High Court Kerala High Court

M.D.Venu Namboodiri vs The Travancore Devaswom Board on 1 October, 2009

Kerala High Court
M.D.Venu Namboodiri vs The Travancore Devaswom Board on 1 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25699 of 2009(F)


1. M.D.VENU NAMBOODIRI,
                      ...  Petitioner

                        Vs



1. THE TRAVANCORE DEVASWOM BOARD,
                       ...       Respondent

2. THE COMMISSIONER,

                For Petitioner  :SRI.V.CHITAMBARESH (SR.)

                For Respondent  :SRI.V.KRISHNA MENON

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :01/10/2009

 O R D E R

P.R.Raman &
T.R. Ramachandran Nair, JJ.

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –

W.P.(C) Nos.25699/2009-F, 27410/2009-U
27411/2009-V

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –

Dated this the 1st day of October, 2009.

Ramachandran Nair, J.

These writ petitions are filed by the applicants to the post of

Melsanthi in Sabarimala/Malikapuram Temples for one year starting from

Thulam 30th of 1185 M.E. ( one year from 15th of November, 2009). Since

common issues arise for consideration, they are disposed of by a common

judgment.

2. The notification in question inviting applications for the post of

Melsanthi of Sabarimala/Malikapuram Temples is produced as Ext.P10 in

W.P.(C) No.25699/2009. The last date for receipt of applications was by 5

p.m. on 18.8.2009. The detailed procedures for selection are specified in

the notification itself.

3. The petitioners mainly contended that they are having more than

10 years of service as Melsanthi as specified in the notification, in various

major Temples. It is the apprehension of the petitioners that their

applications will be rejected on the ground that they are not having 10

wpc 25699/09, 27410/09
& 27411/09 2

years of continuous service immediately preceding the date of application.

It is contended that 10 years of continuous service at any point of time will

be sufficient, going by the notification.

4. In W.P.(C) No.25699/2009, the petitioner claims that he had

functioned as the Melsanthi of Kannampuzha Sreekrishna Kshethram,

Palissery, Thrissur for over 10 years during the period from 10.2.1987 to

10.3.1998. He is now functioning as Melsanthi of Mandalakkode Sree

Dharma Sastha Kshethram, Kottayi, Palakkad ever since 15.2.2009. In

W.P.(C) No.27410/2009, the petitioner is having a hereditary right to

perform as ‘Othikkan’ at Guruvayur Sree Krishna Temple. He is claiming

that he has studied pooja vidhies and is well-versed in them. He was

selected to hold the post of Melsanthi of Guruvayur Sree Krishna Temple

on two occasions, i.e. from 1.10.1998 to 31.3.1999 and from 1.4.2002 to

30.9.2002. From October, 2008 onwards he is functioning as Melsanthi of

Manappullykavu Bhagavathi Temple at Palakkad. In W.P.(C)

No.27411/2009, the petitioner had worked in various Temples like Sree

Krishnaswamy Temple, Muttam, Aluva and Pallikkara Sree Mahadeva

Temple. Going by Ext.P1 certificate, he was the Melsanthi of Muttam Sree

Krishna Swamy Temple from January, 1964 to December, 1975 and going

by Ext.P2, he was the Melsanthi of Pallikkara Sree Mahadeva Temple

from 14.4.1990 to 30.4.2000.

wpc 25699/09, 27410/09
& 27411/09 3

5. Heard Shri V. Chitambaresh, learned Senior Counsel appearing

for the petitioner in W.P.(C) No.25699/2009 and Shri Binoy Vasudevan,

learned counsel appearing for the petitioners in other writ petitions, Shri V.

Krishna Menon, learned Standing Counsel appearing for the Travancore

Devaswom Board and Shri R. Lakshmi Narayan, learned Govt. Pleader.

6. Shri V. Chitambaresh, learned Senior Counsel contended that

even going by the notification, what is prescribed is only 10 years of

continuous service as Melsanthi in any major temple and it is not the

requirement that the said service should be 10 years immediately preceding

the date of submission of the application. It is submitted by referring to the

findings contained in the order dated 24.6.2009 in Report No.67 in

O.P.No.3821/1990 also that even in the guidelines prescribed by this court

in the said order for the purpose of selection of Melsanthies in Sabarimala

and Malikapuram Temples, it is not specified that 10 years service should

be one which precedes the date of application. This argument is adopted by

the learned counsel appearing for the petitioners in the other writ petitions.

The above argument is opposed by the learned Standing Counsel appearing

for the Travancore Devaswom Board as well as the learned Govt. Pleader.

7. In fact, the issue regarding the prescription of guidelines was

elaborately considered by us in our order dated 24.6.2009 in Report No.67

in O.P.No.3821/1990. During the selection of Melsanthies for the last year

wpc 25699/09, 27410/09
& 27411/09 4

in the renowned Sabarimala and Malikapuram Temples, we had passed

orders in Report No.67 in O.P.No.3821/1990 filed by the learned

Ombudsman, Justice R. Bhaskaran (Retd.). During the process of selection,

we had appointed Justice K. Padmanabhan Nair (Retd.) as Observer to

oversee the selection process. We have passed the final order after

considering various suggestions contained in the reports submitted by the

learned Observer, the recommendations of Justice K.S. Paripoornan High

Power Commission report and after hearing various parties.

