High Court Kerala High Court

The Temple Advisory Committee vs The Travancore Devaswom Board on 22 September, 2010

Kerala High Court
The Temple Advisory Committee vs The Travancore Devaswom Board on 22 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

DBP.No. 57 of 2010()



1. THE TEMPLE ADVISORY COMMITTEE
                      ...  Petitioner

                        Vs

1. THE 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 :22/09/2010

 O R D E R

THOTTATHIL.B.RADHAKRISHNAN & P.BHAVADASAN, JJ.

————————————————————————

DBP No.57 of 2010

————————————————————————

Dated 22nd September 2010

Order

Thottathil.B.Radhakrishnan, J.

The Temple Advisory Committee of Keeramkuzhi

Vishnumaheswara Temple in Ernakulam District filed a

complaint before the Ombudsman. The learned Ombudsman

visited the temple and has filed a report, after considering

different aspects. He has also taken into consideration, the

statement of income and expenditure of the temple. The

Temple Advisory Committee’s request was forwarded to the

Devaswom Commissioner by the learned Ombudsman on

12.08.2009. However, there was no response from the

Devaswom Board or the Devaswom Commissioner. The

learned Ombudsman, has therefore, considered the entire

matter and has filed the report, suggesting that there would be

a general progress and higher income, if one more part-time

santhi is appointed in the temple and the temple tank is

DBP 57/10 2

renovated with half walls on all sides. He has also stated that

there is scope for expansion and the local devotees are also

interested in the improvement of the temple. Taking into

consideration the fact that the Devaswom Board or the

Devaswom Commissioner has not taken any objection to the

request of the Temple Advisory Committee before the learned

Ombudsman, we are of the view that the suggestions of the

learned Ombudsman are only to be accepted.

In the result, accepting the report of the learned

Ombudsman, we order that the Travancore Devaswom Board

will create one more post of part-time santhi in the aforesaid

temple and the maramath wing of the Travancore Devaswom

Board shall ensure that the temple tank is renovated

appropriately. It shall be ensured that the creation of and

appointment to the additional post of part-time santhi, in terms

of this order shall be made within a period of six months from

DBP 57/10 3

now. The renovation of the temple tank shall be done without

fail, within a period of one year from now.

The DBP is ordered accordingly.





                              THOTTATHIL.B.RADHAKRISHNAN,
                              JUDGE




                              P.BHAVADASAN, JUDGE



sta

DBP 57/10    4