IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27596 of 2008(I)
1. HARIKUTTAN.M.N, AGED 42 YEARS,
... Petitioner
Vs
1. SECRETARY,
... Respondent
2. DEVASWOM COMMISSIONER,
3. ASSISTANT DEVASWOM COMMISSIONER,
4. C.V. VINOD,
For Petitioner :SRI.D.AJITHKUMAR
For Respondent :SRI.K.N.VENUGOPALA PANICKER, SC, TDB
The Hon'ble MR. Justice V.GIRI
Dated :17/09/2008
O R D E R
V. GIRI, J.
-------------------------------
WP(C).NO. 27596 of 2008
---------------------------------
Dated this the 17th day of September, 2008
JUDGMENT
The petitioner is working as Santhi in the Kaipuzha Temple under
the Travancore Devaswom Board . Taking note of the vacancy of
Keezh Santhi in Ettumanoor Devaswom, he submitted an application
before the Devaswom Board for a posting in the Ettumanoor
Mahadeva Temple. Apparently the petitioner’s claim was not
considered but instead the 4th respondent is appointed in Ettumanoor
Devaswom as Keezh Santhi, as evidenced by Exts.P1 and P2. The
petitioner has preferred a representation as Ext.P3 before the
Commissioner and the same has been pending.
2. Having heard learned counsel for the petitioner and the
learned standing counsel for the Devaswom Board, the writ petition is
disposed of directing the second respondent to pass orders on Ext.P3
after hearing the petitioner and the 4th respondent, within a period of
four weeks from the date of receipt of a copy of this judgment.
V. GIRI, JUDGE.
pmn/ WPC. /2008 2