Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 11, Cited by 0]

Kerala High Court

Manikandan M P vs State Of Kerala on 27 February, 2025

Author: Anil K. Narendran

Bench: Anil K. Narendran

WP(C) NO.7508 OF 2025         1                    2025:KER:16465

               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

          THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN

                                    &

          THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.

  THURSDAY, THE 27TH DAY OF FEBRUARY 2025 / 8TH PHALGUNA, 1946

                        WP(C) NO. 7508 OF 2025


PETITIONER:

          MANIKANDAN M P,
          AGED 52 YEARS
          S/O.RAGHAVA PISHARADI, REGHU NIVAS, THALAYANNAKKAD,
          KADAMPUR PO, PALAKKAD DISTRICT, PIN - 678515.

          BY ADVS.
          K. MOHANAKANNAN
          ADARSH MOHAN K.


RESPONDENTS:

    1     STATE OF KERALA,
          REPRESENTED BY ITS SECRETARY TO GOVERNMENT, REVENUE
          DEVASWOM DEPARTMENT, IST FLOOR - ANNEXE-II.
          THIRUVANANTHAPURAM-, PIN - 695009.

    2     MALABAR DEVASWOM BOARD,
          HOUSEFED COMPLEX, ERANHIPALAM, KOZHIKODE REP.BY ITS
          SECRETARY, PIN - 673003.

    3     THE COMMISSIONER
          MALABAR DEVASWOM BOARD, HOUSEFED COMPLEX,
          ERANHIPALAM, KOZHIKODE, PIN - 673003.

    4     THE DEPUTY COMMISSIONER (ADMINISTRATION),
          MALABAR DEVASWOM BOARD, HOUSEFED COMPLEX,
          ERANHIPALAM, KOZHIKODE, PIN - 673003.

    5     THE ASSISTANT COMMISSIONER,
          MALABAR DEVASWOM BOARD PALAKKAD DIVISION,
          KENATHUPARAMBU, KUNATHURMEDU, PALAKKAD DISTRICT,
          PIN - 678013.
 WP(C) NO.7508 OF 2025      2                     2025:KER:16465


    6     MALABAR DEVASWOM BOARD,
          PALAKKAD DIVISION AREA COMMITTEE, KENATHUPARAMBU-
          KUNATHURMEDU, PALAKKAD DISTRICT REPRESENTED BY ITS
          CHAIRMAN, PIN - 678013.

    7     THE DIVISIONAL INSPECTOR,
          MALABAR DEVASWOM BOARD, OTTAPALAM, OFFICE AT
          PUTHANALKKAL TEMPLE, CHERPLASSERY,
          PALAKKAD, PIN - 679503.

    8     THE EXECUTIVE OFFICER,
          SREE THALAYANAKKAD SIVA TEMPLE KADAMBUR PO,
          OTTAPALAM PALAKKAD, PIN - 679515.

    9     SURESHBABU K.K,
          S/O.ACHUTHAN NAIR, KOLANCHERY HOUSE,
          PUNCHAPADOM PO, PALAKKAD, PIN - 678633.

    10    K.CHANDRAN, S/O.LATE AYYAPPAN, KOODATHINGAL HOUSE,
          THALAYANNAKKAD, KADAMBUR PO, PALAKKAD, PIN - 679515.

    11    GIREESAN, S/O.LATE RAMAN, PULAKOOTTATHIL HOUSE,
          KATTUKULAM SOUTH PO PALAKKAD, PIN - 678514.

    12    PRABHAKARAN.K,
          S/O.LATE GOVINDAN, KULAKUZHI HOUSE, THALAYANNAKKAD,
          KADAMBUR PO, PALAKKAD, PIN - 679515.

    13    PRABHAKARAN NAIR,
          S/O.DEVAKI AMMA, PRABATH, AZHIYANNUR, KADAMBAZHIPURAM,
          PALAKKAD DISTRICT HEREDITARY TRUSTEE SREE
          THALAYANAKKAD SIVA TEMPLE KADAMBUR PO, OTTAPALAM
          PALAKKAD, PIN - 679515.


OTHER PRESENT:

          SRI. S. RAJMOHAN, SR. GP
          SMT. R. RANJANIE, SC, MDB


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
27.02.2025, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 WP(C) NO.7508 OF 2025             3                                2025:KER:16465

                                  JUDGMENT

Anil K. Narendran, J.

