Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

T.Krishnakumar vs The Cochin Devaswom Board
2022 Latest Caselaw 3833 Ker

Citation : 2022 Latest Caselaw 3833 Ker
Judgement Date : 5 April, 2022

Kerala High Court
T.Krishnakumar vs The Cochin Devaswom Board on 5 April, 2022
WP(C) No.7359/2022                       1/3

                       IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                       PRESENT
                     THE HONOURABLE MR. JUSTICE ANIL K.NARENDRAN
                                          &
                      THE HONOURABLE MR.JUSTICE P.G. AJITHKUMAR
             Tuesday, the 5th day of April 2022 / 15th Chaithra, 1944
                            WP(C) NO. 7359 OF 2022 (T)
   PETITIONER:

          T.KRISHNAKUMAR, AGED 59 YEARS, S/O. AMMINIKUTTY AMMA, RESIDING AT
          THEVARKKATTIL HOUSE, KAROOR MADAM NORTH, LOKAMALLESWARAM,
          KODUNGALLUR-680 664.

   RESPONDENTS:

      1. THE COCHIN DEVASWOM BOARD REPRESENTED BY THE SECRETARY, OFFICE OF
         THE COCHIN DEVASWOM BOARD, THRISSUR-680 001.
      2. THE SECRETARY COCHIN DEVASWOM BOARD, OFFICE OF THE COCHIN DEVASWOM
         BOARD, THRISSUR-680 001.
      3. THE DEVASWOM COMMISSIONER COCHIN DEVASWOM BOARD, OFFICE OF THE
         COCHIN DEVASWOM BOARD, THRISSUR-680 001.
      4. THE ASSISTANT COMMISSIONER (ESTATE) COCHIN DEVASWOM BOARD, OFFICE OF
         THE COCHIN DEVASWOM BOARD, THRISSUR-680 001.
      5. ADDL/R5 THE CHIEF VIGILANCE OFFICER, COCHIN DEVASWOM BOARD, ROUND
         NORTH, THRISSUR PIN-680 001 [ADDL.R5 IS SUO MOTU IMPLEADED AS PER
         ORDER DATED 28/03/2022 IN WP(C) 7359/2022]


        Writ petition (civil) praying inter alia that in the circumstances
   stated in the affidavit filed along with the WP(C) the High Court be
   pleased to issue an interim direction directing the respondents not
   implement Ext.P4 in any manner, until the disposal of this Writ Petition.


        This petition again coming on for orders upon perusing the petition
   and the affidavit filed in support of WP(C) and this court's order dated
   04.04.2022 and upon hearing the arguments of M/S.B.KRISHNA MANI,
   N.V.SANDHYA & DHANUJA M.S., Advocates for the petitioner and of
   SRI.K.P.SUDHEER, Advocate for R1 and of Standing Counsel for Addl R5 the
   court passed the following:
 WP(C) No.7359/2022                                2/3




                     ANIL K. NARENDRAN & P.G. AJITHKUMAR, JJ.
                     ------------------------------------------------------
                                 W.P.(C)No.7359 of 2022
                     ------------------------------------------------------
                           Dated this the 5th day of April, 2022

                                           ORDER

Anil K. Narendran, J.

Heard the learned counsel for the petitioner and the

learned counsel for the respondents at length.

During the course of arguments, the specific case

put forth by the learned counsel for the petitioner is that

the additional constructions or extensions noticed by the

concerned officer in Ext.R1(B) were in existence when

the petitioner's father was in occupation of the premises

in question, who died in the year 1986.

Reserved for judgment.

Sd/-

ANIL K. NARENDRAN, JUDGE

Sd/-

                                                        P.G. AJITHKUMAR, JUDGE
          MIN




05-04-2022                          /True Copy/                          Assistant Registrar
 WP(C) No.7359/2022                 3/3

APPENDIX OF WP(C) 7359/2022 Exhibit R1(B) TRUE COPY OF THE SKETCH PREPARED BY THE ASSISTANT ENGINEER, CDB.

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter