High Court Kerala High Court

N.Krishnakumar vs Travancore Devaswom Board on 18 March, 2009

Kerala High Court
N.Krishnakumar vs Travancore Devaswom Board on 18 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8597 of 2009(T)


1. N.KRISHNAKUMAR, KEEZH SANTHI,
                      ...  Petitioner

                        Vs



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

2. DEVASWOM COMMISSIONER,

3. ASSISTANT DEVASWOM COMMISSIONER,

4. N.EASWARAN NAMBOOTHIRI, 'SANTHI',

                For Petitioner  :SRI.S.KRISHNAMOORTHY

                For Respondent  : No Appearance

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

 Dated :18/03/2009

 O R D E R
                T.R.RAMACHANDRAN NAIR,J.
                      -------------------------
                  W.P ( C) No.8597 of 2009
                      --------------------------
              Dated this the 18th March,2009

                        J U D G M E N T

Petitioner is working as a Keezhsanthi under the

Chettikulangara Devaswom. He had been working in that

particular Devaswom from 1.6.2002. He applied for a

transfer during General Transfer 2005 to Evoor Sree

Krishna Swamy Temple. Petitioner alleges that at that

point of time it was denied because of the influence of the

4th respondent. He approached this Court by filing WPC

No.10248 of 2005 which was disposed of by Exhibit-P1

judgment. Again, the request was rejected as per Exhibit-

P2 which the petitioner has challenged in WPC No.35503

of 2005 .

2. Petitioner contends that he has already

completed three years from 15.12.2005 in

Chettikulangara Devi Temple. Therefore he has applied

for a transfer as per Exhibit-P3 and for appropriate

orders during the General Transfer March-April 2009.

W.P ( C) No.8597 of 2009
2

3. Learned counsel for the petitioner submits that

3rd respondent may be directed to take a decision on

Exhibit-P3 in accordance with the guidelines.

4. The request made by the petitioner as per

Exhibit-P3 will be considered in accordance with the

guidelines and along with the claims of any other santhies

during the General Transfer March-April 2009.

The writ petition is disposed of as above.

(T.R.RAMACHANDRAN NAIR,
JUDGE)
ma

W.P ( C) No.8597 of 2009
3

W.P ( C) No.8597 of 2009
4