The petitioner, who is a devotee of Sree Thalayanakkad Siva Temple, Kadampur, Ottapalam, Palakkad District, which is a controlled institution under the 2nd respondent Malabar Devaswom Board, has filed this writ petition under Article 226 of the Constitution of India, seeking a writ of certiorari to quash Ext.P2 order dated 14.02.2024 of the 5th respondent Assistant Commissioner, Palakkad, based on decision No.32 dated 09.02.2024 of the 6th respondent Palakkad Division Area Committee of Malabar Devaswom Board and Ext.P13 order dated 04.12.2024 of the 3rd respondent Commissioner, Malabar Devaswom Board in R.P.No.19 of 2024. The petitioner has also sought for a writ of mandamus commanding the 5th respondent Assistant Commissioner to fill up the post of non-hereditary trustees in Sree Thalayanakkad Siva Temple, from among the qualified persons from the list enclosed along with Ext.P1 communication dated 27.11.2023 of the 6th respondent addressed to the 4th respondent Deputy Commissioner (Administration), Malabar Devaswom Board, including the petitioner, in the post occupied by respondents 9 to 12.

WP(C) NO.7508 OF 2025 4 2025:KER:16465

2. The petitioner had earlier approached this Court in W.P.(C)No.7713 of 2024, challenging Ext.P2 order dated 14.02.2024 of the 5th respondent Assistant Commissioner. In that writ petition this Court granted Ext.P9 interim order dated 27.03.2024, staying the operation of Ext.P2 order dated 14.02.2024 of the 5th respondent Assistant Commissioner, which is one issued on behalf of the 6th respondent Area Committee to the extent it relates to the appointment of the 12th respondent as non-hereditary trustee of the said temple, for a period of three months. That writ petition was disposed of by Ext.P10 judgment dated 04.06.2024, with the directions contained in paragraph 22 of that judgment, which read thus;

"22. In such circumstances, leaving open the legal and factual contentions raised by the petitioner and respondents 9 to 12, this writ petition is disposed of with the following directions;
(1) Within three weeks from the date of receipt of a certified copy of this judgment, the petitioner shall file a revision petition before the 3rd respondent Commissioner, Malabar Devaswom Board, invoking the provisions under Section 18 of the Madras Hindu Religious and Charitable Endowments Act, 1951, challenging the appointment of respondents 9 to 12 as Non-Hereditary Trustees.
(2) The 3rd respondent Commissioner shall consider and WP(C) NO.7508 OF 2025 5 2025:KER:16465 pass appropriate orders on that revision petition, with notice to the petitioner, respondents 9 to 12, as expeditiously as possible, at any rate, within a period of two months from the date of receipt of that revision petition, after adverting to the legal and factual contentions raised by both sides and also the law laid down in the decisions referred to supra. Till a decision is taken on the revision petition as above, the interim order granted on 27.03.2024 staying the operation of Ext.P2 order will continue.
(3) The order to be passed by the 3rd respondent Commissioner shall be a 'reasoned order'.

The directions contained in paragraph No.17 of the order dated 27.03.2024, quoted hereinbefore in paragraph 6 at page Nos.12 and 13, whereby the 2nd respondent Malabar Devaswom Board is directed to give a wide publicity to the notifications issued for making appointments to the post of non-hereditary trustees in temples, which are controlled institutions under the Board, and the further directions that have to be followed while processing such applications, are made absolute."

3. Ext.P10 judgment of this Court is one rendered after taking note of the law laid down by this Court in various decisions, including Chathu Achan K. v. State of Kerala [2022 (6) KLT 388] and Anantha Narayanan and another v. Malabar Devaswom Board and others [2023 KLT OnLine 1195 : 2023 SCC OnLine Ker 1022].

WP(C) NO.7508 OF 2025 6 2025:KER:16465

4. Pursuant to the directions contained in Ext.P10 judgment, the petitioner filed Ext.P11 revision petition before the 3rd respondent Commissioner, Malabar Devaswom Board, invoking the provisions under Section 18 of the Madras Hindu Religious and Charitable Endowments Act, 1951, challenging Ext.P2 order dated 14.02.2024. That revision petition ended in dismissal by Ext.P13 order dated 04.12.2024, wherein it was held that there is no convincing material to hold that the persons appointed as non- hereditary trustees are not eligible to be appointed as such. Mere allegation without adducing evidence will not be sufficient to challenge Ext.P2 order. Ext.P13 order passed by the 3 rd respondent Commissioner is under challenge in this writ petition.

