High Court Kerala High Court

Pradeep Anandath vs The Commissioner on 27 July, 2007

Kerala High Court
Pradeep Anandath vs The Commissioner on 27 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 23020 of 2007(M)


1. PRADEEP ANANDATH, PRESIDENT,
                      ...  Petitioner

                        Vs



1. THE COMMISSIONER,
                       ...       Respondent

2. THE DEPUTY COMMISSIONER,

3. STATE OF KERALA - REPRESENTED BY

4. THE EXECUTIVE OFFICER,

5. THE DEPUTY SUPERINTENDENT OF POLICE,

6. LAKSHMI NARAYANAN,

7. A.V.RAJAGOPALAN, S/O. S.V.SANKARA

8. NARAYANANKUTTY M., CLERK,

9. SUBASH N., CLERK,

10. HARIDAS P., ATTENDER,

11. MURALEEDHARAN K.V.,

12. SHRI. SANKARAN, DRUMMER,

                For Petitioner  :SRI.K.MOHANAKANNAN

                For Respondent  : No Appearance

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

 Dated :27/07/2007

 O R D E R
         K.S.RADHAKRISHNAN & ANTONY DOMINIC, JJ.

        ===============================

                     W.P(C). NO.23020  OF 2007

                 ======================

               Dated this the 27th day of July, 2007


                             J U D G M E N T

Radhakrishnan, J.

This writ petition is filed seeking a writ of certiorari to quash

Ext.P16 interim order passed by the Deputy Commissioner in OA

17/07. In Ext.P16 order, the Deputy Commissioner has stayed the

order dated 27/6/2007 issued by the Executive Officer, which is

Ext.P11 order. Since the matter is seized before the Deputy

Commissioner, counsel appearing for the petitioner submitted

that the Deputy Commissioner has no jurisdiction to entertain that

appeal. We are of the view that the matter can be decided by the

Deputy Commissioner. Petitioner has also filed Ext.P5 complaint

before the 5th respondent and the same is pending, which shall be

taken note of. Commissioner and Deputy Commissioner shall

take note of the interest of the Devaswoms and welfare of

devotees.

With the above observation, this writ petition is disposed of.

K.S.RADHAKRISHNAN, JUDGE.

ANTONY DOMINIC, JUDGE.

Rp