High Court Kerala High Court

P.D. Radha Alias Meenakshi Radha vs The Travancore Devaswom Board on 4 July, 2007

Kerala High Court
P.D. Radha Alias Meenakshi Radha vs The Travancore Devaswom Board on 4 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 11421 of 2003(I)


1. P.D. RADHA ALIAS MEENAKSHI RADHA,
                      ...  Petitioner

                        Vs



1. THE TRAVANCORE DEVASWOM BOARD
                       ...       Respondent

2. THE ASST. DEVASWOM COMMISSIONER

                For Petitioner  :SRI.MATHEW JOHN (K)

                For Respondent  :SRI.P.G.PARAMESWARA PANICKER,SC, TDB

The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :04/07/2007

 O R D E R
   K.S.RADHAKRISHNAN & ANTONY DOMINIC, JJ
                       -------------------
                     O.P. 11421/2003
                       --------------------
            Dated this the 4th day of July, 2007

                       JUDGMENT

K.S.Radhakrishnan, J

Petitioner has approached this Court seeking a

declaration that the petitioner and the members of her

family are entitled to conduct the Surppampattu in the

Ettumanoor Mahadeva Temple and also for a direction to

the respondents not to conduct the auction of the right to

conduct the Surppampattu in the Temple.

2. Heard the counsel appearing for the petitioner.

As per Ext.P5 order dated 29.8.1995 by the first

respondent, petitioner was allowed to conduct

Surppampattu in the Temple. Counsel for the petitioner

therefore submitted that there is no justification in

inviting applications to conduct the auction of the right to

conduct Surppampattu. Petitioner claims customary right

which she will have to establish before the Board or

before the Court and writ petition is, therefore, disposed

O.P.11421/2003
2

of maintaining the interim order passed by this Court

on 2.4.2003, unless otherwise ordered by the Board.

K.S.RADHAKRISHNAN
Judge

ANTONY DOMINIC
Judge

mrcs