IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14550 of 2009(K)
1. RAHMASREE THANTHRI KAKKAD VASUDEVAN
... Petitioner
2. SRI.DAYANANDAN NAMBOODIRI, AGED 56,
3. SRI.UNNIKRISHNAN NAIR K.C., AGED 46,
4. SRI.U.K.BALAN, AGED 54,
Vs
1. CHAIRMAN, KOZHIKODE AREA COMMITTEE,
... Respondent
2. THE COMMISSIONER, MALABAR DEVASWOM
3. TRUSTEE BOARD CHAIRMAN, AVIDANELLUR
4. SRI.P.M.NIDEESH, S/O.NARAYANA KURUP,
5. SRI.DILEEP K., S/O.APPU NAIR,
6. SRI.C.PRAKASAN, S/O.KELU CHETTIAR,
7. SRI.RAVI KUTTIKANDI, S/O.DAMODARAN NAIR,
8. SRI.C.RAVEENDRAN,
9. N.SURESH BABU, NADUNILAYIL HOUSE,
For Petitioner :SRI.G.SREEKUMAR (CHELUR)
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN
Dated :28/05/2009
O R D E R
P.R.RAMAN & P.BHAVADASAN, JJ.
——————————————————–
WP(C) NO.14550 OF 2009-K
——————————————————–
Dated 28th May 2009
Judgment
RAMAN, J.
In a revision pending(No.35/08), the Commissioner granted
stay upto 14.01.2009. Thereafter, as per Ext.P3 order, it was
vacated without stating any reasons. In the circumstances, we
direct that the stay will continue and the Commissioner may
pass a speaking order. It is made clear that the stay will
continue until the Commissioner passes a speaking order or till
the disposal of the revision after hearing the parties, whichever
is earlier.
The Writ Petition is disposed of as above.
P.R.RAMAN, JUDGE
P.BHAVADASAN, JUDGE
sta
2
3