IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10172 of 2006(J)
1. R. RAJENDRAN PILLAI, STORE KEEPER
... Petitioner
2. COMMISSIONER, TRAVANCORE DEVASWOM BOARD,
3. ASSISTANT DEVASWOM COMMISSIONER
Vs
1. TRAVANCORE DEVASWAM BOARD
... Respondent
For Petitioner :SMT.I.SHEELA DEVI
For Respondent :SRI.D.SREEKUMAR, SC, TDB
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :29/07/2008
O R D E R
C.N.RAMACHANDRAN NAIR & V.K.MOHANAN, JJ.
-------------------------
WP(C) No.10172 of 2006
---------------------------------
Dated, this the 29th day of July, 2008
J U D G M E N T
Ramachandran Nair, J.
Heard learned counsel for petitioner and Shri.D.Sreekumar
appearing for the Travancore Devaswom Board.
2. Petitioner is a karanma kalavara in the Mannadi
Temple and the prayer is for paying equal amount of salary as
that of regular employees of the Devaswom Board. We have
held in another case that karanma employees cannot be treated
as equal with the regular Devaswom Board employees because
karanma employees belong to a different class. Therefore, we
are unable to uphold petitioner’s claim that petitioner is entitled
to equal benefits along with regular Devaswom Board
employees. However, learned Standing Counsel for the
Devaswom Board submitted that there is substantial increase in
the wages of karanma employees and petitioner is a beneficiary
of the same. The increase appears to have been effected after
filing of this writ petition. Therefore, petitioner cannot have any
WP(C) No.10172/2006
-2-
grievance as of now on account of increase in wages already
granted. The writ petition is, accordingly, closed.
(C.N.RAMACHANDRAN NAIR, JUDGE)
(V.K.MOHANAN, JUDGE)
jg