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

N.Prakash vs Travancore Devaswom Board
2025 Latest Caselaw 5950 Ker

Citation : 2025 Latest Caselaw 5950 Ker
Judgement Date : 23 August, 2025

Kerala High Court

N.Prakash vs Travancore Devaswom Board on 23 August, 2025

Author: V Raja Vijayaraghavan
Bench: V Raja Vijayaraghavan
                                                              2025:KER:63826
W.P(C).No.18661/2025​
                                        1​     ​     ​   ​        ​
                                 ​      ​      ​

                  IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

               THE HONOURABLE MR. JUSTICE RAJA VIJAYARAGHAVAN V

                                       &

                  THE HONOURABLE MR.JUSTICE K. V. JAYAKUMAR

                         RD
         SATURDAY, THE 23   DAY OF AUGUST 2025 / 1ST BHADRA, 1947


                           WP(C) NO. 18661 OF 2025

PETITIONER:

              N.PRAKASH, AGED 61 YEARS, PRAJITH VIHAR, AYINI ROAD, MARADU
              P.O, ERNAKULAM, PIN - 682304

              BY ADV N.PRAKASH(PARTY-IN-PERSON)

RESPONDENTS:

     1        TRAVANCORE DEVASWOM BOARD, REPRESENTED BY ITS SECRETARY,
              DEVASWOM HEAD QUARTERS, NANDANCODE,
              THIRUVANANTHAPURAM, PIN - 695003

     2        MALABAR DEVASWOM BOARD, REPRESENTED BY ITS SECRETARY,
              HOUSEFED COMPLEX, ERANHIPPALAM PO. KOZHIKODE, PIN - 673006

     3        COCHIN DEVASWOM BOARD, REPRESENTED BY ITS SECRETARY, OFFICE
              OF THE COCHIN DEVASWOM BOARD, ROUND NORTH, THRISSUR- 680001

     4        KSHETHRA VIKASANA SAMITHY, SREE INDILAYAPPAN TEMPLE
              AVANAVANCHERRY, ATTINGAL THIRUVANANTHAPURAM, REPRESENTED BY
              ITS SECRETARY GIBI G.R, PIN - 695103

     5        ARUN R.S, PRESIDENT, KSHETHRA VIKASANA SAMITHY, SREE
              INDILAYAPPAN TEMPLE AVANAVANCHERRY, ATTINGAL
              THIRUVANANTHAPURAM, PIN - 695103

     6        EXECUTIVE OFFICER, TALI MAHA KSHETRAM CHALAPPURAM( PO ),
              KOZHIKODE, PIN - 673002
                                                                2025:KER:63826
W.P(C).No.18661/2025​
                                      2​    ​     ​        ​    ​
                                ​     ​     ​

     7       STATE OF KERALA​
             REPRESENTED BY ITS SECRETARY, REVENUE (DEVASWOM) DEPARTMENT,
             SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001

     8       ADDL.R8: SASIDHARA KURUP,​
             TREASURER, GOVERNING BODY, SREE INDILAYAPPAN TEMPLE,
             AVANAVANCHERRY, ATTINGAL, THIRUVANANTHAPURAM - 695 103.

     9       ADDL.R9: BIJUKUTTAN,​
             VICE PRESIDENT, GOVERNING BODY, SREE INDILAYAPPAN TEMPLE,
             AVANAVANCHERRY, ATTINGAL, THIRUVANANTHAPURAM-695 103.

     0       ADDL.R10: BIJU NAMBUMADHOM,​
             VICE PRESIDENT, GOVERNING BODY, SREE INDILAYAPPAN TEMPLE,
             AVANAVANCHERRY, ATTINGAL, THIRUVANANTHAPURAM-695 103.

     11      ADDL.R11: ANOOP, JOINT SECRETARY, GOVERNING BODY, SREE
             INDILAYAPPAN TEMPLE, AVANAVANCHERRY, ATTINGAL,
             THIRUVANANTHAPURAM-695 103.

