IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27724 of 2010(M)
1. N.PARAMESWARAN NAMBOODIRI,
... Petitioner
Vs
1. THE TRAVANCORE DEVASWOM BOARD
... Respondent
2. THE DEVASWOM COMMISSIONER,
3. THE ASSISTANT DEVASWOM COMMISSIONER,
For Petitioner :SRI.K.KARTHIKEYA PANICKER
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :07/09/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No. 27724 of 2010
==================
Dated this the 7th day of September, 2010
J U D G M E N T
The petitioner is a Santhi under the Travancore Devaswom
Board. On account of an accident and consequent disabilities suffered
by the petitioner, the petitioner is not in a position to perform the
duties of a Santhi, since he cannot squat for long periods, which is
essential for performing poojas as a Santhi. Therefore, the petitioner
has submitted Ext.P5 representation for a category change as a peon.
The petitioner seeks a direction to the 1st respondent to consider and
pass orders on Ext.P5 expeditiously.
Having heard the learned standing counsel appearing for the
Travancore Devaswom Board also, I dispose of this writ petition with a
direction to the 1st respondent to consider and pass orders on Ext.P5,
as expeditiously as possible, at any rate, within two months from the
date of receipt of a certified copy of this judgment.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2