IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28043 of 2008(L)
1. PARASALA SREE MAHADEVA TEMPLE
... Petitioner
Vs
1. TRAVANCORE DEVASWOM BOARD, NANDANCODE
... Respondent
2. DEVASWOM COMMISSIONER
3. ASSISTANT COMMISSIONER
4. B.AVASUDEVN POTTY, SANTHI
For Petitioner :SRI.N.MAHESH
For Respondent :SRI.NAGARAJ NARAYANAN, SC, TDB
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :19/09/2008
O R D E R
P.R.Raman &
T.R. Ramachandran Nair, JJ.
- - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No.28043 of 2008-L
- - - - -- - - - - - - - - - - - - - - - - - - - -
Dated this the 19th day of September, 2008.
JUDGMENT
Raman, J.
The Kshethra Kshema Samithi of Parasala Sree Mahadeva Temple is
the petitioner. They seek to challenge Ext.P4 order of transfer of the
Melsanthi of the temple. The Melsanthi himself has not filed any writ
petition. We do not find any exceptional reason to entertain this writ
petition at the instance of the Samithi exposing the cause of Melsanthi.
Further, if the Melsanthi is aggrieved by the transfer, it is open to him to
file a representation to the Devaswom Commissioner, in which event, such
representation will be considered by the Commissioner in accordance with
law and will pass appropriate orders.
The writ petition is disposed of as above.
( P.R.Raman, Judge.)
(T.R. Ramachandran Nair, Judge.)
kav/