5. Heard the learned counsel for the petitioner, learned Senior Government Pleader for the 1st respondent State, learned Standing Counsel for Malabar Devaswom Board for respondents 2 to 7.

6. Considering the nature of relief proposed to be granted, service of notice on respondents 8 to 13 is dispensed with.

7. In Suresh K. v. State of Kerala and others [2021 (2) KLT 885], a Division Bench of this Court observed that temple WP(C) NO.7508 OF 2025 7 2025:KER:16465 or its precincts cannot be made a place where political parties should look forward to give political asylum to their workers. The Division Bench noticed that ours being a highly politically sensitive State, hardly any person can be traced, who is completely apolitical or who may not have his own independent political views. There may be persons having permanent political ideologies or views whereas there may be equal number of persons who hold views according to the issues involved. Perhaps that may be the reason why Kerala has become a State of political swinging. The Division Bench made it clear that holding political views or sympathizing with a political denomination cannot be held a disqualification for nominating anyone to such a post. On the facts of the case on hand, the Division Bench held that even assuming that respondents 7 to 9 have some political leaning or rather they are sympathizers of a political party, that fact will not disentitle them to be considered for appointment as non- hereditary trustees. There is clear distinction between sympathizing with a political party and indulging in active participation in the activities of the party. The taboo under sub- clause (g) of clause 3 of the notification issued by the WP(C) NO.7508 OF 2025 8 2025:KER:16465 Commissioner will be attracted only if respondents 7 to 9 are active politicians or are office bearers of a political party, for which absolutely no evidence is forthcoming.

8. In Chathu Achan K. v. State of Kerala [2022 (6) KLT 388] a Division Bench of this Court in which one among us [Anil K. Narendran, J] was a party noticed that the provisions of Clauses 3 and 4 of the notification issued by the Commissioner make it explicitly clear that, for appointment as non-hereditary trustee of the temple, the applicant should be a regular worshipper of the temple, who is prepared to actively work for the betterment of the temple. He should be a permanent resident of the Taluk in which the temple situates, who believe in idolatry. Persons who are busy with their employment, office bearers of political parties, active politicians or those indulging in active participation in the activities of a political party cannot aspire appointment as non- hereditary trustee of the temple. Therefore, it is for the Commissioner to take necessary steps to ensure that any appointment made as non-hereditary trustee of the temples under the control of Malabar Devaswom Board is strictly in terms of the disqualification and eligibility clauses provided in similar WP(C) NO.7508 OF 2025 9 2025:KER:16465 notifications. If found necessary, the format of the application for appointment as a non-hereditary trustee in the temple under the control of Malabar Devaswom Board has to be modified in an appropriate manner, by requiring the applicant to furnish particulars in terms of the disqualification and eligibility clauses in similar notifications. The Commissioner was directed to take necessary steps in this regard, if found necessary, after placing before the Malabar Devaswom Board, as expeditiously as possible, at any rate, within a period of one month from the date of receipt of a certified copy of that judgment.

9. In N.K.E. Chandrashekharan Nampoodiripad v. Commissioner, Malabar Devaswom Board and others [2023:KER:55922] - judgment dated 08.09.2023 in W.P.(C)No.29279 of 2023 - a Division Bench of this Court in which one among us [Anil K. Narendran, J] was a party held that, in view of the law laid down by this Court in Chathu Achan K. [2022 (6) KLT 388], for appointment as non-hereditary trustee in TTK Devaswom, which are controlled institutions under the Malabar Devaswom Board, the applicant should be a regular worshipper of the temple, who is prepared to actively work for the betterment WP(C) NO.7508 OF 2025 10 2025:KER:16465 of the temple. He should be a permanent resident of the Taluk in which the temple situates, who believe in idolatry. Persons who are busy with their employment, office bearers of political parties, active politicians or those indulging in active participation in the activities of a political party cannot aspire to appointment as non- hereditary trustees of TTK Devaswom. Therefore, the Commissioner has to ensure that any appointments made as non- hereditary trustee in TTK Devaswom, which is a controlled institution under the Malabar Devaswom Board, are strictly in terms of the disqualification and eligibility clauses provided in the notification dated 10.07.2023.

