High Court Kerala High Court

Sri. Jayaprakash vs Sree Oachira Parabrahma Temple on 3 September, 2008

Kerala High Court
Sri. Jayaprakash vs Sree Oachira Parabrahma Temple on 3 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26319 of 2008(G)


1. SRI. JAYAPRAKASH, AGED 54 YEARS
                      ...  Petitioner

                        Vs



1. SREE OACHIRA PARABRAHMA TEMPLE,
                       ...       Respondent

2. K. BHARGAVAN, AGED 82 YEARS,

3. ARAMBIL SUKUMARAN UNNITTAN, AGED 68,

4. V. SUNIL KUMAR, AGED 54 YEARS,

5. R. BHASKARA KURUP, AGED 78 YEARS,

6. V. SADASIVAN AGED 60 YEARS,

7. S.MADHAVAN PILLAI, AGED 75 YEARS,

8. SE.AICEM KEIAHN PILLAI,

9. SREE OACHIRA PARABRAHMA SPECIALTY

10. N.R.RAJENDRAN, AGED 60 YEARS,

11. C. HARISANKAR, S/O. CHELLAPPAN PILLAI,

12. PUSHPADAS, AGED 54 YEARS, S/O. RABHAVAN,

13. ASOK KUMAR, AGED 48 YEARS, S/O. NANU,

14. BIMAL DANI, AGED 48 YEARS,

15. S. SASIDHARAN PILLAI, AGED 56 YEARS,

16. V. VOKAUAM [O;;AO. AGED 61 YEARS,

17. M.C.SURESH, AGED 57 YEARS

                For Petitioner  :SRI.K.P.SREEKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :03/09/2008

 O R D E R
                 M.SASIDHARAN NAMBIAR, J.

                   -------------------------------

                    W.P.(C) No.26319 of 2008

                   -------------------------------

               Dated this the 3rd September, 2008.

                         J U D G M E N T

This petition is filed under Article 227 of the

Constitution of India for a direction to dispose of Exts.P6 to P10

applications pending before Additional District Court, Kollam,

contending that because of Exts.P6 to P10 petitions, the election

process has not been completed.

2. Learned counsel appearing for the petitioner

argued that it is necessary to finalise the election for the better

administration of Oachira Parabrahma Temple and its existence,

and, therefore, a direction may be issued.

Considering the facts of the case, the writ petition is

disposed of directing Additional District Court, Kollam, to dispose

Exts.P6 to P10 applications, as expeditiously as possible.

M.SASIDHARAN NAMBIAR,
JUDGE

nj.