IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25452 of 2008(E)
1. S.VIJAYAKUMAR, AGED 56,
... Petitioner
Vs
1. TRAVANCORE DEVASWOM BOARD,
... Respondent
2. THE SECRETARY, TRAVANCORE DEVASWOM BOARD
3. THE ASST. DEVEASWOM COMMISSIONER,
For Petitioner :SRI.GEORGE MATHEW
For Respondent :SRI.K.N.VENUGOPALA PANICKER, SC, TDB
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :25/08/2008
O R D E R
P.R.RAMAN & T.R.RAMACHANDRAN NAIR, JJ.
~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~
W.P.(C).No.25452 of 2008-E
~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~
Dated this the 25thday of August, 2008
J U D G M E N T
RAMAN, J.
This is a writ petition seeking a direction to the respondent to
permit the respondent to conduct boat race at Sreevaraham Temple
pond, Thiruvananthapuram. The petitioner is a citizen and Chairman
of the Onam Aghosha Committee. In the writ petition it is not shown
that the petitioner has got any legal right to conduct any such vallam
kali in the temple pond in the absence of which he cannot seek for a
writ of mandamus. He himself has produced Ext.P1 rejecting a
similar prayer made in 2006, that too based on a decision of this
Court to the effect that the temple can be used only for religious
purposes and not for other purposes. That order has become final and
there is no challenge at all. In such circumstances, we find that there
is no merit in this writ petition. It is accordingly dismissed.
P.R.RAMAN,
Judge
T.R.RAMACHANDRAN NAIR,
Judge
ms