10. In Anantha Narayanan and another v. Malabar Devaswom Board and others [2023 KLT OnLine 1195 : 2023 SCC OnLine Ker 1022], a Division Bench of this Court in which one among us [Anil K. Narendran, J] was a party, held that when clause 3(7) of the notification issued by the Commissioner for appointment as non-hereditary trustees in the temples, which are controlled institutions under the Malabar Devaswom Board, is considered in the light of the interpretation given by this Court in Chathu Achan K. [2022 (6) KLT 388], no person actively WP(C) NO.7508 OF 2025 11 2025:KER:16465 involved in politics is eligible to be appointed as a non-hereditary trustee in a temple.

11. In Anantha Narayanan [2023 KLT OnLine 1195] the Division Bench noticed that the Oxford Advanced Learners Dictionary defines 'politician' as "a person whose job is concerned with politics, especially as an elected member of the Parliament, etc." Such a technical meaning of the word 'politician' cannot be accepted to understand clause 3(7) in the notification which says that active politicians or persons holding official posts in any political party are ineligible. The terms are used disjunctively. So persons who are actively involved in politics, whether or not they hold any post in a political party, are ineligible. On the facts of the case on hand, the Division Bench noticed that respondents 6 to 8 therein have no case that they have any other profession. It is a matter of common knowledge that the functioning of a political party and selection/election of its office bearers is not similar to public employment. Whichever be the political party, one who is actively involved in the activities of that political party alone is ordinarily selected/elected as an office bearer. Having been selected as office bearers of the political party/DYFI before or soon WP(C) NO.7508 OF 2025 12 2025:KER:16465 after the appointment as non-hereditary trustees, respondents 6 to 8 cannot contend that they were not active politicians. In the constitution of DYFI, it is stated that a member of the DYFI can work in any political party. That does not mean that the DYFI does not have any political colour. Whether or not it has any affiliation to any particular political party, what is evident from the constitution is that the area of activities of DYFI is politics and related activities. As such it cannot be said that the activities of DYFI are non-political.

12. In Anantha Narayanan [2023 KLT OnLine 1195] the Division Bench noticed that, going by the parameters prescribed in notification, persons who are convicted for more than six months for offences involving moral turpitude are alone ineligible to be non-hereditary trustees. It is, however, specifically prescribed in the notification that persons who apply to be appointed as non-hereditary trustees shall be idol worshippers and persons having an interest in the advancement of the temple. They should also be persons used to be involved in the affairs of the temple. A person having reverence and adoration for a deity can alone be treated as a worshipper. A person facing criminal WP(C) NO.7508 OF 2025 13 2025:KER:16465 prosecution for an offence involving moral turpitude cannot be considered a true worshipper of that standard required for a person to be appointed as a trustee in a temple. A trustee is a person obligated to conduct temple affairs in accordance with custom or usage. In A.A. Gopalakrishnan v. Cochin Devaswom Board [(2007) 7 SCC 482] a Three-Judge Bench of the Apex Court explained the diligence and devotion a trustee of a temple should have. When those are the necessary qualifications required for a person to be appointed as a non-hereditary trustee, and the danger of appointing unqualified and untrustworthy persons as trustees, the Malabar Devaswom Board shall stipulate the eligibility criteria in consonance with that. Therefore, the Malabar Devaswom Board was directed to take a decision in that regard before proceeding with any new appointment of non- hereditary trustees in the temples under it.

