High Court Kerala High Court

Sankar P.V. vs The Commissioner on 7 October, 2010

Kerala High Court
Sankar P.V. vs The Commissioner on 7 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30743 of 2010(P)


1. SANKAR P.V.S/O.LATE P.S.VENKITTARAMAN,
                      ...  Petitioner

                        Vs



1. THE COMMISSIONER, MALABAR DEVASWOM BOARD
                       ...       Respondent

2. THE ASST COMMISSIONER, MALABAR DEVASWOM

3. THE EXECUTIVE OFFICER,

                For Petitioner  :SMT.T.D.RAJALAKSHMI

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :07/10/2010

 O R D E R
                       S.SIRI JAGAN, J.
                    =============
                 W.P.(C). No.30743 OF 2010
             =====================
          Dated this the 7th day of October, 2010


                         J U D G M E N T

The petitioner is the son of late P.S.Venkitaraman who

died in the service of the 3rd respondent, Sri.Randumoorthy

Mahakshethram of Malabar Devaswom Board as a

permanent security. While working as a permanent security

the said P.S.Venkitaraman died on 25-04-2009. The

petitioner submitted Ext.P3 application for appointment

under the compassionate employment scheme framed by

the Government which has been adopted for Devaswom

employees as well, by issuing a Circular. The petitioner’s

grievance in this writ petition is that, although the

application was filed on 27.05.2009, the same has not been

considered yet.

2. The learned Standing Counsel appearing for the

Malabar Devaswom submits that the application can be

considered only by the 1st respondent and Ext.P3 is filed

W.P.(C). No.30742 OF 2010 2

before the 3rd respondent. According to the petitioner the

3rd respondent has forwarded the same to the 1st

respondent.

3. I have not considered the rival contentions in detail.

4. If the 3rd respondent has not yet forwarded Ext.P3 to

the 1st respondent he shall do so within one week. The 1st

respondent shall pass orders on Ext.P3 as expeditiously at

any rate within six weeks from the date of receipt of a copy

of this judgment.

The writ petition is disposed of as above.

S.SIRI JAGAN,
JUDGE.

pm