IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12391 of 2007(A)
1. GOPALA PILLAI, KUZHALETHU VEEDU,
... Petitioner
Vs
1. TRAVANCORE DEVASWOM BOARD,
... Respondent
2. DEPUTY COMMISSIONER OF DEVASWOM,
For Petitioner :SRI.K.MADHUSOODHANAN NAIR
For Respondent :SRI.NAGARAJ NARAYANAN, SC, TDB
The Hon'ble MR. Justice V.GIRI
Dated :12/06/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).12391/2007
--------------------
Dated this the 12th day of June, 2008
JUDGMENT
Petitioner was appointed on a contract basis in the
Travancore Devaswom Board in the year 1973. He was
later transferred to Malayalapuzha Temple as a Watcher.
He submits that he had put in continuous service of four
years and two months and was then transferred to
Nilackal Mahadeva Temple, wherein he had put in service
of three years and four months. According to the
petitioner, he had a continuous service from 1975 to
1987. Nevertheless, amounts by way of unpaid wages,
provident fund and such other benefits are due to him.
2. Obviously, the petitioner has crossed the age of
retirement. If the terminal benefits are due to him
relatable to the services which he had rendered, same
should be disbursed to him.
3. Learned counsel for the Devaswom Board submits
W.P.(C).12391/2007
2
that the petitioner was only a contract employee and
therefore he may not be entitled to any retirement
benefit as such. In my view, this is a matter that will
have to be addressed by the Commissioner in the first
instance.
4. Having heard learned counsel on both sides, writ
petition is disposed of in the following terms:
5. Petitioner may submit a comprehensive
representation detailing this aspect before the
Commissioner. If it is done within one month from today,
Commissioner shall consider the same in accordance
with law and pass orders and take appropriate action
within three months thereafter.
V.GIRI,
Judge
mrcs