High Court Kerala High Court

T.N.Venugopal vs Travancore Devaswom Board on 17 February, 2009

Kerala High Court
T.N.Venugopal vs Travancore Devaswom Board on 17 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3723 of 2009(R)


1. T.N.VENUGOPAL, SECRETARY,
                      ...  Petitioner

                        Vs



1. TRAVANCORE DEVASWOM BOARD,
                       ...       Respondent

2. DEVASWOM COMMISSIONER,

3. DEPUTY DEVASWOM COMMISSIONER(INSPECTION)

4. ASST.COMMISSIONER,

                For Petitioner  :SRI.A.SUDHI VASUDEVAN

                For Respondent  :SRI.K.N.VENUGOPALA PANICKER, SC, TDB

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :17/02/2009

 O R D E R
                 P.R. RAMAN & P.S. GOPINATHAN, JJ.
                 = = = = = = = = = = = = = = = = = = = =
                        W.P.(C) NO. 3723 OF 2009
                     = = = = = = = = = = = = = = = =

        DATED THIS, THE 17TH DAY OF FEBRUARY, 2009.

                             J U D G M E N T

Raman, J.

Petitioner seeks to call for the entire records leading to Exts.P1 and

P2 and for issuance of a writ of mandamus or such other writ directing the

respondents to carry out the emergent remedial measure like the shifting of

ticket counter to place pointed out in Ext.P1 and P2 and the cleaning place

of utensils near the mani kiner (sacred well) to a place outside the temple

premises besides the removal of the electric motors installed in the mani

kiner for pumping water expeditiously and to carry out the other remedial

measures suggested in Exts.P1 and P2 expeditiously.

2. We had, after hearing the parties, passed an interim order on

5.2.2009 and directed the Assistant Commissioner, Travancore Devaswom

Board to convey the information as to the steps taken based on the

Devaprasnam and the recommendations made in Ext.P3, and in case

remedial measure are not taken on such urgent matters, necessary orders to

WP(C) 3723/2009 :2:

be issued to see and implement the recommendations to the extent possible.

3. The Travancore Devaswom Board has filed a statement informing

that the suggestions made are substantially complied with. However, if

anything remains to be done based on Ext.P3, the same shall also be done

expeditiously in accordance with law.

Based on the above statement, the writ petition is closed.

P.R. RAMAN, JUDGE.

P.S. GOPINATHAN, JUDGE.

KNC/-