, 2008.
JUDGMENT
Heard learned counsel for the petitioner Sri.N.Unnikrishnan and
the learned counsel for the Devaswomm Board Sri.D. Sreekumar.
Essentially the petitioner is aggrieved by Ext.P3 by which his service
as Karaima Sambandhi has been dispensed with. Though the order
Ext.P3 has been passed by the 3rd respondent, it is stated to have
been issued on instructions from the Commissioner. The petitioner has
preferred Ext.P8 seeking reinstatement in service. But the same was
addressed to the Commissioner. Obviously a decision can be taken
only by the Board.
2. In the facts and circumstances of the case, the writ petition
is disposed of directing the first respondent to forward Ext.P8 to the
Devaswom Board within two weeks from the date of receipt of a
copy of this judgment. Thereafter the Board shall hear the petitioner
and take a decision within six weeks, after hearing the petitioner. The
Board shall also pass orders as regards the salary due to the
petitioner as claimed by him for a period of three months.
V. GIRI, JUDGE.
Pmn/ WPC.22615 /2008 2