     12      ADDL.R12: ANILKUMAR, JOINT SECRETARY, GOVERNING BODY, SREE
             INDILAYAPPAN TEMPLE, AVANAVANCHERRY, ATTINGAL,
             THIRUVANANTHAPURAM-695 103.

     13      ADDL.R13: K.C.RAMACHANDRAN RAJA,​
             ZAMORIN OF KOZHIKODE, MANAGING TRUSTEE, THALI MAHA
             KSHETHRAM, KOZHIKODE, VALAYANAD, KOMMERY P.O., KOZHIKODE-673
             007. (ADDL.R8 TO R13 ARE IMPLEADED AS PER ORDER DATED
             30.05.2025 IN IA NO.1/2025 IN WP(C) NO.18661/2025.)

             BY ADVS. ​
             SMT.R.RANJANIE, SC, MALABAR DEVASWOM BOARD​
             SHRI.K. P. SUDHEER, SC, CDB
             SHRI G. BIJU, SC, IDB
             SHRI S. RAJMOHAN, SR. GP

      THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY                HEARD   ON
08.08.2025, THE COURT ON 23.08.2025 DELIVERED THE FOLLOWING:
                                                                             2025:KER:63826
W.P(C).No.18661/2025​
                                              3​      ​       ​       ​       ​
                                      ​       ​       ​

                                      JUDGMENT

K. V. Jayakumar, J.

​ ​ The above captioned Writ Petition is filed by Sri. N. Prakash, claiming the

following reliefs.

i.​ Declare that Religious Institutions (Prevention of Misuse) Act, 1988 applies to every religious institution as defined under Section 2(f) of the Act, coming within the limits of respondents 1 to 3, notwithstanding the fact that the religious institution is not under the management of a particular Devaswom Board.

ii.​ Issue a writ of mandamus or any other appropriate writs, directions or orders directing respondents 1 to 3 to ensure that the premises of religious institutions coming within their limits are not used for the promotion, endorsement or facilitation of any political party or for political activities.

iii.​ Issue a writ of mandamus or any other appropriate writs, directions or orders directing respondents 1 to 3 to ensure that the religious institutions coming within their limits remain solely dedicated to religious, spiritual and cultural activities, ensuring that the sanctity and traditional character of the religious institutions are preserved.

iv.​ Issue a writ of mandamus or any other appropriate writs, directions or orders directing the first respondent to proceed under Section 7 of Religious Institutions (Prevention of Misuse) Act, 1988 against respondents 4 and 5, as requested for in Exhibit P5, within a time limit to be fixed by this Honourable Court.

                                                                             2025:KER:63826
W.P(C).No.18661/2025​
                                              4​      ​       ​       ​       ​
                                      ​       ​       ​

v.​ Issue a writ of mandamus or any other appropriate writs, directions or orders directing the sixth respondent to proceed under Section 7 of Religious Institutions (Prevention of Misuse) Act, 1988 against those who raised party slogans during the "muhurtham" of marriage function held on 27.4.2025 as is revealed from Exhibit P4, within a time limit to be fixed by this Honourable Court.

​ 2.​ The petitioner states that the Nayveyppu Maholsavam was

celebrated in the Sree Indilayappan Temple, Attingal, from 04.04.2025 to

12.04.2025 and Avanincherry Pooram was celebrated on 09.04.2025. In

connection with the said celebrations, the 4th respondent, Kshethara Vikasana

Samithy, has published Ext.P1 notice on their Facebook page having URL

https://www.facebook.com/ avanincherypooram#.

​ 3.​ It is submitted that a drama named 'നിങ്ങളെന്നെ കമ്മ്യൂണിസ്റ്റാക്കി ' by K. P.

A. C. was scheduled on 07.04.2025 at 9.00 pm. A Ghazal Night by singer Aloshi

was also scheduled on 11.04.2025.

​ 4.​ The contention of the petitioner is that in the Ghazal Night by

Aloshi, he performed political songs like 'Nooru Nooru Pookkale' and 'Lal Salam',

which were inappropriate for the occasion and deeply hurt the sentiments of the

devotees. The 4th respondent, Kshethara Vikasana Samithy, due to their political

interest, granted approval for such performances.

