High Court Kerala High Court

R.Suseelan vs N.Sadanandan on 6 October, 2009

Kerala High Court
R.Suseelan vs N.Sadanandan on 6 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12449 of 2009(O)


1. R.SUSEELAN, ASANTAYYATH,
                      ...  Petitioner
2. AJITH KUMAR, RAMA BHAVANAM,
3. S.JAYAPRAKASH,

                        Vs



1. N.SADANANDAN, RETURNING OFFICER,
                       ...       Respondent

2. ADV. G.MOHANRAJ,

3. ADV. SREEDEVI AMMA,

4. ADV. K.BHARGAVAN,

                For Petitioner  :SRI.K.SUBASH CHANDRA BOSE

                For Respondent  :SRI.N.D.PREMACHANDRAN

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :06/10/2009

 O R D E R
                   S.S.SATHEESACHANDRAN, J.
                  -----------------------------------
                  W.P.(C).No.12449 of 2009 - O
                   ---------------------------------
              Dated this the 6th day of October, 2009

                          J U D G M E N T

Petitioners are the third plaintiff and defendants 14 and 15

in O.S.No.1 of 2006 on the file of the 1st Additional District Court,

Kollam. The reliefs claimed in the writ petition are the following:

“i) To set aside /quash Ext.P16 and 17 orders

in I.A.No.1666 of 2008 and 1673/2008 in

O.S.No.1/2006 passed by the 1st Additional District

Court, Kollam dated 7.4.2009 and Exhibit P18 notice

issued by 1st respondent by issuing a writ of certiorari

or any other appropriate writ, direction or order.

ii) To issue a direction directing 1st Additional

District Court, Kollam to pass reasoned orders in

Exts.P10 to P13 and P15 petitions within a time frame

fixed by this Honourable Court, and in the meanwhile

direct the 1st respondent to keep in abeyance the

election to the Pravarthaka Samithi to the Oachira

Parabrahma Temple Bharanasamithi.

iii) To pass an interim order staying all further

proceedings on Exhibit P18 till the disposal of this writ

petition.”

2. The above suit has been filed to frame a scheme in

respect of the administration of a temple, namely, Parabrahma

W.P.(C).No.12449 of 2009 – O

2

Temple, Oachira. Several writ petitions have been filed after the

institution of the suit before this Court canvassing one or other

disputes touching the affairs of the temple. In W.P.(C).No.22507

of 2009 which was disposed of by this Court by judgment dated

15.9.2009, a time limit has been fixed for completing the election

to the administrative committee of the temple and also for

disposal of the suit after recording evidence. It is submitted by

the learned counsel for the fourth respondent in compliance of

the directions given the election process is now over with the

election to the office bearers of the committee completed on

5.10.2009. In the present writ petition disputes are canvassed

as regards the election conducted over the working committee

and the general assembly since4 such objections have been

deffered by the court below for consideration after completion of

the election process. Two other petitions (Exts.P12 and P13)

moved with respect to the conduct of election, it is submitted, are

also pending for consideration before the court below awaiting

consideration and orders. Whatever that be, while disposing of

W.P.(C).No.22507 of 2009 this Court has reserved the right of

W.P.(C).No.12449 of 2009 – O

3

the parties to raise their disputes over the election before the

trial court and a further direction was also made that the court

below shall consider such disputes raised and pass appropriate

orders. When such directions are already given, I find no further

directions need be passed in the present writ petition. Moreover

a time limit has also been fixed in the above writ petition for

expeditious trial and passing of appropriate orders making it clear

that the elected body now formed can continue subject only to

the time limit fixed by the court, since if a scheme is ordered to

be framed by the court in the suit, a fresh election may be

warranted. Suffice to state that the court below shall consider

any objection raised with respect to the election conducted,

complying with the directions given in the judgment under the

previous writ petition.

Subject to the above observation, the writ petition is closed.

S.S.SATHEESACHANDRAN,
JUDGE.

bkn/-