IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 30083 of 2003(F)
1. MALABAR DEVASWOM STAFF UNION
... Petitioner
2. P.MURALEEDHARAN, SECRETARY, MALABAR
Vs
1. STATE OF KERALA, REP. BY ITS
... Respondent
2. COMMISSIONER, HINDU RELIGIOUS AND
For Petitioner :SRI.M.RAMESH CHANDER
For Respondent :GOVERNMENT PLEADER
The Hon'ble the Chief Justice MR.V.K.BALI
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :04/12/2006
O R D E R
V.K.Bali,C.J. & S.Siri Jagan,J.
----------------------------------------
W.P.(C).Nos.30083 of 2003-F,
25172 of 2003-V & 4211 of 2004-B
-----------------------------------------
Dated, this the 4th day of December, 2006
JUDGMENT
V.K.Bali,C.J. (Oral)
By this common order, we propose to dispose of three
connected matters, i.e. W.P.(C).Nos.30083 of 2003, 25172 of
2003 and 4211 of 2004.
2. In the present writs filed under Article 226 of the
Constitution of India, the prayer is to direct the respondents to
implement direction No.12 given by this Court in the judgment
dated 21st July, 1994 passed in O.P.No.214 of 1992-S (Exhibit
P1), which reads as follows:
“In view of our finding that inequality is writ large on
the face of the Madras Hindu Religious and Charitable
Endowments Act in its application to the former
Malabar District the Act is likely to suffer a serious and
successful challenge in case that inequality is not
removed by appropriate legislation. We grant a period
of one year for this purpose”.
WP(C).No.30083/2003, etc.
– 2 –
3. Mr.M.R.Sabu, learned Senior Government Pleader
states that the Government has already moved so as to comply
with the direction reproduced above and a Bill is likely to be
introduced for that purpose in the State Legislative Assembly as
expeditiously as possible. In view of the statement made by the
learned Government Pleader, these matters are closed with an
observation that the Government would expedite the matter.
I.A.No.12109 of 2003 in W.P.(C).No.25172 of 2003 does not
survive.
V.K.Bali
Chief Justice
S.Siri Jagan
Judge
vku/-