High Court Kerala High Court

C.Peethambaran vs The Commissioner on 25 September, 2009

Kerala High Court
C.Peethambaran vs The Commissioner on 25 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26896 of 2008(B)


1. C.PEETHAMBARAN, S/O.P.V.RAYARAPPAN
                      ...  Petitioner

                        Vs



1. THE COMMISSIONER, HINDU RELIGIOUS AND
                       ...       Respondent

2. THE ASSISTANT COMMISSIONER,

3. THE CHAIRMAN, SREE OORPAZHASSIKKAVU

4. R.MADHAVAN, EXECUTIVE OFFICER,

                For Petitioner  :SRI.A.MOHAMED MUSTAQUE

                For Respondent  :SRI.GOVIND.K.BHARATHAN (SR)

The Hon'ble MR. Justice V.GIRI

 Dated :25/09/2009

 O R D E R
                          V.GIRI, J
                        -------------------
                     W.P.(C).26896/2008
                        --------------------
         Dated this the 25th day of September, 2009

                        JUDGMENT

Petitioner and the 4th respondent aspire for the post of

Executive Officer in the Oorpazhassikkavu Devaswom.

Petitioner had sent a complaint against the selection of the

4th respondent to the 2nd respondent. While so, the 4th

respondent was suspended and he challenged the order of

suspension before this Court. This Court by Ext.P7

judgment, directed the 1st respondent therein namely the

Commissioner of Hindu Religious and Charitable

Endowments Department, to consider the request made by

the petitioner therein for revocation of his suspension. By

Ext.P8 order, the Commissioner directed that the suspension

be revoked. But at the same time, the appointment of the 4th

respondent is also directed to be approved. This has been

challenged in the writ petition.

2. A counter affidavit has been filed on behalf of the 1st

respondent, the Commissioner. One of the contentions taken

up is Ext.P8 order is revisable by the Government under

Section 99 of the HR & CE Act.

W.P.(C).26896/08
2

3. I heard learned counsel for the petitioner, learned

Government Pleader and learned counsel appearing for the

Malabar Devaswom.

4. Learned counsel for the petitioner submits that the

direction issued by this Court in Ext.P7 was only to consider

the request made by the 4th respondent for revocation of

suspension. The Commissioner had travelled away beyond

the scope of the application by proceeding to approve the

appointment of the 4th respondent. This is ignoring the

complaint filed by the petitioner challenging the selection of

the 4th respondent. The net result is that the petitioner has

been deprived of an opportunity to impugn the selection of

the 4th respondent.

5. It is true that the Commissioner has proceeded not

only to revoke the suspension but also pass an order

approving the appointment of the 4th respondent. But the

petitioner has a remedy before the Government, against

Ext.P8, under Section 99 of the Act. Though learned counsel

for the petitioner expresses a doubt as to whether the said

W.P.(C).26896/08
3

power can be exercised on an application, I do not think

there is any reason to be apprehensive. The power can be

exercised on application also. Learned Government Pleader

and learned counsel for the Devaswom Board also affirm

this position.

6. Petitioner may file a revision against Ext.P8 within four

weeks from today. If it is so done, Government shall

proceed to entertain the revision on merits and dispose of

the same considering the petitioner’s contentions, as regards

the correctness of the order passed by the Commissioner

approving the appointment of the 4th respondent, on an

application filed by the 4th respondent, for revocation of

suspension. Such order shall be passed within three months

from the date of receipt of revision, after hearing the

petitioner, a representative of the Malabar Devaswom and

the appointee, the 4th respondent also.

Writ petition is disposed of as above.

V.GIRI,
Judge

mrcs