High Court Kerala High Court

Narayanan Bhattathiri vs Travancore Devaswom Board on 1 July, 2010

Kerala High Court
Narayanan Bhattathiri vs Travancore Devaswom Board on 1 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20924 of 2009(I)


1. NARAYANAN BHATTATHIRI, KARA ILLOM,
                      ...  Petitioner

                        Vs



1. TRAVANCORE DEVASWOM BOARD,
                       ...       Respondent

2. COMMISSIONER,

                For Petitioner  :SRI.D.SOMASUNDARAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :01/07/2010

 O R D E R
                    C.N.RAMACHANDRAN NAIR &
                             P.S.GOPINATHAN, JJ.
               ....................................................................
                          W.P.(C) No.20924 of 2009
               ....................................................................
                   Dated this the 1st day of July, 2010.

                                      JUDGMENT

Ramachandran Nair, J.

Heard counsel for the petitioner and Standing Counsel for the

Travancore Devaswom Board. Petitioner claims karaima rights in the

Mavelikkara Sree Krishna Temple. According to the petitioner, upto

his grandfather’s time the poojas were conducted by them. However,

matter was referred to Ombudsman, a retired Judge of this court. His

finding after due enquiry is that petitioner’s family discontinued

performance of karaima right as Shantis more than 60 years back. We

do not think there is any justification to restore the rights to the

petitioner’s family after 60 years of break. W.P.(C) is accordingly

dismissed upholding the decision of the Devaswom and accepting the

recommendation of the Ombudsman.

C.N.RAMACHANDRAN NAIR
Judge

P.S.GOPINATHAN
Judge
pms