Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Suresh R. Potti vs The Travancore Devaswom Board
2022 Latest Caselaw 10104 Ker

Citation : 2022 Latest Caselaw 10104 Ker
Judgement Date : 15 September, 2022

Kerala High Court
Suresh R. Potti vs The Travancore Devaswom Board on 15 September, 2022
WP(C) No.29068/2022                       1/6

                        IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                        PRESENT
                      THE HONOURABLE MR. JUSTICE ANIL K.NARENDRAN
                                           &
                       THE HONOURABLE MR.JUSTICE P.G. AJITHKUMAR
           Thursday, the 15th day of September 2022 / 24th Bhadra, 1944
                    IA.NO.1/2022 IN WP(C) NO. 29068 OF 2022(G)
   PETITIONER/PETITIONER:

          SURESH R. POTTI AGED 53 YEARS S/O. RAMAN POTTI, VARRILLATHUMADOM,
          90/10, THALAYAZHAM. P.O., VAIKOM, KOTTAYAM - 686 607.

   RESPONDENTS/RESPONDENTS:

      1. THE TRAVANCORE DEVASWOM BOARD NANTHANCODE, KAWDIAR P.O.,
         THIRUVANANTHAPURAM - 695 003 REPRESENTED BY ITS SECRETARY.
      2. DEVASWOM COMMISSIONER, TRAVANCORE DEVASWOM BOARD, NANTHANCODE,
         DEWASWOM HEADQUARTERS ,KAWDIAR P.O., THIRUVANANTHAPURAM - 695 003.
      3. STATE OF KERALA REPRESENTED BY SECRETARY TO REVENUE (DEVASWOM)
         DEPARTMENT, ROOM 394, 1ST FLOOR, MAIN BLOCK, GOVERNMENT SECRETARIAT,
         THIRUVANANTHAPURAM - 695 001.

        Application praying that in the circumstances stated in the
   affidavit filed therewith the High Court be pleased to accept the
   additional documents as Exhibits P9, P10 and P11 in the above Writ
   Petition.
        This Application coming on for orders upon perusing the application
   and the affidavit filed in support thereof, and upon hearing the arguments
   of M.RAMESH CHANDER (SR.), BALU TOM, BONNY BENNY, GOVIND G. NAIR, BEJOY
   JOSEPH P.J., Advocates for the petitioner in IA/WP(C),STANDING COUNSEL for
   R1 & R2 in IA/WP(C) and GOVERNMENT PLEADER for R3 in IA/WP(C), the court
   passed the following:
 WP(C) No.29068/2022                        2/6




                      ANIL K.NARENDRAN & P.G. AJITHKUMAR, JJ.
                                ------------------------------
                         W.P.(C)Nos.29068 and 29073 of 2022
                             -----------------------------------
                       Dated this the 15th day of September, 2022

                                       ORDER

Anil K. Narendran, J.

I.A.Nos.1 and 2 of 2022 in W.P.(C)No.29068 of 2022 & I.A.Nos.1 and 2 of 2022 in W.P.(C)No.29073 of 2022

The petitioner has filed I.A.No.1 of 2022, seeking an order to

accept Exts.P9 to P11 as additional documents. I.A.No.2 of 2022

has been filed seeking an order to amend the respective writ

petitions incorporating additional statement of facts, grounds and

reliefs, as sought for in those interlocutory applications.

The additional relief sought to be incorporated by filing

I.A.No.2 of 2022 in the respective writ petitions is a writ of

certiorari to quash Ext.P9 order dated 05.09.2022 of the 1 st

respondent. Those interlocutory applications are filed under Rule

155 of the Rules of the High Court of Kerala, 1971. The additional

documents, i.e., Exts.P9 to P11, are marked in the affidavit filed in

support of I.A.No.1 of 2022 in the respective writ petitions, which

are filed under Rule 154 of the said Rules.

WP(C) No.29068/2022 3/6 W.P.(C)Nos.29068 & 29073 of 2022

An application under Rule 155, seeking an order to amend the

writ petition by incorporating additional statement of facts, grounds

and relief has to be supported by an affidavit sworn to by the

applicant. The additional documents will have to be marked at

appropriate places in the additional statement of facts sought to be

incorporated by way of amendment. Since an application under

Rule 155 has to be supported by an affidavit sworn to by the

applicant, Registry cannot insist that, along with an application for

amendment, the applicant has to file another application under

Rule 154 for accepting additional documents.

The learned Senior Counsel for the petitioner would submit

that the petitioner shall file proper applications in both the writ

petitions by 16.09.2022 and therefore, the above interlocutory

applications may be dismissed as withdrawn, without prejudice to

the aforesaid right of the petitioner.

In such circumstances, the above interlocutory applications

are dismissed as withdrawn, without prejudice to the right of the

petitioner to file proper applications under Rule 155 of the Rules of

the High Court of Kerala, in the respective writ petitions, for

incorporating additional statement of facts, grounds and reliefs.

WP(C) No.29068/2022 4/6 W.P.(C)Nos.29068 & 29073 of 2022

W.P.(C)Nos.29068 and 29073 of 2022

In Ext.P3 judgment dated 26.07.2022 in W.P.(C)Nos.19012

and 19016 of 2021, this Court has made it clear that, in case the

report of the Vigilance Wing of the Travancore Devaswom Board on

the application made by the petitioner for selection as Melsanthi of

Sabarimala Devaswom and Malikappuram Devaswom for the year

1198 M.E. is not in favour of the petitioner, the adverse materials

relied on by the Vigilance Wing for making such an observation

shall be furnished to the petitioner and he shall be given a

reasonable opportunity to substantiate his contentions. It was also

made clear that, it would be open to the petitioner to submit

applications, pursuant to the notification issued by the Travancore

Devaswom Board for the year 1198 M.E., along with documents to

show that he belongs to Malayala Brahmin.

A reading of Ext.P6 rejection memo and the order dated

05.09.2022 would show that the specific directions contained in

Ext.P3 judgment dated 26.07.2022 have been flouted by the 1 st

respondent.

Having considered the pleadings and materials on record and

also the submissions made by the learned Senior Counsel for the WP(C) No.29068/2022 5/6 W.P.(C)Nos.29068 & 29073 of 2022

petitioner, the learned Standing Counsel for Travancore Devaswom

Board and also the learned Senior Government Pleader for the 3rd

respondent State, we deem it appropriate to direct the Secretary

of the 1st respondent Board to be personally present in Court on

19.09.2022 at 2.00 p.m., along with the files relating to the

applications made by the petitioner for selection as Melsanthi of

Sabarimala Devaswom and Malikappuram Devaswom for the year

1198ME, the report of the Vigilance Wing and also the minutes of

the personal hearing conducted on 03.09.2022.

List on 19.09.2022 at 2.00 p.m.

Sd/-

ANIL K. NARENDRAN JUDGE

Sd/-

                                                        P.G. AJITHKUMAR
                                                              JUDGE
         yd




15-09-2022                         /True Copy/                  Assistant Registrar
 WP(C) No.29068/2022                 6/6

                       APPENDIX OF WP(C) 29068/2022
Exhibit P9            PHOTOSTAT COPY OF THE ORDER NO. R.O.C.8063/2022/SABA

DATED 5/9/2022 ISSUED BY THE 1ST RESPONDENT. Exhibit P10 PHOTOSTAT COPY OF THE MEMO DATED 26/9/2017 ISSUED BY THE 1ST RESPONDENT.

Exhibit P11 PHOTOSTAT COPY OF THE COMMUNICATION DATED 11/12/2013 RECEIVED UNDER THE RIGHT TO INFORMATION ACT.

 
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