13. In Muraleedharan M. v. Malabar Devaswom Board and others [2024 (6) KHC SN 20], a Division Bench of this Court in which one among us [Anil K. Narendran, J] was a party, in view of the provisions contained in Chapter II of the Madras Hindu Religious and Charitable Endowments Act of 1951, as WP(C) NO.7508 OF 2025 14 2025:KER:16465 amended by the Amendment Act of 2008, the Malabar Devaswom Board and the authorities under the Board, including the Commissioner, have essentially the duty and obligation to act in trust. In view of the provisions contained in Section 24 of the Act, the trustee of every religious institution is bound to administer its affairs and to apply its funds and properties in accordance with the terms of the trust, the usage of the institution and all lawful directions which a competent authority may issue in respect thereof and as carefully as a man of ordinary prudence would deal with such affairs, funds and properties if they were his own. Therefore, in the matter of the appointment of non-hereditary trustees in religious institutions, the competent authority in the Board has a duty to act fairly, and the fairness in the action must be demonstrable from the records and also the decision. The decision taken by the competent authority should disclose an assessment of the comparative merits and demerits of the applicants, with specific reference to the disqualification and eligibility clauses provided in the guidelines dated 18.05.2004 issued by the Commissioner of the erstwhile Hindu Religious and Charitable Endowments (Administration) Department, and the WP(C) NO.7508 OF 2025 15 2025:KER:16465 files should disclose the manner in which such an assessment has been made by the competent authority. It is after the decision of the Division Bench in K.P. Vasudevan Namboothiri v. K.C. Vasudevan Namboothiri - judgment dated 01.04.2004 in O.P. No. 6131 of 2003 - that the Commissioner of the erstwhile Hindu Religious and Charitable Endowments (Administration) Department issued guidelines dated 18.05.2004 for the selection of non-hereditary trustees in the Malabar area under the control of that Department. That guidelines were issued by the Commissioner of the erstwhile Hindu Religious and Charitable Endowments (Administration) Department, who was exercising the powers under the Act of 1951, presently exercised by the Malabar Devaswom Board, after its constitution by the Amendment Act of 2008. Till the framing of statutory rules in the exercise of the powers under the Act, the aforesaid guidelines issued by the Commissioner of the erstwhile Hindu Religious and Charitable Endowments (Administration) Department, would govern the field.

14. In Muraleedharan M. [2024 (6) KHC SN 20] this Court held that, in view of the provisions contained in clause (a) WP(C) NO.7508 OF 2025 16 2025:KER:16465 of the guidelines dated 18.05.2004, a person appointed as a non- hereditary trustee shall be ordinarily a resident in the Taluk in which the temple is situated. As per clause (b), he shall be a person who is in the habit of visiting the temple usually. As per clause (c), he shall be a person believing in idol worship, and persons who are actively working for the welfare of the temple/temples may be given preference. In view of the provisions contained in clause (d) of the guidelines, the following category of persons need not be considered for appointment ordinarily (i) busy professionals; (ii) active politicians and office bearers of political parties; (iii) persons who had encroached Devaswom lands or against whom Devaswom has filed cases in a court of law; and (iv) persons who had filed litigations against the Devaswom. As per clause (e) of the guidelines, when the comparative merits and demerits are difficult to decide as above, the educational qualification shall be taken as a determinant factor. As per clause (f) of the guidelines dated 18.05.2004, while making an appointment, as far as possible, persons who can work as a team for the welfare and development activities of the temple shall be appointed. As per clause (i) of the guidelines, in case WP(C) NO.7508 OF 2025 17 2025:KER:16465 appointments are made, not in accordance with these guidelines, the reason therefor shall be recorded. The report of the officer conducting an enquiry as to the suitability of the applicants shall contain specific remarks with regard to the above points. Therefore, any appointments made by the 2nd respondent Commissioner, Malabar Devaswom Board or the concerned Area Committee, as the case may be, as non-hereditary trustees of Devaswoms/Temples which are controlled institutions under the Malabar Devaswom Board, shall be strictly in terms of the disqualification and eligibility clauses in the guidelines dated 18.05.2004 issued by the Commissioner of the erstwhile Hindu Religious and Charitable Endowments (Administration) Department and the law laid down by this Court in Chathu Achan [(2022) 6 KLT 388] and Anantha Narayanan [2023 KLT OnLine 1195], after eliminating active politicians and office bearers of political parties, busy professionals, etc. from the zone of consideration.

15. In Muraleedharan M. [2024 (6) KHC SN 20] this Court considered the question as to whether the eligibility criteria prescribed in the notification dated 19.01.2022 issued by the WP(C) NO.7508 OF 2025 18 2025:KER:16465 Commissioner inviting applications for appointment as non- hereditary trustees of Sree Vairamcode Bhagavathi Temple are at variance with the provisions under the Act of 1951. Relying on the judgment of the Apex Court in Ashish Kumar v. State of Uttar Pradesh [(2018) 3 SCC 55], the learned Senior Counsel for Malabar Devaswom Board contended that when the eligibility criteria prescribed in the notification dated 19.01.2022 issued by the Commissioner are in variance with the provisions under Section 46 the Act, that guidelines would not take precedence over the statutory provisions.

