High Court Kerala High Court

K.Vasudevan Namboodiri vs State Of Kerala on 24 November, 2010

Kerala High Court
K.Vasudevan Namboodiri vs State Of Kerala on 24 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22669 of 2009(C)


1. K.VASUDEVAN NAMBOODIRI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. MALABAR DEVASWOM BOARD,

3. ASSISTANT COMMISSIONER,

4. EXECUTIVE OFFICER,

5. SECRETARY,

                For Petitioner  :SRI.A.X.VARGHESE

                For Respondent  :SRI.M.GOPIKRISHNAN NAMBIAR

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :24/11/2010

 O R D E R

THOTTATHIL.B.RADHAKRISHNAN & P.BHAVADASAN, JJ.

————————————————————————

WP(C) No.22669 of 2009-C

————————————————————————

Dated 24th November 2010

Judgment

Thottathil.B.Radhakrishnan, J.

The petitioner states that he is the santhikkaran of

the temple in relation to which the complaint is made. He says

that there is unauthorised collection of funds by the fifth

respondent samithi in violation of the provisions of Ext.C1

circular. The Malabar Devaswom Board stands to state that the

local people had collected funds and renovated the temple,

expending about Rs.1 crore and there is no reason to doubt

their credentials. He also states that the renovation committee

will be dissolved on completion of the above objectives.

2. In the aforesaid circumstances, we do not find

any ground to interfere in the matter. If the petitioner has any

complaint, he may move the competent authority under the

WPC 22669/09 2

Malabar Devaswom Board, by filing a representation specifying

the facts and particulars.

The Writ Petition is ordered accordingly.





                            THOTTATHIL.B.RADHAKRISHNAN,
                            JUDGE




                            P.BHAVADASAN, JUDGE



sta

WPC 22669/09    3