High Court Kerala High Court

Parameswarana Namboothiri vs Cochin Devaswom Board on 27 March, 2009

Kerala High Court
Parameswarana Namboothiri vs Cochin Devaswom Board on 27 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34619 of 2008(U)


1. PARAMESWARANA NAMBOOTHIRI,
                      ...  Petitioner

                        Vs



1. COCHIN DEVASWOM BOARD, REP. BY ITS
                       ...       Respondent

2. DEVASWOM COMMISSIONER,

3. ASSISTANT COMMISSIONER,

4. DEVASWOM OFFICER, TRIPUNITHURA

5. LEKSHMINARAYANAN, MELSANTHI,

                For Petitioner  :SRI.S.KRISHNAMOORTHY

                For Respondent  :SRI.K.GOPALAKRISHNA KURUP,SC,COCHIN D.B

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :27/03/2009

 O R D E R
                   T.R.RAMACHANDRAN NAIR, J
               --------------------------------------------------
                   W.P.(C) No. 34619 of 2008
              ---------------------------------------------------
              Dated this the 27th day of March, 2009

                                JUDGMENT

The petitioner while working as Melsanthi at Thiruvanchikulam

Mahadeva Temple was given a posting in Kannamkulangara Siva

Temple as per Ext.P1 order. There was some difficulty for joining

there because of administrative delay and he approached this Court

by filing W.P.(C) No.4927 of 2008. While so, by Ext.P2 order he was

given a posting at Palliparampukavu Devi Temple. Petitioner

thereafter joined duty as Melsanti at Palliparampukavu Devi Temple

on 19.2.2008. This writ petition is filed challenging his transfer from

the said Temple. Pending this writ petition, this Court by interim

order dated 25.11.2008 directing respondents 1 to 4 to retain the

petitioner at Palliparampukavu Devi Temple.

2. The order of transfer is produced as Ext.R5(a). The 5th

respondent who was working in Kannamkulangara Siva Temple was

posted instead of the petitioner to the Palliparampukavu Devi Temple

where the petitioner is working.

3. When the matter came up for hearing on 4.3.2009, the

learned standing counsel for the Devaswom Board submitted that the

5th respondent will be given a suitable posting. Accordingly there

was a direction to the Board to pass appropriate orders within a

period of ten days. Thereafter, orders have been passed on 23.3.2009

wpc: 34619 of 2008,21162
2

giving a posting to the 5th respondent to the Kannamkulangara Siva

Temple. Ext.R5(a) therefore, does not survive.

4. It is reported by the learned standing counsel for the Devaswom

Board and the learned counsel appearing for the 5th respondent that the

5th respondent has already joined there.

5. In that view of the matter as the 5th respondent has already

been posted in a different temple, the petitioner will not have any

subsisting grievance. Hence, he will be retained in Pallipparambukavu

Devi Temple.

The Writ Petition is disposed of as above.

T.R.RAMACHANDRAN NAIR,
JUDGE

bps