High Court Kerala High Court

M.N.Madhusoodanan Namboodiri vs Travancore Devaswom Board on 25 September, 2009

Kerala High Court
M.N.Madhusoodanan Namboodiri vs Travancore Devaswom Board on 25 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19042 of 2009(A)


1. M.N.MADHUSOODANAN NAMBOODIRI,
                      ...  Petitioner

                        Vs



1. TRAVANCORE DEVASWOM BOARD, REP. BY ITS
                       ...       Respondent

2. DEVASWOM COMMISSIONER, TRAVANCORE

3. ASSISTANT DEVASWOM COMMISSIONER, OFFICE

4. SRI. V.NARAYANAN NAMBOOTHIRY MEL SANTHI

                For Petitioner  :SRI.N.SUKUMARAN

                For Respondent  :SRI.P.G.PARAMESWARA PANICKER (SR.)

The Hon'ble MR. Justice V.GIRI

 Dated :25/09/2009

 O R D E R
                            V.GIRI, J.
        = = = = = = = = = = = = = = == = = = = = =
                   W.P.(C). No. 19042 OF 2009

        = = = = = = = = = = = = = == = = = = = = =

           Dated this the 25th day of September 2009.


                           JUDGMENT

Petitioner and the 4th respondent are Santhis in the

Travancore Devaswom. Both of them gave options in the course

of the general transfer for the year 2009-2010 and by Ext.P1

order of the third respondent, the petitioner was posted as a Mel

Santhi in the Padanayarkulangara Temple and the 4th respondent

was posted therein as a Keezh Santhi by the third respondent. It

seems that as the Rules governing transfer contemplates an

appeal, the same was preferred before the Devaswom

Commissioner and the Commissioner as per Ext.P2 order

proceeded to uphold the claim of the 4th respondent and directed

that the 4th respondent to be posted as a Santhi in the

Padanayarkulangara Temple. No separate posting orders are

issued contemporaneous to Ext.P2. But, it is admitted on all

sides that the 4th respondent is to act as a Mel Santhi and

petitioner is to act as a Keezh Santhi in the Padanayarkulangara

Temple as per Ext.P2. Ext.P2 has been challenged in the writ

petition and by virtue of an interim order, the petitioner

W.P.(C). No. 19042 OF 2009
2

continues as a Mel Santhi and 4th respondent continues as a

Keezh Santhi.

2. Ext.P2 has been challenged in several grounds.

Inter alia it is contended that it was passed without hearing the

petitioner.

3. Counter affidavit has been filed by the Devaswom Board

as also by the 4th respondent. It is pointed out that the petitioner

was earlier posted as Mel Santhi in the same temple, for two

terms of one year each. The 4th respondent was a Keezh

Santhi for 3 years (1 term). Clause-10(B) of the guidelines

regulating transfer marked as Ext.R4(a) provides that if there is

more than one applicant for the same station, Devaswom shall

prefer the person who has not otherwise worked therein. It is

contended that since the petitioner has earlier worked in

Padanayarkulangara Temple as a Mel Santhi and the 4th

respondent had only worked as a Keezh Santhi, the 4th

respondent was preferred to the petitioner. The contention

raised by the petitioner is that he is senior to the 4th respondent

and therefore station seniority should determine the rival claims.

W.P.(C). No. 19042 OF 2009
3

It is pointed out by the respondents that the station seniority

would be relevant only if the petitioner had not worked as a Mel

Santhi in Padanayarkulangara Temple earlier and 4th respondent

had in turn worked as a Mel Santhi in the same temple, but not

otherwise.

4. I do not propose to consider these contentions on their

merits, since I am of the view that an order in the nature of

Ext.P2 which varies Ext.P1 should have been passed only after

hearing the affected person namely, the petitioner. After all, a

variation has been given effect to on a plea in the nature of an

appeal at the instance of the 4th respondent. Therefore the

petitioner should have been heard.

5. Accordingly, Ext.P2 is set aside and the second

respondent is directed to pass fresh orders on Ext.R4(b) appeal

after hearing the petitioner and also the 4th respondent. This

shall be done within four weeks from the date of receipt of a

copy of this judgment. But care should be taken to see that the

petitioner is not directed to act as Keezh Santhi in a temple

where the 4th respondent is appointed as Mel Santhi. The order

W.P.(C). No. 19042 OF 2009
4

should also specify the place of posting of both parties and

should not leave the choice of posting to the original authority.

Writ petition is disposed of as above.

(V.GIRI)
JUDGE

kkms/