16. In Muraleedharan M. [2024 (6) KHC SN 20] this Court noticed that in view of the provisions contained in Chapter II of the Act of 1951, as amended by the Amendment Act of 2008, the Malabar Devaswom Board and the authorities of the Board, including the Commissioner, have the duty and obligation to act in trust. In view of the provisions contained in Section 24 of the Act, the trustee of every religious institution is bound to administer its affairs and to apply its funds and properties in accordance with the terms of the trust, the usage of the institution and all lawful directions which a competent authority may issue in respect WP(C) NO.7508 OF 2025 19 2025:KER:16465 thereof and as carefully as a man of ordinary prudence would deal with such affairs, funds and properties if they were his own. The notification dated 19.01.2022 issued by the Commissioner, Malabar Devaswom Board, is one issued in terms of guidelines dated 18.05.2004 issued by the Commissioner of the erstwhile Hindu Religious and Charitable Endowments (Administration) Department. The said guidelines were issued pursuant to the directions contained in the judgment of a Division Bench of this Court in K.P. Vasudevan Namboothiri - judgment dated 01.04.2004 in O.P. No. 6131 of 2003 - when it was noticed that the absence of guidelines or rules would lead to arbitrariness in the matter of selection and appointment of non-hereditary trustees, an assessment of the comparative merits and demerits of the applicants has to be undertaken before appointing non- hereditary trustees in a religious institution. In the said decision, the Division Bench noticed that no qualification for non-hereditary trustees had been prescribed. That guidelines were issued by the Commissioner of the erstwhile Hindu Religious and Charitable Endowments (Administration) Department, who was exercising the powers under the Act of 1951, presently exercised by the WP(C) NO.7508 OF 2025 20 2025:KER:16465 Malabar Devaswom Board, after its constitution by the Amendment Act of 2008. Till the framing of statutory rules in the exercise of the powers under the Act, the aforesaid guidelines issued by the Commissioner of the erstwhile Hindu Religious and Charitable Endowments (Administration) Department, would govern the field. Section 46 of the Act deals with disqualifications of trustees. As per sub-section (1) of Section 46, a non-hereditary trustee shall cease to hold his office if he acquires any of the disqualifications enumerated in clauses (a) and (b) thereto. The qualifications contained in the notification therein, which is in terms of guidelines dated 18.05.2004, are not at variance with the provisions contained in the Act of 1951. Therefore, the Division Bench repelled as untenable, the contentions to the contra raised by the learned Senior Counsel for Malabar Devaswom Board.

17. In Muraleedharan M. [2024 (6) KHC SN 20] this Court issued certain directions in the matter of appointment of non-hereditary trustees in Devaswoms/Temples, which are controlled institutions under the Malabar Devaswom Board, in order to ensure a fair and transparent mechanism for such appointment, taking into consideration the requirements of the WP(C) NO.7508 OF 2025 21 2025:KER:16465 provisions contained in the Madras Hindu Religious and Charitable Institutions Act, till rules are made for that purpose under the said Act. Paragraph 154 of the said decision reads thus;

