High Court Kerala High Court

Vasudevanpotty vs Travancore Devaswom Board on 23 June, 2008

Kerala High Court
Vasudevanpotty vs Travancore Devaswom Board on 23 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16745 of 2008(R)


1. VASUDEVANPOTTY, SANTHI, VILAYISSERI
                      ...  Petitioner

                        Vs



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

2. THE DEVASWOM COMMISSIONER,

3. THE ASSISTANT DEVASWOM COMMISSIONER,

                For Petitioner  :SMT.MINI.S.DAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :23/06/2008

 O R D E R
                          V.GIRI, J
                        -------------------
                    W.P.(C).16745/2008
                        --------------------
            Dated this the 23rd day of June, 2008

                        JUDGMENT

Petitioner is working as Santhi in the first

respondent, Travanore Devaswom Board. Apparently, he

developed an allergy by way of contact dermatitis to

sandal wood and turmeric. Petitioner was examined by

the Medical Board and as evidenced by Ext.P1, the Board

certified his disability. He therefore, approached the

respondents for category change to the post of Peon and

by Ext.P2 judgment, Board was directed to consider the

case of the petitioner. Thereafter, petitioner was included

in Ext.P4 list, which is a combined seniority list of Temple

Employees on the basis of Full time service for promotion

to the post of Peon/Lascar as on 1.10.2006. Against serial

No.10, petitioner is shown as due to retire on 31.5.2012.

Learned counsel for the Devaswom Board

Mr.Sreekumar, on instructions, submits that four persons,

included in Ext.P4 ahead of the petitioner, have since

retired. There are at present eight vacancies which could

W.P.(C).16745/2008
2

be filled up by operation of Ext.P4 and therefore,

petitioner will be accommodated as peon, by

enforcement of Ext.P4. But the Board will have to

approve Ext.P4 list as such, since the same was issued

by the Commissioner. Submission is recorded.

In the result, writ petition is disposed of directing

the first respondent to take a decision on Ext.P4 list,

within a period of two months from the date of receipt of

a copy of this judgment. Once the list is approved or at

least approved in so far as the petitioner is concerned,

orders shall be passed thereafter, appointing the

petitioner against the existing vacancy of Peon, without

further delay.

V.GIRI,
Judge

mrcs