IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27639 of 2009(Y)
1. V.MANIKUTTAN, "PANCHAVADHYAM"
... Petitioner
Vs
1. THE ASSISTANT DEVASWOM COMMISSIONER,
... Respondent
2. THE SUB GROUP OFFICER,
For Petitioner :SRI.K.KARTHIKEYA PANICKER
For Respondent :SRI.P.G.PARAMESWARA PANICKER (SR.)
The Hon'ble MR. Justice V.GIRI
Dated :08/10/2009
O R D E R
V.GIRI, J
-------------------
W.P.(C).27639/2009
--------------------
Dated this the 8th day of October, 2009
JUDGMENT
Petitioner a “Panchavadhyam”, while posted in the
Manalil Siva Temple coming under Manalil Sub Group, was
transferred to Sakthikulangara and his transfer has been
challenged in the writ petition.
2. On instructions, learned counsel for the Devaswom Board
Mr.P.Gopal submits that the Assistant Commissioner had
conducted an enquiry on certain complaints raised by the
advisory committee about the non performance of
‘Palliyunarth’ and other ceremonies in the Temple.
Petitioner, Thakil, Nadaswaram and watcher were transferred
to nearby Temples. The issue is now pending before the
Commissioner.
3. Learned counsel for the petitioner submits that he will
move the Commissioner for appropriate variation of the order.
Liberty is so granted in this behalf. Writ petition is disposed
of accordingly.
V.GIRI,
Judge
mrcs