High Court Kerala High Court

E.P. Harijayantha Namboothiri vs The Deputy Commissiioner on 8 August, 2008

Kerala High Court
E.P. Harijayantha Namboothiri vs The Deputy Commissiioner on 8 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24041 of 2008(K)


1. E.P. HARIJAYANTHA NAMBOOTHIRI,
                      ...  Petitioner

                        Vs



1. THE DEPUTY COMMISSIIONER, HINDU
                       ...       Respondent

2. THE COMMISSIONER, HINDU

3. THE STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.V.T.MADHAVANUNNI

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :08/08/2008

 O R D E R
         P.R.RAMAN & T.R.RAMACHANDRAN NAIR, JJ.

                   ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~
                     W.P.(C).No.24041 of 2008-K
                   ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~

                Dated this the 8thday of August, 2008

                           J U D G M E N T

RAMAN, J.

The petitioner is stated to be the President of the Taliparamba

Trichambaram Kanhirangad Devaswom (for short, ‘T.T.K Devaswom’).

The T.T.K.Devaswom is functioning as per the scheme framed by the

Sub Court, Payyannur in O.P.No.60/1987. As per the scheme, the

temple has to be administered by a Managing Committee consisting of

eight members out of which, five are to be elected from hereditary

trustees and the remaining three are to be appointed from the public

as non-hereditary trustees by the first respondent, namely, the Deputy

Commissioner The term of the present committee expired on

03/08/2008. Election to the Managing Committee of the five member

hereditary trustees in the Board is already over. What remains is only

election to the non-hereditary trustees. There is a provision in the

scheme enabling the Deputy Commissioner to pass such orders in the

nature of an interim measure enabling the out going committee, to

continue till new managing committee takes charge after conducting

election. Ext.P1 is the application of the petitioner submitted before

W.P.(C).NO.24041/2008-K
-:2:-

the first respondent for permitting the present managing committee

to continue its function till a new managing committee is constituted

and that committee starts functioning. He seeks direction for disposal

of Ext.P1.

2. Heard learned Government Pleader also. In the facts and

circumstances, the Deputy Commissioner shall hear and dispose of

Ext.P1 expeditiously, within a period of two weeks from the date of

production of a copy of this judgment.

P.R.RAMAN,
Judge

T.R.RAMACHANDRAN NAIR,
Judge
ms