High Court Kerala High Court

Krishnan V.K. vs A.R.Damodaran on 3 December, 2009

Kerala High Court
Krishnan V.K. vs A.R.Damodaran on 3 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10642 of 2009(A)


1. KRISHNAN V.K. S/O. KRISHNAN NAMBIAR,
                      ...  Petitioner
2. K.K.RAMACHANDRAN S/O. KANNAN NAMBIAR,

                        Vs



1. A.R.DAMODARAN S/O. RAMAKRISHNAN,
                       ...       Respondent

2. MOHANDAS K.,

3. ASSISTANT COMMISSIONER,

4. DEPUTY COMMISSIONER,

5. COMMISSIONER,

                For Petitioner  :SRI.K.V.PAVITHRAN

                For Respondent  :SRI.CIBI THOMAS

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :03/12/2009

 O R D E R
           P.R.RAMAN & P.R.RAMACHANDRA MENON

                    -------------------------------

                    W.P.(C) No.10642 of 2009

                    -------------------------------

                Dated this the 3rd December, 2009

                          J U D G M E N T

Raman, J.

This writ petition is filed by the hereditary trustees

of Sree Vayathoor Kaliyar Temple. According to them, first

respondent was elected as the Chairman for two years and even

after the expiry of the tenure, he is acting as the Chairman. It is

also submitted that the trustee board meetings are not convened

and the accounts are also not maintained. The prayer in the

writ petition is to prohibit the first respondent from acting as the

Chairman of the Trustee Board of Sree Vayathur Kaliyar Temple;

to appoint a fit person for managing the said temple; for a

direction to implement Ext.R2(b) and also for other

consequential reliefs.

2. Respondents 1 and 2 have entered appearance

and have filed a detailed counter affidavit, denying the allegation,

W.P.(C) No.10642 of 2009

2

however, admitting the fact that the Chairman of the present

committee has expired and they have no objection for re-

constituting the committee, in accordance with law. The learned

Standing Counsel for the Malabar Devaswom Board also

submitted that expeditious steps will be taken for re-constitution

of the committee. It is further submitted, regarding the

implementation of Ext.R2(b) directions, the third respondent will

take a decision in the matter.

The writ petition is disposed of recording the above

submission.

P.R.RAMAN, JUDGE

P.R.RAMACHANDRA MENON, JUDGE.

nj.