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

Suo Motu vs State Of Kerala
2023 Latest Caselaw 2389 Ker

Citation : 2023 Latest Caselaw 2389 Ker
Judgement Date : 14 February, 2023

Kerala High Court
Suo Motu vs State Of Kerala on 14 February, 2023
                      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 14th day of February 2023 / 25th Magha, 1944

                                DBP NO. 7 OF 2023



IN THE MATTER OF TRAVANCORE DEVASWOM BOARD - VAIKOM SREE MAHADEVA TEMPLE -
COMPLIANCE OF THE DIRECTIONS CONTAINED IN THE ORDER OF THIS COURT DATED
22/04/2022 IN DBP.NO.10 OF 2022 - SUO MOTU PROCEEDINGS INITIATED - REG:

                                  -------------


   PETITIONER:


         SUO MOTU


   RESPONDENTS:


    1.    STATE OF KERALA

          REPRESENTED BY THE PRINCIPAL SECRETARY TO GOVERNMENT,

          REVENUE (DEVASWOM) DEPARTMENT, GOVERNMENT SECRETARIAT,

          THIRUVANANTHAPURAM - 695001

    2.    JOINT DIRECTOR

          KERALA STATE AUDIT DEPARTMENT,

          TRAVANCORE DEVASWOM BOARD AUDIT, NANTHANCODE P.O.,

          THIRUVANANTHAPURAM- 695003

    3.    TRAVANCORE DEVASWOM BOARD

          DEVASWOM HEAD QUARTERS, NANTHANCODE, THIRUVANANTHAPURAM-695003,

          REPRESENTED BY ITS SECRETARY

    4.    THE DEVASWOM COMMISSIONER

          TRAVANCORE DEVASWOM BOARD, DEVASWOM HEAD QUARTERS,

          NANTHANCODE, THIRUVANANTHAPURAM-695003.
  5.    ASSISTANT DEVASWOM COMMISSIONER

       TRAVANCORE DEVASWOM BOARD, VAIKOM GROUP, VAIKOM,

       KOTTAYAM DISTRICT-686141

 6.    ADMINISTRATIVE OFFICER

       VAIKOM SREE MAHADEVA TEMPLE, VAZHAMANA ROAD, VAIKOM,

       KOTTAYAM DISTRICT - 686141

 7.    TEMPLE ADVISORY COMMITTEE OF VAIKOM SREE MAHADEVA TEMPLE

       REPRESENTED BY ITS SECRETARY, VAZHAMANA ROAD, VAIKOM,

       KOTTAYAM-686141



       BY SRI.S.RAJMOHAN, SR.GOVERNMENT PLEADER FOR R1 & R2

       BY SRI.G.SANTHOSH KUMAR, SC, TRAVANCORE DEVASWOM BOARD

       FOR R3 TO R6

       BY SRI.SHABU SREEDHARAN, Advocate for R7


      THE DEVASWOM BOARD PETITION HAVING COME UP FOR ORDERS AGAIN ON

14/02/2023, UPON PERUSING THE PETITION AND THIS COURT'S ORDER DATED

31/01/2023, THE COURT ON THE SAME DAY PASSED THE FOLLOWING.
        ANIL K. NARENDRAN & P.G. AJITHKUMAR, JJ.
                 ------------------------------
      DBP No.57 of 2022 and DBP Nos.6 and 7 of 2023
              -----------------------------------
         Dated this the 14th day of February, 2023

                            ORDER

Anil K. Narendran, J.

DBP No.6 of 2023 is registered suo motu based on a video

clipping, which was circulating in the social media, regarding the

conduct of 'Prathal' at Vaikom Sree Mahadeva Temple, which was

brought to the notice of this Court by a devotee of Lord

Vaikathappan. In this DBP, we have passed a detailed order dated

27.01.2023, which was followed by the order dated 31.01.2023.

2. Today, when the matter is taken up for consideration, a

photograph of the temporary arrangements made in front of the

Oottupura of Vaikom Sree Mahadeva Temple in order to regulate the

entry of devotees for Prathal Vazhipadu is made available for the

perusal of this Court. The said photograph is reproduced hereunder; DBP No.57 of 2022 & DBP Nos.6 and 7 of 2023

3. In the judgment dated 23.08.2022 in W.P.(C)No.23768 of

2022 and connected matters, we have directed the Temple Advisory

Committee of Vaikom Sree Mahadeva Temple to have constant vigil

on the activities undertaken in Vaikom Sree Mahadeva Temple in

connection with 'Prathal' and 'Athazha Oottu', in order to ensure that

there is no shortage/wastage in 'Prathal' and 'Athazha Oottu' on any

day.

4. Today, during the course of arguments, on a query made

by this Court with reference to the photograph reproduced

hereinbefore and also the state of affairs as seen in the photograph

reproduced in paragraph 3 of our order dated 27.01.2023, the

learned counsel for the Temple Advisory Committee seeks time to

get instructions. From the submissions made by Adv.Deerendra

Kumar, the learned counsel, we notice that the Temple Advisory

Committee is not actively participating in the activities in connection

with 'Prathal' and 'Prasada Oottu' in Vaikom Sree Mahadeva Temple.

5. The state of affairs seen from the photographs

reproduced hereinbefore would make it explicitly clear that the

Travancore Devaswom Board and its officials are not providing even

basic facilities for the devotees in Vaikom Sree Mahadeva Temple. A DBP No.57 of 2022 & DBP Nos.6 and 7 of 2023

temporary structure like the one seen in the aforesaid photograph

should not have been erected in front of the Oottupura of a major

temple under the management of the Board, for regulating entry of

devotees in connection with Prathal. In the judgment dated

23.08.2022 in W.P.(C)No.23768 of 2022, we have directed the

Assistant Devaswom Commissioner to conduct periodical verification

of the permanent register maintained by the Administrative Officer,

in order to ensure that there is no shortfall in Prathal and Athazha

Oottu in Vaikom Sree Mahadeva Temple.

6. Having considered the submissions made at the Bar, we

deem it appropriate to direct the 5th respondent Administrative

Officer to forthwith remove the temporary structures made in front

of the Oottupura of Vaikom Sree Mahadeva Temple. The additional

7th respondent Assistant Commissioner, the 5th respondent

Administrative Officer and also the President and Secretary of the

6th respondent Temple Advisory Committee shall be personally

present in Court on 15.02.2023 at 2.00 p.m. in order to explain

the state of affairs in connection with Prathal and Prasada Oottu in

Vaikom Sree Mahadeva Temple and also on the compliance of the

directions contained in the order of this Court dated 22.04.2022 in DBP No.57 of 2022 & DBP Nos.6 and 7 of 2023

DBP No.10 of 2022, which is the subject matter in DBP No.7 of 2023.

List on 15.02.2023 at 2.00 p.m.

Sd/-

ANIL K. NARENDRAN, JUDGE

Sd/-

P.G. AJITHKUMAR, JUDGE

yd

14-02-2023 /True Copy/ Assistant Registrar

 
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