                                                                          2025:KER:63826
W.P(C).No.18661/2025​
                                           5​     ​       ​      ​        ​
                                    ​      ​      ​

​      5.​    The petitioner further states that the singer, Aloshi, made an

announcement over the mike that he performed the songs as per the request of

the office bearers of the temple and that, if any issue arises, the office bearers

should take the responsibility. In support of his claim, the petitioner has

produced Ext.P2 video clip broadcasted by Janam TV on 24.04.2025. The

petitioner, Sri. N. Prakash, would further point out that the singer, Aloshi,

performed political songs on 10.03.2025 during the annual festival of Kadakkal

Devi Temple, and an FIR was registered against him. When he performed the

political songs, the flags of the political party were also displayed.

​ 6.​ The petitioner further submitted that on 27.04.2025, during a

marriage function conducted in 'Kailasa Mandapam' of Tali Maha Kshethram,

Kozhikode, the slogans of the Communist Party like 'SFI Zindabad' were raised.

The petitioner produced Ext.P4 video clip published by Jananm TV on

01.05.2025.

7.​ The petitioner would further submit that under Section 15A of the

Travancore-Cochin Hindu Religious Institutions Act, 1950, it is the duty of the

Devaswom Board to see that the regular traditional rites and ceremonies are

performed according to the practice prevalent in the religious institutions. The

petitioner has placed reliance on the decisions of this Court in Hindu Seva 2025:KER:63826 W.P(C).No.18661/2025​ 6​ ​ ​ ​ ​ ​ ​ ​

Kendram v. State of Kerala and others1 and Sinilkumar E. K. v.

Travancore Devaswom Board2. In Hindu Seva Kendram (supra), a Bench

of this Court reiterated that politics has no role to play in the conduct of daily

worship and ceremonies and festivals in temples.

​ 8.​ The main grievance projected by the petitioner is that the temple

premises were used for the promotion of political activities. Such activities are

inappropriate and hurt the feelings of the devotees. He has pointed out several

instances at the Tali Temple, Kozhikode, Sree Indilayappan Temple, Attingal and

Kadakkal Devi Temple.

​ 9.​ The 2nd respondent filed a counter affidavit contending that it is

not pragmatic to issue any directions by the Devaswom Boards regulating the

selection of any forms of events or performing acts, other than those connected

with the customary poojas, rites, and rituals of the temple. The right of

administration of the temples, within the purview of the Hindu Religious and

Charitable Endowments Act (HR & CE Act), 1951 is vested with the Trustees and

they are bound to administer the temple in accordance with the terms of the

Trust deed and usages of the institution. Further, it is submitted that any misuse

2023 (3) KHC 258

2023 (5) KHC 85 2025:KER:63826 W.P(C).No.18661/2025​ 7​ ​ ​ ​ ​ ​ ​ ​

of the temple and its precincts, violating the provisions of the Religious

Institutions (Prevention of Misuse) Act, 1988 ('the Act', for the sake of brevity),

is actionable under the said Act for which direction from this Court seems to be

unnecessary. Moreover, innumerable people had participated, and enjoyed the

cultural events referred to in the Writ Petition. The learned Standing Counsel for

the 2nd respondent would further submit that the Writ Petition is not

maintainable, since the civil or constitutional rights of the petitioner were not

infringed.

​ 10.​ We have carefully considered the submissions of the petitioner and

the learned counsels for the respondents.

​ 11.​ Before proceeding further, it would be useful to refer to various

provisions of the Religious Institutions (Prevention of Misuse) Act, 1988, Act

No.41 of 1988 (hereinafter referred to as 'the Act'). The object of the Act is to

prevent the misuse of religious institutions for political and other purposes.

