IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28819 of 2010(B)
1. SUDEER BABU, PUTHIYEDATH HOUSE,
... Petitioner
2. M.V.SASI, MARRAR HOUSE,
3. V.P.SHAJI, VADAKKEPARAMBIL HOUSE,
4. HARISH NAMBOOTHIRI, SHANTHI,
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. THE COMMISSIONER, MALABAR
3. ASSISTANT COMMISSIONER,
4. THE TRUSTEE, SREE THIRUVANGAYOOR
For Petitioner :SRI.J.JULIAN XAVIER
For Respondent :SRI.K.MOHANAKANNAN,SC,MALABAR DEVASWOM
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :02/12/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No.28819 of 2010
==================
Dated this the 2nd day of December, 2010
J U D G M E N T
The petitioners are employees of the Sree Thiruvangayoor Shiva
Temple coming under the Malabar Devaswom Board. The said temple
is presently classified as a C Grade temple. According to the
petitioners, as per the norms applicable, the temple is liable to be
classified as a B grade temple. Therefore, the petitioners have filed
Exts.P11 representation before the 2nd respondent for re-classification
of the temple as a B Grade temple. For the present, the petitioners
would be satisfied with a direction to the 2nd respondent to consider
and pass orders on Ext.P11 expeditiously.
2. I have heard the learned Standing Counsel for the
Devaswom Board as well as the learned counsel for the 4th respondent
Trustee of the temple.
3. Having heard all parties, I dispose of this writ petition with
a direction to the 2nd respondent to consider and pass orders on
Ext.P11, after affording an opportunity of being heard to the
petitioners as well as the 4th respondent, as expeditiously as possible,
at any rate, within two months from the date of receipt of a certified
copy of this judgment. It would be open to the petitioners to rely on
any recommendations or documents by any authority in support of
w.p.c.28819/10 2
their contentions, which shall also be duly considered by the 2nd
respondent.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge