High Court Kerala High Court

Temple Advisory Committee vs Travancore Devaswom Board on 5 October, 2010

Kerala High Court
Temple Advisory Committee vs Travancore Devaswom Board on 5 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

DBP.No. 66 of 2010()



1. TEMPLE ADVISORY COMMITTEE
                      ...  Petitioner

                        Vs

1. TRAVANCORE DEVASWOM BOARD
                       ...       Respondent

                For Petitioner  :.

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

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :05/10/2010

 O R D E R
      THOTTATHIL B. RADHAKRISHNAN & P. BHAVADASAN, JJ.
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                                D.B.P. No. 66 of 2010
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                   Dated this the 5th day of October, 2010.

                                            ORDER

Thottathil B. Radhakrishnan, J,

Following a complaint of the Temple Advisory

Committee of Thaliyil Sree Mahadeva Temple, the learned

Ombudsman has filed a report. The specific complaint was

regarding the lack of repairs to the roofing and other

portions of the temple and also that a portion of the copper

roof of the Sreekovil had fallen down and rain water leaks

into the sanctum sanctorum, even making it difficult for the

Melsanthi to do the poojas. The complaint was filed

because no action followed inspite of the fact that the

Temple Advisory Committee had made a complaint to the

competent authorities to do the needful. It is still

unfortunate that the Devaswom Commissioner and the Chief

Engineer did not respond to the needs of the temple in

question.

DBP. 66/2010. 2

In this view of the matter, we direct the TDB, the

Devaswom Commissioner, the Chief Engineer and the

Assistant Engineer, Kottayam to ensure that all repair works

of Thaliyil Sree Mahadeva Temple as required shall be

completed within a period of six months without fail and a

report shall be filed before the learned Ombudsman

regarding the completion of that work.

DBP is ordered accordingly. Communicate a copy

of this order to the learned Ombudsman. Issue copy to

counsel for all parties.

Thottathil B. Radhakrishnan,
Judge

P. Bhavadasan,
Judge

sb.