"154. Having considered the submissions made by the learned Senior Counsel for Malabar Devaswom Board on the above aspect, we deem it appropriate to issue the following directions in the matter of appointment of non- hereditary trustees in Devaswoms/Temples, which are controlled institutions under the Malabar Devaswom Board, in order to ensure a fair and transparent mechanism for such appointment, taking into consideration the requirements of the provisions contained in the Madras Hindu Religious and Charitable Institutions Act, till rules are made for that purpose under the said Act.
(i) The notifications issued for the appointment as non-hereditary trustees in Devaswoms/Temples, which are controlled institutions under the Malabar Devaswom Board, shall be published in a local daily having wide circulation. The notification shall also be published in the notice board of the Devaswom/Temple, at a prominent place, for the information of the devotees, and also in the notice board of the concerned Local Self- Government Institution and the Village Office.
(ii) Once applications are received, the details of the applicants shall be exhibited on the notice board of the Devaswom/Temple, at a WP(C) NO.7508 OF 2025 22 2025:KER:16465 prominent place, so as to enable the devotees to point out the disqualifications, if any, of any of the applicants, by submitting written objections before the 2nd respondent Commissioner or the concerned Area Committee, as the case may be, furnishing therewith their name, address and mobile number. Those objections shall also be dealt with appropriately by the 2nd respondent Commissioner or the concerned Area Committee, as the case may be, after obtaining individual reports on those complaints from the concerned Divisional Inspector.
(iii) In the case of Devaswoms/Temples in which appointment of non-hereditary trustees is made by the concerned Area Committee, the evaluation of the applicants with reference to the report of the concerned Divisional Inspector shall be made by a Committee consisting of a member of the Area Committee to be nominated by its Chairman, the concerned Assistant Commissioner and the hereditary trustee of the Devaswom/ Temple.

In the absence of a hereditary trustee, the Tantri or Melsanthi of the Devaswom/Temple shall be a member of that Committee. The said Committee shall have a comparative assessment of the applicants with specific reference to the eligibilities and WP(C) NO.7508 OF 2025 23 2025:KER:16465 disqualifications provided in the guidelines dated 18.05.2004 issued by the Commissioner of the erstwhile Hindu Religious and Charitable Endowments (Administration) Department and the said assessment shall be the basis for the appointment of non-hereditary trustees by the concerned Area Committee.

(iv) In the case of Devaswoms/Temples in which appointment of non-hereditary trustees is made by the 2nd respondent Commissioner, Malabar Devaswom Board, the evaluation of the applicants with reference to the report of the concerned Divisional Inspector shall be made by a Committee consisting of a member of the concerned Area Committee to be nominated by the Commissioner, the concerned Assistant Commissioner and the hereditary trustee of the Devaswom/ Temple. In the absence of a hereditary trustee, the Tantri or Melsanthi of the Devaswom/Temple shall be a member of that Committee. The said Committee shall have a comparative assessment of the applicants with specific reference to the eligibilities and disqualifications provided in the guidelines dated 18.05.2004 issued by the Commissioner of the erstwhile Hindu Religious and Charitable Endowments (Administration) Department and the said assessment shall be the basis for the WP(C) NO.7508 OF 2025 24 2025:KER:16465 appointment of non-hereditary trustees by the Commissioner, Malabar Devaswom Board."

18. The learned Standing Counsel for Malabar Devaswom Board would point out the order of the Apex Court dated 20.01.2025 in SLP(C) Diary No.60879 of 2024, arising out of the judgment of this Court in Muraleedharan M. [2024 (6) KHC SN 20]. The said SLP is one filed by Malabar Devaswom Board and its officials, after the dismissal of SLP(C) No.29188 of 2024. In SLP(C) Diary No.60879 of 2024, while issuing notice to the respondents, the Apex Court confined the scope of consideration only with respect to clauses (iii) and (iv) in paragraph 154 of the judgment in Muraleedharan M. [2024 (6) KHC SN 20] and the order of stay is also confined to that extent alone.

19. In the order dated 07.02.2025 in W.P.(C)Nos.31991 of 2023 and 45280 of 2024 this Court noticed the submission made by the learned Standing Counsel for Malabar Devaswom Board, after referring to the aforesaid order of the Apex Court that after complying with the procedure contemplated in clauses (i) and (ii) of paragraph 154 of the judgment of this Court in Muraleedharan M. [2024 (6) KHC SN 20], i.e., consideration of the objections after obtaining individual reports from the concerned Divisional WP(C) NO.7508 OF 2025 25 2025:KER:16465 Inspector and comparative assessment of the applicants with specific reference to the eligibilities and disqualifications provided in the guidelines dated 18.05.2004 issued by the Commissioner of erstwhile Hindu Religious and Charitable Endowments (Administration) Department shall be made by the Commissioner, Malabar Devaswom Board or the concerned Area Committee, as the case may be.

20. After arguing for some time, the learned counsel for the petitioner would submit that the petitioner shall file a revision petition before the 1st respondent State, challenging Ext.P13 order dated 04.12.2024 of the 3rd respondent Commissioner, Malabar Devaswom Board, invoking the provisions under Section 99 of the Act.

