High Court Kerala High Court

Thamarakulam Vasudevan … vs Travancore Devaswom Board Rep.By … on 15 October, 2009

Kerala High Court
Thamarakulam Vasudevan … vs Travancore Devaswom Board Rep.By … on 15 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29011 of 2009(V)


1. THAMARAKULAM VASUDEVAN NAMBOOTHIRI,
                      ...  Petitioner

                        Vs



1. TRAVANCORE DEVASWOM BOARD REP.BY ITS
                       ...       Respondent

2. COMMISIONR,TRAVANCORE DEVASWOM BOARD,

3. EXECUTIVE OFFICER, SABARIMALA,

                For Petitioner  :SRI.S.KRISHNAMOORTHY

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :15/10/2009

 O R D E R
                            P.R. RAMAN &
                   T.R. RAMACHANDRAN NAIR, JJ.
                  = = = = = = = = = = = = == == = = =
                        W.P.(C) NO. 29011 OF 2009
                = = = = = = = = = = = = = = = = = = = = =
         DATED THIS, THE 15TH DAY OF OCTOBER, 2009.

                            J U D G M E N T

Raman, J.

Petitioner was an applicant for the post of Melsanthi at Sabarimala

and Malikapuram for the year 1185-1186 M.E. (2009-2010). He

submitted his application along with the testimonials and initially he was

called for the interview. But subsequently, he was informed that he does

not possess the requisite qualification as contained in Clause (6) of the

notification . The intimation in this regard was conveyed to him by

Ext.P8. Aggrieved by the rejection of his application, petitioner has

come up with this writ petition.

2. It is contended that the petitioner has the requisite

qualification as prescribed and he placed reliance on Exts.P5 and P6

certificates produced along with the writ petition. Though in Ext.P6 he

has been certified as ‘Prasada Santhi’ working in Thali Devaswom,

Kozhikode, it is contended that ‘Prasada Santhi’ referred to in Ext.P6

means only that he was the Melsanthi. It is further submitted that there

are sub-deities in the Temple, the Santhies perform the duties as

W.P.(C) 29011/2009 2

Melsanthi of the main deity by turn every month, there are two Melsanthies

who thus work on turn and while one of them is the Melsanthi in the main

shrine, the other is doing poojas for the sub deities. However, the question

as to whether ‘Prasada Santhi’ should be taken as ‘Melsanthi’ of the major

temple being a question of fact, it may not be possible at this last hour to

take a final decision, that too pertaining to a question of fact. Further, the

interview is already over and the final selection will be done on 1st of

Thulam (M.E.) ie. on 17.10.2009 and therefore, the writ petition at this

belated stage does not merit consideration.

3. In these circumstances, learned counsel seeks to withdraw the

writ petition without prejudice to the petitioner’s right to seek appropriate

modification in the scheme, at least for the coming years. He also submits

that the rejection of his application may not stand in the way of his being

submitting his applications for being considered for the post, next time.

Since an amendment to the scheme is to be made, and the present writ

petition does not pertain to the amendments made in the existing guidelines

prescribed, it is not to be dealt with in this proceeding. This is a matter to

be dealt with at appropriate time as and when report of the Ombudsman is

submitted before this Court pursuant to the final selection made to the

Melsanthi.

W.P.(C) 29011/2009 3

4. Since we have not gone to the merits of the contention, the

dismissal of this writ petition will not affect his right, if any, in seeking

modification to the scheme.

The writ petition is accordingly dismissed subject to the above.

P.R. RAMAN,
(JUDGE)

T.R. RAMACHANDRAN NAIR,
(JUDGE)
KNC/-