High Court Kerala High Court

K.Kesavan Moosad vs The Malabar Devaswom Board on 8 July, 2010

Kerala High Court
K.Kesavan Moosad vs The Malabar Devaswom Board on 8 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12193 of 2010(Y)


1. K.KESAVAN MOOSAD, KIZHAKKEPPAT ILLAM,
                      ...  Petitioner

                        Vs



1. THE MALABAR DEVASWOM BOARD, REP. BY ITS
                       ...       Respondent

2. THE PRESIDENT, MALABAR DEVASWOM BOARD,

3. CHERUKUNNU BHAGAVATHI DEVASWOM

4. NARAYANA MOOSATH, TRUSTEE,

                For Petitioner  :SRI.K.PRAVEEN KUMAR

                For Respondent  :SRI.K.MOHANAKANNAN,SC,MALABAR DEVASWOM

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :08/07/2010

 O R D E R
   C.N.RAMACHANDRAN NAIR & P.S.GOPINATHAN, JJ.
                 --------------------------------------
                  W.P.(C) No.12193 OF 2010
                 ---------------------------------------
             Dated this the 8th day of July, 2010

                         J U D G M E N T

~~~~~~~~~~~

C.N.Ramachandran Nair, J.

The petitioner’s allegation is that there is mismanagement

in the Cherukunnu Bhagavathy Temple. However, counsel for

the present trustee submitted that the petitioner himself was

involved in mismanagement in as much as the petitioner has

encroached the Devaswom property and suit is pending. We do

not think there is any need for us to consider the matter on

merits because suit is pending before the civil court and the

1st respondent can look into the allegations of mismanagement.

All the allegations the petitioner can bring to the notice of the

Assistant Commissioner, Devaswom Board, Thirur. If any

complaint is made, the Assistant Commissioner will conduct

enquiry and take appropriate action in the matter.

The Writ Petition is disposed of as above.

(C.N.RAMACHANDRAN NAIR, JUDGE)

(P.S.GOPINATHAN, JUDGE)
ps