High Court Kerala High Court

Zamorin Raja Of Calicut vs The Commissioner Hr & Ce … on 2 June, 2008

Kerala High Court
Zamorin Raja Of Calicut vs The Commissioner Hr & Ce … on 2 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33192 of 2006(B)


1. ZAMORIN RAJA OF CALICUT,
                      ...  Petitioner

                        Vs



1. THE COMMISSIONER HR & CE DEPARTMENT,
                       ...       Respondent

2. V.MURALIDHARAN, S/O.NARAYANAN NAIR,

                For Petitioner  :SRI.M.P.SREEKRISHNAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN

 Dated :02/06/2008

 O R D E R
                 C .N. RAMACHANDRAN NAIR &
                         V.K. MOHANAN, JJ.
                 --------------------------------------------
                     W.P.C. No. 33192 OF 2006
                 --------------------------------------------
                 Dated this the 2nd day of June, 2008

                               JUDGMENT

Ramachandran Nair,J.

Petitioner is challenging Ext.P8 notice issued by the first

respondent directing the petitioner to withhold appointments of four

persons in the temples under the control of the petitioner. Even though

petitioner has raised specific allegations on the complaint from the

second respondent, who is ex-non-hereditary trustee, second

respondent has not filed any counter affidavit denying the allegations.

Moreover persons appointed are handling instruments like, chenda,

Maddalam, Kuzhal, Kombu , etc. Second respondent obviously is not

an applicant for the post. Petitioner’s case is that appointees are

persons traditionally engaged in the same job and no-one in the field

has any complaint against the appointment of these persons. In the

circumstances, we do not find any bona fides about the complaint filed

by the second respondent, based on which first respondent has issued

2

Ext.P8. It will be open to the first respondent to take action against the

petitioner for anything done improper.

W.P. is allowed quashing Ext.P8.

(C.N.RAMACHANDRAN NAIR)
Judge.

(V.K. MOHANAN)
Judge.

kk

3