IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 31348 of 2006(F)
1. P.THRIVIKRAMAN NAMBOOTHIRI,
... Petitioner
Vs
1. TRAVANCORE DEVASWOM BOARD,
... Respondent
2. THE COMMISSIONER,
3. THE ASSISTANT COMMISSIONER,
4. ABHILASH,
For Petitioner :SRI.MOHAN C.MENON
For Respondent : No Appearance
The Hon'ble MR. Justice K.K.DENESAN
Dated :15/12/2006
O R D E R
K.K.DENESAN, J.
-----------------------------
WP(C)No. 31348 OF 2006
-----------------------------
Dated this the 15th December, 2006.
JUDGMENT
The petitioner is now working as Keezhshanthi in
Njeezhur Devaswom under the Kaduthuruthy Sub Group,
Ettumanoor group of the respondent Board. His grievance is
that despite applications filed by him, the respondents
have not considered his request to be posted as
Keezhshanthi in Ettumanoor temple.
2. Standing counsel for respondents 1 to 3 submits
that the petitioner has not completed three years in
Njeezhur Devaswom and his turn for transfer to any other
temple has not reached. It is also contended that the
claim of one Neelakantan Namboothiri has already been
considered by this Court in W.P(C) 29294/06 and a judgment
has been rendered to consider the case of Neelakantan
Namboothiri for a posting consequent on the application
filed by the fifth respondent therein who is now working as
Keezhshanthi in Ettumanoor temple for change of category
for some period due to his illhealth and that the
respondents will have to consider the request made by the
Neelakantan Namboothiri in the light of the judgment of
this Court.
3. I think the petitioner shall be allowed to make a
WPC 31348/2006 2
fresh request for appropriate consideration by the
competent authority at the time of general transfers during
February-March 2007. Counsel for the petitioner Shri.
Mohan C. Menon submits that an application will be filed by
the petitioner for appropriate consideration during the
general transfers of 2007. Writ petition is disposed of
directing the third respondent to take up for consideration
the application, if any, that may be filed by the
petitioner along with other applications and dispose of the
same in accordance with the norms prescribed therefor.
K.K.DENESAN
Judge
jj