High Court Kerala High Court

Trustee Board vs The Assistant Commissioner on 30 January, 2009

Kerala High Court
Trustee Board vs The Assistant Commissioner on 30 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2902 of 2009(U)


1. TRUSTEE BOARD, SREE PAYYAVOOR DEVASWOM
                      ...  Petitioner

                        Vs



1. THE ASSISTANT COMMISSIONER
                       ...       Respondent

2. THE MALABAR DEVASWOM BOARD

                For Petitioner  :SRI.MOHAN C.MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :30/01/2009

 O R D E R
                 P.R. RAMAN & C.T. RAVIKUMAR, JJ.
              ---------------------------------------------------------
                    W.P.(C) NOS. 2902 & 3086 OF 2009
              ---------------------------------------------------------
                   Dated this the 30th day of January, 2009

                                  JUDGMENT

Raman J.

The Trustee Board of Payyavoor Devaswom represented by its

Chairman is the petitioner in W.P.(C) No. 2902 OF 2009. The term of

office of the petitioner expires on 4.2.2009. The Utsavam in the temple

will commence on 12.2.2009. According to the petitioner, since there is

hardly any time for reconstitution of the committee and for the proper

conduct of the festival, it is necessary that the present Trustee Board be

given an extension till completion of the festival. The petitioner, therefore,

seeks a Writ of Mandamus directing the first respondent to permit the

Trustee Board to continue in office till a committee is reconstituted or in

the alternative, allow them to continue till the Utsavam is over.

2. Writ Petition No. 3086 of 2009 is filed by one Phalgunan

making certain allegations against the Chairman of the present committee.

Hence, both these Writ Petitions are consolidated. According to the

W.P.(C)NOS.2902 & 3086/2009 2

petitioner in the said Writ Petition, he has submitted a representation to

the authorities concerned raising certain allegations against the petitioner

in W.P.(C) No.2902 of 2009, but the same has not been disposed of.

Counsel appearing for the petitioner in the said Writ Petition has produced

the proceedings issued by the Assistant Commissioner of Malabar

Devaswom Board by which the Chairman of the existing Trustee Board is

directed to hand over the books and other accounts on the expiry of their

term on 4.2.2009. It is also stated in the proceedings that alternate

arrangements are made for conduct of the Utsavam .

3. Since a decision has already been rendered by the Assistant

Commissioner, subject to the right of the petitioner, if any, to challenge

the said order, W.P.(C) No.2902 of 2009 is dismissed.

4. With regard to the allegations made by the petitioner in W.P.(C)

No.3086 of 2009, prima facie, the petitioner has not produced any

materials in support of the allegations. However, if the petitioner produces

prima facie material in support of his allegations before the appropriate

authority and if the authority concerned is satisfied, it will do the needful

after issuing notice to the affected party. W.P.(C) No.3086 of 2009 is

W.P.(C)NOS.2902 & 3086/2009 3

disposed of as above.

Since the present committee will be in office till 4.2.2009,

necessarily whatever steps they have taken in the matter of conducting the

festival will be continued by the successor in office.

(P.R. RAMAN)
JUDGE

(C.T. RAVIKUMAR)
JUDGE

sp/

W.P.(C)NOS.2902 & 3086/2009 4

P.R. RAMAN
&
C.T. RAVIKUMAR, JJ.

W.P.(C)NOS. 2902 &
3086/2009

JUDGMENT

30th January, 2009

W.P.(C)NOS.2902 & 3086/2009 5