High Court Kerala High Court

Sri.K.P.Appukuttan vs The Malabar Devaswom Board on 12 January, 2011

Kerala High Court
Sri.K.P.Appukuttan vs The Malabar Devaswom Board on 12 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 38790 of 2010(W)


1. SRI.K.P.APPUKUTTAN, TRUSTEE,
                      ...  Petitioner

                        Vs



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

2. THE COMMISSIONER,

3. THE DEPUTY COMMISSISONER,

                For Petitioner  :SRI.J.JULIAN XAVIER

                For Respondent  :SRI.K.MOHANAKANNAN,SC,MALABAR DEVASWOM

The Hon'ble MR. Justice M.N.KRISHNAN
The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :12/01/2011

 O R D E R
           M.N. KRISHNAN & P.S. GOPINATHAN, JJ.
                   ...........................................
                   W.P.(C).NO.38790 OF 2010
                   .............................................
            Dated this the 12th day of January, 2011.

                          J U D G M E N T

Krishnan, J:

This writ petition is filed with a prayer to direct the

respondents not to transfer the present Executive Officer,

who is 10th in the line, till the major ulsavam viz., Thiyyattu

Ulsavam of Sree Vairamcode Bhagavathi Devaswom is over.

The learned counsel appearing for the Devaswom

Board, on instructions, submits that no transfer will be

effected with respect to the present incumbent-Executive

Officer till the ulsavam is over.

Since the prayer is acceded to by the Devaswom Board,

the writ petition is closed.

M.N. KRISHNAN, JUDGE.

P.S. GOPINATHAN, JUDGE.

cl

: 2 :

M.N. KRISHNAN, &
P.S. GOPINATHAN, JJ.

…………………………………….
M.A.C.A/A.S/C.R.P.NO.OF
………………………………………
5th January, 2011.

J U D G M E N T/O R D E R