High Court Kerala High Court

Prasad Kumar vs Travancore Devaswom Board on 16 January, 2007

Kerala High Court
Prasad Kumar vs Travancore Devaswom Board on 16 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 656 of 2007(C)


1. PRASAD KUMAR, S/O.SADASIVAN NAIR,
                      ...  Petitioner

                        Vs



1. TRAVANCORE DEVASWOM BOARD,
                       ...       Respondent

2. CHIEF ENGINEER,

3. ASSISTANT COMMISSIONER,

4. EXECUTIVE ENGINEER,

5. THE ADVISORY COMMITTEE,

6. P.PALANI ASSARI,

                For Petitioner  :SRI.G.SUDHEER

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.V.K.BALI
The Hon'ble MR. Justice M.RAMACHANDRAN

 Dated :16/01/2007

 O R D E R
            V.K. BALI, C.J.   &   M.RAMACHANDRAN, J.

                       -------------------------------

                          W.P.(C) No. 656 of 2007

                       -------------------------------

             Dated, this the   16th  day of  January,  2007


                                 JUDGMENT

V.K.Bali,C.J.(Oral)

S.Prasad Kumar, a devotee, has filed this petition under

Article 226 of the Constitution of India seeking issuance of a writ

in the nature of mandamus commanding respondents 1 to 4 to

take steps to complete the reconstruction of Amaravila

Thirunarayanapuram Mahaganapathy temple and conduct the

‘Kumbabhishekam’ within the month of ‘Makayiram’ 1182 M.E.

(February 2nd week of 2007) with the specifications as per Ext.P5

revised estimate. Before we might proceed further we would like

to mention that in view of the nature of the order that we

propose to pass there will be no need to issue notice to the 6th

respondent, the contractor.

2. On instructions, Mr.M.K.Chandramohan Das, learned

Standing Counsel appearing for the respondents 1 to 5 states

that the work was to be completed as mentioned in the petition,

W.P.(C) No.656/2007 2

but the contractor to whom work was allotted has not completed

the work as scheduled. He further states that a notice shall be

given to the 6th respondent asking him to do the needful and if he

will not proceed in the matter and complete the construction,

necessary remedial measures would be taken and appropriate

orders shall be passed. The statement made by the learned

counsel would clearly suggest that the work of construction is

being monitored by respondents 1 to 5 and there will be no need

to issue any direction as such. The statement made by the

learned counsel stands recorded and in view thereof this writ

petition is closed.

V.K. BALI,

CHIEF JUSTICE.

M.RAMACHANDRAN,

JUDGE.

vns

W.P.(C) No.656/2007 3