High Court Kerala High Court

R. Vijayan vs K. Chandrasekhara Pillai on 3 January, 2011

Kerala High Court
R. Vijayan vs K. Chandrasekhara Pillai on 3 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 179 of 2008(G)


1. R. VIJAYAN, S/O. RAGHAVAN,
                      ...  Petitioner

                        Vs



1. K. CHANDRASEKHARA PILLAI,
                       ...       Respondent

2. THE TRAVANCORE DEVASWOM BOARD,

3. THE DEPUTY COMMISSIONER,

4. THE ASSISTANT DEVASWOM COMMISSIONER,

5. THE SUB GROUP OFFICER,

6. V. MADHU, S/O. VASUDEVAN,

                For Petitioner  :SRI.G.SASIDHARAN CHEMPAZHANTHIYIL

                For Respondent  : No Appearance

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :03/01/2011

 O R D E R
             A.K.BASHEER & P.Q.BARKATH ALI, JJ.
                       - - - - - - - - - - - - - - - - - - - - -
                      C.M.Appln.No.81 OF 2008 IN
                           R.P.No.179 OF 2008 &
                          R.P.No.179 OF 2008 IN
                        W.P.(C)No.2588 OF 2007
                   - - - - - - - - - - - - - - - - - - - - - - - - - -
                   Dated this the 3rd day of January, 2011

                                     ORDER

Basheer, J.

The grievance of the review petitioner is that he could not get an

opportunity to be heard when the writ petition was decided by the

Division Bench.

2. The writ petition was filed by respondent No.1 in this

review petition alleging that the Advisory Committee had been

constituted in violation of the various Clauses contained in Ext.P3

Bye-laws. Admittedly, writ petition was disposed of by the Division

Bench as early as on October 3, 2007 with a direction to the

Commissioner, Travancore Devaswom Board to examine whether there

was any irregularity in the selection made to the Advisory Committee.

The Commissioner was directed to take a decision within one month

from the date of receipt of copy of the judgment.

3. It is seen from the judgment itself that the tenure of the

R.P.No.179/2008 2

Committee was due to expire in January 2008 itself. This review

petition was filed in November 2007 with a petition to condone the

delay of 16 days. It has been brought up for consideration only now.

In any view of the matter, we do not find any justification in

entertaining this review petition. Therefore, the delay petition and the

review petition are dismissed inlimine.

A.K.BASHEER, JUDGE

P.Q.BARKATH ALI, JUDGE

sv.

R.P.No.179/2008 2