IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21549 of 2008(M)
1. MANIKUTTAN, S/O.NEELAKANTAN NAIR,
... Petitioner
Vs
1. THE TRAVANCORE DEVASWOM BOARD,
... Respondent
2. DEVASWOM COMMISSIONER, TRAVANCORE
3. ASSISTANT DEVASWOM COMMISSIONER
4. M.M.ARUN KUMAR, MADHU BHAVAN, KADAVOOR
For Petitioner :SRI.ANCHAL C.VIJAYAN
For Respondent :SRI.D.SREEKUMAR, SC, TDB
The Hon'ble MR. Justice V.GIRI
Dated :17/07/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).21549/2008
--------------------
Dated this the 17th day of July, 2008
JUDGMENT
Petitioner claims to be a nominee of the Karanavar
of the family which is stated to be holding the Karanma
for the post of Panchavadyam (Sankuviruthi) in the Major
Mahadeva Temple, Thrikkadavoor. The request made by
the petitioner before the Travancore Devaswom Board as
Ext.P4 for approving his nominee by the karanavar, is
pending before the first respondent. Fourth respondent is
the rival claimant for the position.
In the result, writ petition is disposed of directing
the first respondent to consider Ext.P4 and pass orders
thereon, after hearing the petitioner and the fourth
respondent within a period of two months from the date of
receipt of a copy of this judgment.
V.GIRI,
Judge
mrcs