IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 14237 of 2007(T)
1. D.P.MADHUSUDHANA BHATT,
... Petitioner
Vs
1. TRAVANCORE DEVASWOM BOARD,
... Respondent
2. THE ASSISTANT COMMISSIONER,
For Petitioner :SRI.G.HARIHARAN
For Respondent :SRI.D.SREEKUMAR, SC, TDB
The Hon'ble MR. Justice V.GIRI
Dated :07/09/2007
O R D E R
V. GIRI , J
==========================
W.P.(C) NO. 14237 OF 2007
==========================
Dated this the 7th day of September, 2007.
JUDGMENT
The petitioner is working as Melshanthi in the Thonikavu Devaswom
under the Paravur Sub Group of the Travancore Devaswom Board. According to
him, he has completed 23 years of service under various temples under the
Devaswom Board from 20.03.1999. He is currently drawing total emoluments to
the tune of Rs. 5,146/-. His grievance is that other service benefits have not
been made available. Highlighting this, he has preferred Ext.P3 before the
Commissioner of Devaswom. In my opinion, the matter actually requires
attention of the Board itself.
2. In the circumstances, Ext.P3 will be forwarded by the 2nd respondent
to the 1st respondent within a period of one month from the date of receipt of a
copy of this judgment. On receipt of the same, the 1st respondent shall consider
and take appropriate decision in determining whether the service benefits due to
the petitioners have actually been made available. If it is found that any other
benefits are due to him, proper action will be taken to disburse the same to him
within a period of three months thereafter.
The writ petition is disposed of accordingly.
V. GIRI, JUDGE.
rv