IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37238 of 2008(G)
1. K.R.RAVI, EDITOR, PRINTER AND PUBLISHER
... Petitioner
Vs
1. TRAVANCORE DEVASWOM BOARD REPRESENTED
... Respondent
2. EXECUTIVE OFFICER, TRAVANCORE DEVASWOM
3. ASST.EXECUTIVE ENGINEER,TRAVANCORE
For Petitioner :SRI.JAMES KURIAN
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :19/12/2008
O R D E R
P.R. RAMAN &
T.R. RAMACHANDRAN NAIR, JJ.
= = = = = = = = = = = = = = = = = = = =
W.P.(C) NO. 37238 OF 2008
= = = = = = = = = = = = = = =
DATED THIS, THE 19TH DAY OF DECEMBER, 2008.
J U D G M E N T
Raman, J.
Ext.P4 is an application submitted by the petitioner seeking
permission to conduct information centre in connection with the
Mandalam Makaravilakku festival, at Pampa. According to him, he had
been conducting such information centre for the past several years at Pampa
after obtaining sanction. However, admittedly, this time no such
permission is granted and he has not yet started any information centre,
though according to him, he has already constructed a temporary stall.
2. On instruction, the learned counsel appearing on behalf of the
Devaswom Board submitted that besides the Jana Keralam Daily or
supplement, petitioner was also found to sell other magazines, photos and
other articles which cannot be permitted. Hence Ext.P4 application was not
considered. However, it is submitted by the learned counsel appearing on
behalf of the petitioner that petitioner will not sell any such articles other
than the Janakeralam Daily, its supplement and their own religious
publications . This submission is recorded.
WP(C) 37238/2008 :2:
3. Accordingly, there will be a direction to consider Ext.P4
application by the Board or its authorised representative, and pass
expeditious orders subject to the undertaking given by the petitioner as
aforesaid, on deposit of Rs. 20,000/- (Rupees twenty thousand only) by him.
In case it is found that there is any violation of the undertaking as given
above, the Devaswom Board is free to take appropriate action. The
amount of Rs. 20,000/- shall be given by the petitioner to the Board along
with the copy of the application whereupon Ext.P4 shall be disposed of as
aforesaid.
Petitioner may produce a copy of this judgment before the Board
authorities for enabling them to comply with the order.
The writ petition is disposed of as above.
P.R. RAMAN,
(JUDGE)
T.R. RAMACHANDRAN NAIR,
(JUDGE)
knc/-