IN THE HIGH COURT OF KERALA AT ERNAKULAM
DBP.No. 60 of 2010()
1. C.K.VALSALA
... Petitioner
Vs
1. TRAVANCORE DEVASWOM BOARD
... Respondent
For Petitioner :..
For Respondent :SRI.K.N.VENUGOPALA PANICKER
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.BHAVADASAN
Dated :22/09/2010
O R D E R
THOTTATHIL.B.RADHAKRISHNAN & P.BHAVADASAN, JJ.
————————————————————————
DBP No.60 of 2010
————————————————————————
Dated 22nd September 2010
Order
Thottathil.B.Radhakrishnan, J.
We have perused the report of the learned
Ombudsman, disclosing the sad plight of the complainant
Smt.C.K.Valsala. She works for a pittance of Rs.500/-,
cleaning the vessels for ‘uchapooja’ in a temple under the
Travancore Devaswom Board. All other pujas in the
temple are done under the control of the Cochin
Devaswom Board. The complainant does not appear to
have any work under the Cochin Devaswom Board. She,
however, cooks food for the students of Kalapeedam, run
by the Travancore Devaswom Board.
2. There is no reason, why the Travancore
Devaswom Board shall not act in terms of the report of the
learned Ombudsman, to increase the wages of the
complainant, commensurate with the work done by her,
DBP 60/10 2
taking into account, the cost of living in such cities. Under
these circumstances, the Travancore Devaswom Board is
directed to comply with the report of the learned
Ombudsman by providing such increase in the wages of
the complainant as may be deemed fit on the facts and
circumstances, having particular regard to the minimum
wage pattern also, available in the labour sector. Let such
decision be taken and arrears, if any, be disbursed to the
complainant with effect from such date as the Board may
decide, having a realistic view of the matter. Let this be
done within an outer limit of three months from the date of
receipt of a copy of this judgment.
The DBP is ordered accordingly.
THOTTATHIL.B.RADHAKRISHNAN,
JUDGE
P.BHAVADASAN, JUDGE
sta
DBP 60/10 3
DBP 60/10 4