IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33018 of 2010(B)
1. M.GANGADHARAN,
... Petitioner
Vs
1. THE TRAVANCORE DEVASWOM BOARED,
... Respondent
2. THE DEVASWOM COMMISSIONER,
3. THE ASSISTANT DEVASWOM COMMISSIONER,
4. THE SUB GROUP OFFICER,
For Petitioner :SRI.S.JAYAKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :29/10/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No.33018 of 2010
==================
Dated this the 29th day of October, 2010
J U D G M E N T
The petitioner is a now working as a karanma employee in the
Vazhappally Sree Mahadeva Temple, under the Travancore Devaswom
Board. He was originally a provisional employee. His services were
terminated. Later on, he was reinstated in service with effect from
12.6.2008. According to the petitioner, the termination of services of
the petitioner itself was illegal and, therefore, on reinstatement, the
petitioner is entitled to payment of back wages as well. Seeking this
relief, the petitioner has filed Ext.P3 representation before to the 1st
respondent. The petitioner seeks a direction to the 1st respondent to
consider and pass orders on Ext.P3, expeditiously.
2. I have heard the learned standing counsel appearing for
the Travancore Devaswom Board also.
3. In the facts and circumstances of the case, I dispose of this
writ petition with a direction to the 1st respondent to consider and pass
orders on Ext.P3, as expeditiously as possible, at any rate, within two
months from the date of receipt of a certified copy of this judgment
after affording an opportunity of being heard to the petitioner.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2