IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17123 of 2008(L)
1. K.S.SANKARAN NAMBOOTHIRI, MELSANTHI,
... Petitioner
2. THE COMMISSIONER, TDB, NANDANCODE,
3. ASSISTANT COMMISSIONER, TDB
4. P.KESAVAN NAMBOOTHIRI ,
Vs
1. TRAVANCORE DEVASWOM BOARD
... Respondent
For Petitioner :SRI.K.A.ABDUL SALAM
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :12/06/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).17123/2008
--------------------
Dated this the 12th day of June, 2008
JUDGMENT
I do not propose to embark upon a detailed
appreciation of the facts involved in this case in
circumstances where it is now conceded that
notwithstanding the directions in Ext.P6 judgment,
petitioner was not heard by the Devaswom Commissioner
before passing Ext.P7 order. Learned Standing Counsel
for the Travancore Devaswom Board, Mr.Sreekumar
submits that the petitioner’s representation is considered
by Commissioner, but he was not heard in person.
In the result, writ petition is disposed of directing
the second respondent to reconsider the case of the
petitioner in terms of the directions in Ext.P6 judgment.
Petitioner shall be heard and if the Commissioner feels
that it is necessary to hear the fourth respondent in
Ext.P6, as also the fourth respondent in the present writ
petition, they shall be heard and fresh orders shall be
passed by the Commissioner in relation to the petitioner
W.P.(C).17123/2008
2
within a period of one month from the date of receipt of a
copy of this judgment. Needless to say that the
petitioner shall be retained in Aranmula Devaswom, till
fresh orders are passed by the Commissioner in this
regard.
V.GIRI,
Judge
mrcs