IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 479 of 2009(F)
1. DIFFIN LALU, AGED 24 YEARS,
... Petitioner
2. K.K. SUDHAN, AGED 68, RESIDING AT
3. A.A. KRISHNANKUTTY, AGED 61 YEARS,
4. T.K. SADHAN, AGED 52 YEARS,
5. K.A. SUNILKUMAR, AGED 37 YEARS,
Vs
1. THE NAYARAMBALAM NAIR KARAYOGAM,
... Respondent
2. THE NAYARAMBALAM BHAGAVATHI DEVASWOM,
3. THE COCHIN DEVASWOM BOARD,
4. THE COMMISSIONER COCHIN DEVASWOM
For Petitioner :SRI.C.P.KUNJHIKANNAN
For Respondent :SRI.K.GOPALAKRISHNA KURUP,SC,COCHIN D.B
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN
Dated :30/07/2009
O R D E R
P.R. RAMAN & P. BHAVADASAN, JJ.
= = = = = = = = = = = = = = = = = = =
W.P.(C) NO. 479 OF 2009
= = = = = = = = = = = = =
DATED THIS, THE 30TH DAY OF JULY, 2009.
J U D G M E N T
Raman, J.
The prayer made in this writ petition is for a direction to conduct
complete audit of the accounts of the Nayarambalam Bhagavathy
Devaswom in exercise of the power under Section 87 of the Travancore
Cochin Hindu Religious Institutions Act.
2. After hearing both sides and being a Temple under the control of
the Cochin Devaswom Board, we direct the Board to conduct the audit of
accounts as prayed for.
3. In this connection, Sri. G.Sreekumar, learned counsel appearing
on behalf of Respondents 1 and 2 submitted that accounts are being audited
every year and submitted to the Board. The Standing Counsel for Cochin
Devaswom Board also agreed with this. Hence, as a matter of fact, no
direction is required to be done because this is only a usual feature done in
the institution. In so far as there is no objection to any parties to give any
such direction, we direct the Board to continue to do the audit every year.
The writ petition is closed.
P.R. RAMAN, JUDGE
P. BHAVADASAN, JUDGE.
KNC/-