Kerala High Court
Rithesh Nair vs Cochin Devaswom Board … on 29 May, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14821 of 2009(W)
1. RITHESH NAIR, S/O.RAJAGOPALAN NAIR,
... Petitioner
Vs
1. COCHIN DEVASWOM BOARD REPRESENTED
... Respondent
2. INTERIM TRUSTEE FOR PATTANCHERY
For Petitioner :SRI.BINOY VASUDEVAN
For Respondent :SRI.K.GOPALAKRISHNA KURUP,SC,COCHIN D.B
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN
Dated :29/05/2009
O R D E R
P.R. RAMAN & P. BHAVADASAN, JJ.
= = = = = = = = = = = = = = = = = = = =
W.P.(C) NO. 14821 OF 2009
= = = = = = = = = = = = = = = = = = = = =
DATED THIS, THE 29TH DAY OF MAY, 2009.
J U D G M E N T
Raman, J.
If the respondents are constituting any temple advisory committee
affecting the civil right of the petitioner, he is free to approach the civil
court and he has already approached the civil court and the same is
pending. If so, he can seek necessary relief against Ext.P4 as well and any
committee, if constituted in the meantime, will not adversely affect the
outcome of such proceeding, if any, initiated by the petitioner. Ext.P4 is a
notice issued by the interim trustee who is only a private party.
The writ petition is closed.
P.R. RAMAN, JUDGE.
P. BHAVADASAN, JUDGE.
KNC/-