​ 12.​ Section 3 of the Act states that a religious institution or its

manager shall not use or allow the use of its premises for the promotion and

propagation of any political activities. Section 3 of the Act reads thus:

"3. Prohibition of use of religious institutions for certain purposes.--

​ No religious institution or manager thereof shall use or allow the 2025:KER:63826 W.P(C).No.18661/2025​ 8​ ​ ​ ​ ​ ​ ​ ​

use of any premises belonging to, or under the control of, the institution--

​ ​(a) for the promotion or propagation of any political activity; or ​ ​(b) for the harbouring of any person accused or convicted of an offence under any law for the time being in force; or

​(c) for the storing of any arms or ammunition; or

​(d) for keeping any goods or articles in contravention of any law for the time being in force; or

​(e) for erecting or putting up of any construction or fortification, including basements, bunkers, towers or walls without a valid licence or permission under any law for the time being in force; or ​ ​(f) for the carrying on of any unlawful or subversive act prohibited under any law for the time being in force or in contravention of any order made by any court; or

​(g) for the doing of any act which promotes or attempts to promote disharmony or feelings of enmity, hatred or ill-will between different religious, racial, language or regional groups or castes or communities; or ​ ​(h) for the carrying on of any activity prejudicial to the sovereignty, unity and integrity of India; or

​(i) for the doing of any act in contravention of the provisions of the Prevention of Insults to National Honour Act, 1971 (69 of1971)."

​ 2025:KER:63826 W.P(C).No.18661/2025​ 9​ ​ ​ ​ ​ ​ ​ ​

​ 13.​ Section 5 of the Act prohibits the use of funds of religious

institutions for the benefit of any political party. Further, Section 6 of the Act

prohibits that a religious institution or manager thereof shall not allow any

ceremony, festival, congregation, procession etc. organised or held under its

auspices to be used for any political activity. Section 7 of the Act imposes

penalties for the violation of Sections 3, 4, 5 and 6.

​ 14.​ Section 2 of the Act defines the term 'political activity', 'political

party' and 'religious institution'.

" 2. xxxxxxxxx

​ "(d) "political activity" includes any activity promoting or propagating the aims or objects of a political party or any cause, issue or question of a political nature by organising meetings, demonstrations, processions, collection or disbursement of funds, or by the issue of directions or decrees, or by any other means, and includes also such activity by or on behalf of a person seeking election as a candidate for any election to Parliament, any State Legislature or any local authority;

​ (e) "political party" means an association or body of persons-- ​ (i) which is, or is deemed to be, registered, with the Election Commission of India as a political party under the Election Symbols (Reservation and Allotment) Order, 1968, as in force for the time being; or ​ (ii) which has set up candidates for election to any legislature, but is not registered, or deemed to be registered, as a political party, under the Election Symbols (Reservation and Allotment) Order, 1968; or 2025:KER:63826 W.P(C).No.18661/2025​ 10​ ​ ​ ​ ​ ​ ​ ​

(iii) organised to carry on any political activity or to acquire or exercise political power through election or otherwise;

​ (f) "religious institution" means an institution for the promotion of any religion or persuasion, and includes any place or premises used as a place of public religious worship, by whatever name or designation known."

​ 15.​ In Sinilkumar E. K. (supra), a Bench of this Court observed that

the temple is the focal point in the life of a community and often represents its

pride, identity and unity.

​ 16.​ There cannot be any doubt that Section 3 of the Act prohibits the

use of the religious institutions or its premises for propagation and promotion of

political activities. Section 7 of the Act also provides the penalty for the violation

of Sections 3, 4, 5, and 6 of the Act. This Court in Hindu Seva Kendram

(supra) and Sinilkumar E. K. (supra), made it clear that politics has no role to

play in temples. This Court reiterated the same principle in Major Vellayani

Devi Temple Advisory Committee v. State of Kerala3 and Jayakumar J.

v. State of Kerala4.

17.​ In Vishnu Sunil (Adv.), Panthalam @ Vishnu Sunil v.

Kadakkal Temple Advisory Committee Represented by its Secretary,

2023 (2) KHC 290

2023 KHC OnLine 866 2025:KER:63826 W.P(C).No.18661/2025​ 11​ ​ ​ ​ ​ ​ ​ ​

Thiruvananthapuram5, this court held that politics has no role to play in

Temple worship, and cultural or social activities unconnected with Temple

worship have no place in Temple festivals. This Court issued directions to the

Travancore Devaswom Board and its officials to take necessary steps to ensure

that no 'political activity' as defined in Clause (d) of Section 2 of the Religious

Institutions (Prevention of Misuse) Act, 1988 takes place in any temple under

the management of Travancore Devaswom Board, in connection with any

religious activities, festivals, ceremonies etc., of temple, in contravention of the

provisions of the Act.

