IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14361 of 2009(M)
1. THE CHAIRMAN,TRUSTEE BOARD,SREE
... Petitioner
Vs
1. THE COMMISSIONER MALABAR DEVASWOM,
... Respondent
2. THE DEPUTY COMMISSIONER,MALABAR
3. B.P.PADMANABHAN,S/O.ANDI BHAKA,BATHERY
For Petitioner :SRI.K.MOHANAKANNAN
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN
Dated :28/05/2009
O R D E R
P.R. RAMAN & P. BHAVADASAN, JJ.
= = = = = = = = = = = = = = = = = = = =
W.P.(C) NO. 14361 OF 2009
= = = = = = = = = = = = = = = = = =
DATED THIS, THE 28TH DAY OF MAY, 2009.
J U D G M E N T
Raman, J.
Petitioner who is aggrieved by the delay in disposal of O.A. 12/2007,
is seeking a writ of mandamus for appropriate direction to the second
respondent – Deputy Commissioner to dispose of the same. Admittedly, as
of now, there is an interim stay against him by Ext.P3, though during the
interregnum period Ext.P3 was stayed in revision by the Commissioner . In
view of the final order passed against Ext.P3 by the Commissioner directing
the Deputy Commissioner to take a decision in the matter, the interregnum
order passed stands vacated and as a result, Ext.P3 is in force. Utsavam is
coming in June, 2009. We cannot possibly direct the Deputy Commissioner
to take a final decision before that and in the last moment petitioner has
come to this Court and this belated application to that extent cannot be
considered. However, since the main application is pending, we direct the
WP(C) 14361/2009 :2:
Deputy Commissioner to expedite hearing of the case in accordance with
law, as early as possible.
The writ petition is disposed of as above.
P.R. RAMAN, JUDGE.
P. BHAVADASAN, JUDGE.
KNC/-