Kerala High Court
K. Gopalakrishna Pillai vs The Travancore Devaswom Board on 25 January, 2011
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 194 of 2011(Y)
1. K. GOPALAKRISHNA PILLAI, CHANKOOR
... Petitioner
Vs
1. THE TRAVANCORE DEVASWOM BOARD,
... Respondent
2. THE COMMISSIONER, TRAVANCORE DEVASWOM
3. THE DIRECTOR GENERAL OF POLICE,
4. THE EXECUTIVE OFFICER,
5. THE POLICE SPECIAL OFFICER,
6. THE POLICE SPECIAL OFFICER,
For Petitioner :SRI.P.B.SAHASRANAMAN
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :25/01/2011
O R D E R
THOTTATHIL B. RADHAKRISHNAN & P.S.GOPINATHAN, JJ.
--------------------------------------
W.P.(C).No.194 OF 2011
--------------------------------------
Dated this the 25th day of January, 2011
J U D G M E N T
~~~~~~~~~~~~
Thottathil B. Radhakrishnan, J.
Following directions that were issued in different matters
based on the report of the learned Ombudsman regarding crowd
management in the Pamba area, including the Lord Ganapathy
temple there and in Sannidhanam, those arrangements have
reportedly worked out appropriately. We do not, therefore,
find any ground to issue further directions in this matter.
Hence, this Writ Petition is closed.
(THOTTATHIL B. RADHAKRISHNAN, JUDGE)
(P.S.GOPINATHAN, JUDGE)
ps