IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8506 of 2009(G)
1. PARAMESWARAN NAIR.K.P.,
... Petitioner
Vs
1. TRAVANCORE DVASWOM BOARD,
... Respondent
2. DEVASWOM COMMISSIONER,
3. ASSISTANT DEVASWOM COMMISSIONER,
For Petitioner :SRI.S.SUBHASH CHAND
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :19/03/2009
O R D E R
P.R.RAMAN & P.S.GOPINATHAN, JJ.
--------------------------------------
W.P.(C)No.8506 of 2009
-------------------------------------
Dated 19th March, 2009
JUDGMENT
Raman, J.
Request for enhancement of the honourarium paid for the
Akambadi during Paraezhunnallath of Thiruaviumkunnu Devaswom Temple by
Ext.P2 representation stands undisposed as on date. Petitioner seeks
appropriate direction for enhancement of the honourarium. In the facts and
circumstances, there will be a direction to consider Ext.P2 and dispose of the
same as expeditiously as possible, at any rate, within one month. However, for
the ensuing utsavam, the Akambadi be given 16 paras of paddy. It is only a
provisional arrangement till final orders are passed in Ext.P2.
This writ petition is disposed of as above.
P.R.RAMAN
JUDGE
P.S.GOPINATHAN
JUDGE
TKS