21. In the above circumstances, this writ petition is disposed of with the following directions;

(i) Within three weeks from the date of receipt of a certified copy of this judgment, the petitioner shall file a revision petition before the 1st respondent State, invoking the provisions under Section 99 of the Act, challenging Ext.P13 order dated 04.12.2024 of the 3rd respondent Devaswom Commissioner in R.P.No.19 of 2024, WP(C) NO.7508 OF 2025 26 2025:KER:16465 along with an application for interim stay.

(ii) The 1st respondent shall consider and pass appropriate orders on the application for interim stay, with notice to the petitioner, the 8th respondent Executive Officer and also respondents 9 to 12, as expeditiously as possible, at any rate, within a period of two weeks from the date of receipt of that revision petition.

(iii) Thereafter, the 1st respondent shall finally dispose of the said revision petition, as expeditiously as possible, at any rate, within a further period of two months, after adverting to the legal and factual contentions raised by both sides and taking note of the law laid down in the decisions referred to supra, including that laid down in Muraleedharan M. [2024 (6) KHC SN 20], subject to the interim order dated 20.01.2025 of the Apex Court in SLP (C)No.4484 of 2025.

Sd/-

ANIL K. NARENDRAN, JUDGE Sd/-

MURALEE KRISHNA S., JUDGE DSV/-

 WP(C) NO.7508 OF 2025     27                    2025:KER:16465

                  APPENDIX OF WP(C) 7508/2025

PETITIONER'S EXHIBITS :

Exhibit P1          TRUE COPY OF THE COMMUNICATION

NO.B.338/2023 L.DIS. DATED 27-11-2023 SENT BY THE 6TH RESPONDENT TO THE 4TH RESPONDENT WITH SCHEDULE.

Exhibit P2 TRUE COPY OF THE PROCEEDINGS NO.A5 579/2023/MDB/K.DIS DATED 14.2.2024 OF THE 5TH RESPONDENT.

Exhibit P3 TRUE COPY OF THE PROCEEDINGS OF THE 5TH RESPONDENT NO.A5 3465/08 DATED 8-9-2009.

Exhibit P4          TRUE COPY OF THE REPORT NO.A5-
                    2734/2011/MDB DATED 24-4-2012 OF THE
                    ASSISTANT COMMISSIONER.

Exhibit P5          TRUE COPY OF THE ORDER NO.MP-
                    2/12/MDB/DATED 14-5-2012 OF THE 3 RD
                    RESPONDENT.

Exhibit P6          TRUE COPY OF THE ORDER IN CMP NO.4179/98 OF

JUDICIAL FIRST CLASS MAGISTRATE, OTTAPALAM DATED 5-8-1998 WITH TYPED COPY.

Exhibit P7 TRUE COPY OF THE PROCEEDINGS OF THE 6TH RESPONDENT DATED NO.A5/24/2021/MDB(D.DIS) DATED 26-2-2021.

Exhibit P8 TRUE COPY OF THE ORDER IN MP 2/2012 DATED 23-10-2013 OF THE DEPUTY COMMISSIONER, MALABAR DEVASWOM BOARD, KOZHIKODE.

Exhibit P9 TRUE COPY OF THE INTERIM ORDER IN WRIT PETITION(C) 7713 /2024 DATED 27-3-2024.

Exhibit P10 TRUE COPY OF THE JUDGMENT IN WRIT PETITION(C) 7713/2024 DATED 4-6-2024.

Exhibit P11 TRUE COPY OF THE REVISION DATED 19- 8-2024 WHICH WAS NUMBERED AS 19/2024 BEFORE THE 2 ND RESPONDENT.


Exhibit P12         TRUE COPY OF THE APPLICATION FOR STAY WAS
 WP(C) NO.7508 OF 2025   28                    2025:KER:16465

                  ALSO FILED AS IA 33/2024 IN RP 19/2024.

Exhibit P13       TRUE COPY OF THE TRUE COPY OF THE ORDER OF
                  THE 3RD RESPONDENT IN RP 19/2024 DATED 4-
                  12-2024.

Exhibit P14       TRUE COPY OF THE ORDER NO. A3 1389/2024/MDB
                  DATED 26-7-2024 ISSUED BY THE DEPUTY
                  COMMISSIONER.