High Court Kerala High Court

Nandiyarvalli Narayanan … vs Commissioner on 12 March, 2009

Kerala High Court
Nandiyarvalli Narayanan … vs Commissioner on 12 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 38174 of 2008(T)


1. NANDIYARVALLI NARAYANAN NAMBOODIRI,
                      ...  Petitioner

                        Vs



1. COMMISSIONER, MALABAR DEVASWOM BOARD,
                       ...       Respondent

2. ASSISTANT COMMISSIONER, MALABAR

3. NARAYANAN NAMBOODIRI, THEKKEDATH MANA,

4. GOVERNMENT OF KERALA,

                For Petitioner  :SMT.PRABHA R.MENON

                For Respondent  :SRI.P.N.KRISHNANKUTTY ACHAN(SR.)

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :12/03/2009

 O R D E R
                P.R.RAMAN & P.S.GOPINATHAN, JJ.
                  ------------------------------------------
                       W.P.(C) No.38174 of 2008
                     ------------------------------------------
                 Dated, this the 12h day of March, 2009

                               JUDGMENT

P.R.Raman, J.

The dispute is between the petitioner and the third

respondent regarding their right as to who is entitled to be the thantri

of the Sri Tricherummanna alias Sri Kottiyoor Temple. While the

petitioner in the writ petition would submit that he is the seniormost

member entitled to be the thantri of the temple, the third respondent

would submit that he is the rightful claimant for the above post. The

question as to whether the petitioner or the third respondent has got a

preferential claim to be appointed as thantri of the temple is a civil

dispute. Evidence will have to be taken both oral and documentary

and, as a matter of fact, both sides have placed voluminous

documents. Being a disputed question of fact, it is necessary to enter

a finding after taking evidence in the matter, both oral and

documentary. Therefore, declining jurisdiction under Article 226 of the

Constitution of India and relegating the parties to the civil court for

resolving their dispute, this writ petition is closed.

P.R.RAMAN, JUDGE

P.S.GOPINATHAN,JUDGE
vns