High Court Kerala High Court

D.Sajeev Kumar vs Commissioner on 12 November, 2007

Kerala High Court
D.Sajeev Kumar vs Commissioner on 12 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 33104 of 2007(N)


1. D.SAJEEV KUMAR, VENATTUVILA,
                      ...  Petitioner

                        Vs



1. COMMISSIONER, TRAVANCORE DEVASWOM
                       ...       Respondent

2. ASSISTANT DEVASWOM COMMISSIONER,

3. TRAVANCORE DEVASWOM BOARD,

4. KRISHNAN POTTY, CHIRAKKADAVU

                For Petitioner  :SRI.D.SOMASUNDARAM

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

The Hon'ble MR. Justice V.GIRI

 Dated :12/11/2007

 O R D E R
                                V. GIRI ,J.
                       -------------------------------
                       WP(C).NO.33104 of 2007
                      ---------------------------------
            Dated this the 12th day of November, 2007

                             JUDGMENT

Petitioner is aggrieved by the fact that his claim for a posting as

Keezhsanthi of Kottarakkara Group, Manikanteswaram Devaswom has

not been considered. Persons who are not eligible, according to him,

have been considered. Petitioner’s claim is contained in Ext.P2.

2. I have heard the learned standing counsel for the Devaswom

Board also.

3. In the circumstances, the writ petition is disposed of directing

the first respondent to consider Ext.P2, and take a decision thereon, in

accordance with the norms, within a period of six weeks from the date

of receipt of a copy of this judgment, after hearing the petitioner.

V. GIRI, JUDGE

css/