​ Having considered the facts and circumstances of the case, we are of the

view that this Writ Petition can be disposed of with the following directions:

1.​ The respondents 1 to 3 and its officers shall ensure that the

premises of the religious institutions under their control or

superintendence shall not be used for the promotion or

propagation of any political activity.

2.​ The respondents 1 to 3 shall ensure that the provisions of the

Religious Institutions (Prevention of Misuse) Act, 1988, are

2025 KHC OnLine 445 2025:KER:63826 W.P(C).No.18661/2025​ 12​ ​ ​ ​ ​ ​ ​ ​

scrupulously complied with within the various temples under

their control or superintendence.

3.​ If any violation of the provisions of Sections 3, 4, 5 and 6 of

the Act were brought to the notice of the respondents 1 to 3

and its officers, shall take necessary steps to inform such

activities to the law enforcing authority without any delay so

that appropriate action can be taken in accordance with law.

4.​ The respondents 1 to 3 shall issue fresh directives to the

religious institutions under their control of superintendence to

ensure that the provisions of the Act are strictly adhered to.

Sd/-

​       ​       ​           ​ ​         ​                 RAJA VIJAYARAGHAVAN V
                                                                       JUDGE
​
    ​   ​       ​       ​       ​       ​           ​       ​           Sd/-
            ​       ​       ​       ​       ​                   K. V. JAYAKUMAR
                                                ​          ​​          JUDGE

BR​
                                                              2025:KER:63826
W.P(C).No.18661/2025​
                                      13​   ​     ​      ​     ​
                                ​     ​     ​

                        APPENDIX OF WP(C) 18661/2025

PETITIONER EXHIBITS

Exhibit P1              THE TRUE COPY OF THE NOTICE PUBLISHED BY THE 4TH

RESPONDENT KSHETHRA VIKASANA SAMITHY IN THEIR FACEBOOK PAGE HAVING URL HTTPS://WWW.FACEBOOK.COM/ AVANINCHERYPOORAM# Exhibit P3 TRUE COPY OF FIR NO.0568 OF 2025 DATED 3.4.2025 SUBMITTED BY THE STATION HOUSE OFFICER, KADAKKAL POLICE STATION BEFORE THE JUDICIAL FIRST CLASS MAGISTRATE COURT, KADAKKAL Exhibit P5 TRUE COPY OF THE REPRESENTATION SUBMITTED BY THE PETITIONER BEFORE THE FIRST RESPONDENT AND ITS SECRETARY ON 27.4.2025 (WITHOUT EXHIBIT P1 THEREIN) Exhibit P6 TRUE COPY OF THE MAIL FORWARDING EXHIBIT P5 TO THE FIRST RESPONDENT AND ITS SECRETARY ON 27.4.2025 Exhibit P7 TRUE COPY OF THE EMAIL COMPLAINT SUBMITTED BY THE PETITIONER ON 27.4.2025 BEFORE THE CIRCLE INSPECTOR OF POLICE, ATTINGAL, THE SUPERINTENDENT OF POLICE, THIRUVANANTHAPURAM RURAL AND THE STATE POLICE CHIEF, POLICE HEADQUARTERS, THIRUVANANTHAPURAM Exhibit P8 TRUE COPY OF THE MAIL FORWARDED TO THE PETITIONER BY THE STATE POLICE CHIEF ON 27.4.2025 Exhibit P9 TRUE COPY OF THE MAIL FORWARDED BY THE SPECIAL TEAM, PETITION MONITORING CELL, POLICE HEADQUARTERS TO THE PETITIONER ON 27.4.2025 Exhibit P10 THE CERTIFICATE UNDER SECTION 65B (4) (C) OF THE EVIDENCE ACT, 1972 READ WITH SECTION 63 OF BHARATIYA SAKSHYA ADHINIYAM, 2023

 
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