High Court Kerala High Court

Baby vs The Travancore Devaswom Board on 2 April, 2008

Kerala High Court
Baby vs The Travancore Devaswom Board on 2 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 717 of 2008()


1. BABY, KOITHARA VEEDU
                      ...  Petitioner

                        Vs



1. THE TRAVANCORE DEVASWOM BOARD
                       ...       Respondent

2. THE ASSISTANT DEVASWOM COMMISSIONER

3. V.S. JALAJAKUMAR, SHYLAJA MANDIRAM

                For Petitioner  :SRI.K.KARTHIKEYA PANICKER

                For Respondent  :SRI.K.N.VENUGOPALA PANICKER, SC, TDB

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH

 Dated :02/04/2008

 O R D E R
                        H.L. DATTU, C.J. & K.M. JOSEPH, J.
                       - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                          WRIT APPEAL No. 717 of 2008
                       - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                         Dated this the 2nd day of April, 2008.

                                          JUDGMENT

H.L.DATTU, CJ,

The order passed by the learned Single Judge in W.P.(C) 21322 of

2007 dated 21st of August, 2007 is the subject matter of this writ appeal.

2. The learned Single Judge has rejected the writ petition.

3. Petitioner claims that he is in possession of Shop Room No.6 in

Block No.10 of the Shopping Complex of the first respondent Devaswom Board.

According to him, the shop had been allotted by the Board to the third respondent.

It is his further case that the third respondent in turn has allotted the shop to the

petitioner. Therefore, in the writ petition, the petitioner requests this court to direct

respondents 1 and 2 to execute a lease deed in favour of the petitioner in respect

of shop bearing No.6 in Block No.10 of Shopping Complex of the Devaswom

Board.

4. In our opinion, the learned Single Judge has rightly rejected the

writ petition. We do not see any infirmity in the orders passed by the learned

Single Judge. Therefore, interference with the said order is not called for.

Accordingly, while confirming the order passed by the learned Single Judge, we

reject the writ appeal. Rejection of the writ appeal will not come in the way of the

appellant/petitioner approaching the Devaswom Board for appropriate reliefs.

Ordered accordingly.

H.L. DATTU,
CHIEF JUSTICE

K.M. JOSEPH,
JUDGE
sb.