8. The argument raised by the learned counsel for the petitioners that

10 years continuous service at any point of time alone is sufficient, has to be

tested in the light of the specific recommendation made by the Observer in

the final report and which was accepted in our order dated 24.6.2009. In

fact, in the final report dated 22.10.2008, the learned Observer had made

various recommendations in regard to the prescription of qualification in the

light of the various anomalies reflected in the selection process. We quote

para 24 of the report wherein it is specified that the 10 years continuous

service must be immediately preceding the date of application:

“At present the applicant need only produce a certificate to the

effect that he had 10 years’ continuous service as a Santhikkaran.

It need not have any nexus to the date of application. It should be

specified that the applicant must have ten years’ continuous service

as Santhikkaran immediately preceding the date of application.”

wpc 25699/09, 27410/09
& 27411/09 5

This recommendation was accepted by us while pronouncing the final

order. In fact, in the final order, we had noticed the anomalies pointed out

by the learned Observer that persons who are not working as full time

Santhies and are having other avocations, are submitting applications for

appointment as Melsanthi at Sabarimala and Malikapuram Temples. The

thrust of the recommendation was that the person who is an applicant and

who will be selected as Melsanthi of Sabarimala and Malikapuram

Temples, should have been working as a full time Melsanthi of a major

Temple, for the required period, preceding the date of application. The

requirement to produce proper experience certificate from the Thanthri of

the Temple wherein he had been working as Melsanthi, has also been

specified in the said report. In our order dated 24.6.2009, we have held in

para 25 as follows:

“We are of the view that the recommendations made by the learned

Observer regarding these aspects are really important and should

therefore be included among the guidelines framed by the

Devaswom Board. Presently, even though 10 years service is

stipulated as experience qualification, it is not specified that the

same should be 10 years prior to the last date fixed to submit

application. This is a lacuna as far as the guidelines are concerned.”

wpc 25699/09, 27410/09
& 27411/09 6

Therefore, there is no scope for any argument as now raised by the learned

counsel for the petitioners that 10 years’ continuous service at any point of

time will be sufficient. We have clearly held that experience should relate

to 10 years immediately prior to the last date of submission of application.

In fact, the existing guidelines which were in force at that point of time had

been made available by the Travancore Devaswom Board as Annexure C

along with their counter affidavit. Therein, the specification in clause (4)

read like this:

“Ten years continuous service as Santhi in any of the important

temples in Kerala is compulsory.”

This clause was ordered to be modified in the final order by us.

9. In para 36 of the order dated 24.6.2009, we directed the

Travancore Devaswom Board to incorporate among the guidelines, clauses

(1) to (6) specified therein. The relevant portion of the said clause which

is relevant for deciding the dispute herein, reads as follows:

“1. Clause (4) will be substituted as follows: The candidate who

seeks appointment as Melsanthi of Sabarimala and Malikappuram

Temples, should have at least 10 years of continuous service as on

the last date of application as a Melsanthi in any major temples

wherein poojas are held thrice daily and the temples are open in the

morning and in the evening. The candidate should produce the

wpc 25699/09, 27410/09
& 27411/09 7

certificate of the Thanthri of the Temple/Temples where he is

working, along with the application.”

Therefore, there cannot be any room for doubt that there should be 10 years

continuous service as Melsanthi as on the date of submission of the

application, which means that the continuous service should be one

preceding the date of application.

10. In the present notification, it has been clearly specified that the

applicant should have 10 years of continuous service as a Melsanthi in any

major temples having poojas thrice daily and which are open in the morning

and evening, as on the date of submission of the application. Therefore, as

the petitioners do not satisfy this requirement, they cannot seek for a

direction to the Travancore Devaswom Board to accept their application in

these proceedings. Admittedly, the petitioners do not fulfill the said

criteria as on the date of submission of the application.

11. Learned Senior Counsel Shri V. Chitambaresh submitted that

as the parties herein have all been engaged in the conduct of poojas, the

requirement to have 10 years of continuous service preceding the date of

submission of application, will put them in acute hardship. It is submitted

that suitable modifications may be directed to be done in the guidelines to

avoid the difficulties experienced by such applicants. It is also submitted

wpc 25699/09, 27410/09
& 27411/09 8

that since these applicants have been remaining in the profession as

Santhies, Othikkan, etc., they are entitled to have a separate treatment.

12. We are afraid that the said contention cannot be accepted. The

guidelines are uniformly applicable as far as the applicants are concerned.

There cannot be an exception towards any particular category as the same

will clearly interfere with the prescriptions of the notification. This court

cannot in these proceedings, prescribe any new modalities to vary the

prescriptions made in the present notification. Further, it is well settled that

individual hardships cannot be a matter for consideration by this court while

considering the qualifications for selection and appointment in various

posts.

Therefore, we find no reason to grant the reliefs sought for in these

writ petitions and they are accordingly dismissed. No costs.

(P.R. Raman, Judge.)

(T.R. Ramachandran Nair, Judge.)

kav/