IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34546 of 2008(K)
1. S.P.SASIDHARAN THAMPAN, AGED 57 YEARS,
... Petitioner
Vs
1. THE COMMISSIONER,
... Respondent
2. THE DEPUTY COMMISSIONER (ADMINISTRATION)
For Petitioner :SRI.V.N.RAMESAN NAMBISAN
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :24/11/2008
O R D E R
P.R.RAMAN &
T.R.RAMACHANDRAN NAIR, JJ.
-------------------------------
W.P.(C)NO.34546 OF 2008
-------------------------------
Dated this the 24th day of November,2008
JUDGMENT
Raman,J.
Petitioner is a Hereditary Trustee of Arangam Temple, which
according to him, was held to be not a public temple by the
judgment rendered by this Court in an appeal filed against the
judgment of the civil court declaring that the temple is not a public
temple. But the Deputy Commissioner (Administration), without
notice to the petitioner, passed orders framing a scheme for the
above temple, as though it is a public temple. In such
circumstances, the petitioner has preferred a revision petition
before the Commissioner, H.R.&C.E. (Administration) Department,
Kozhikode (now Malabar Devaswom Board). The limited prayer
made in this writ petition is for speedy disposal of Ext.P1 revision
petition. Ext.P1 was filed in the year 2006.
2. Heard the learned Government Pleader also.
-2-
WP(C).No.34546/2008
3. In the circumstances of the case, we direct the
Commissioner, Malabar Devaswom Board to consider Ext.P1 and
dispose of the same in accordance with law, after hearing the
petitioner, as expeditiously as possible, at any rate within a period
of three months.
Petitioner shall produce a copy of this judgment along with a
copy of this writ petition before the Commissioner for information
and compliance.
P.R.RAMAN,
Judge.
T.R.RAMACHANDRAN NAIR,
Judge.
kcv.