Kerala High Court
K. Gopalakrishnan vs State Of Kerala on 13 June, 2025
Author: Anil K. Narendran
Bench: Anil K. Narendran
W.P.(C)No.21818 of 2025 1 2025:KER:41969
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN
&
THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.
TH
FRIDAY, THE 13 DAY OF JUNE 2025 / 23RD JYAISHTA, 1947
WP(C) NO. 21818 OF 2025
PETITIONERS:
1 K. GOPALAKRISHNAN, AGED 59 YEARS
S/O KRISHNAPILLAI, EDAKKAPUZHA HOUSE, MADATHIKANDAM,
MUTHALAKKODAM P.O., THODUPUZHA,
IDUKKI DISTRICT, PIN - 685605
2 SIJUMON M.S, AGED 47 YEARS
S/O SASIDHARAN NAIR, MULAMATTATHIL HOUSE,
EDAVETTY P.O., THODUPUZHA,
IDUKKI DISTRICT, PIN - 685588
BY ADVS.
SRI.C.DHEERAJ RAJAN
SHRI.ANAND KALYANAKRISHNAN
SHRI.LIBIN VARGHESE
RESPONDENTS:
1 STATE OF KERALA
REPRESENTED BY THE SECRETARY REVENUE (DEVASWOM),
DEVASWOM DEPARTMENT, GOVERNMENT SECRETARIAT,
THIRUVANANTHAPURAM, PIN - 695001
2 TRAVANCORE DEVASWOM BOARD
DEVASWOM HEADQUARTERS, NANTHANCODE,
THIRUVANANTHAPURAM REPRESENTED BY ITS SECRETARY.,
PIN - 695003
3 SECRETARY
THE TRAVANCORE DEVASWOM BOARD, DEVASWOM HEADQUARTERS,
NANTHANCODE, THIRUVANANTHAPURAM, PIN - 695003
4 THE DEVASWOM COMMISSIONER
W.P.(C)No.21818 of 2025 2 2025:KER:41969
THE TRAVANCORE DEVASWOM BOARD, DEVASWOM HEADQUARTERS,
NANTHANCODE, THIRUVANANTHAPURAM, PIN - 695003
5 THE ASSISTANT DEVASWOM COMMISSIONER
THRIKKARIYUR GROUP, THRIKKARIYUR P.O.,
KOTHAMANGALAM, ERNAKULAM, PIN - 686692
6 THE SUB GROUP OFFICER
TRAVANCORE DEVASWOM BOARD, KARIKODE SUB GROUP,
KARIKODE BAGAVATHY TEMPLE, THODUPUZHA EAST, IDUKKI
DISTRICT, PIN - 685585
7 TEMPLE ADVISORY COMMITTEE
KARIKODE BHAGAVATY TEMPLE, KARIKODE P.O., THODUPUZHA,
IDUKKI REPRESENTED BY ITS SECRETARY, PIN - 686610
OTHER PRESENT:
SRI. S. RAJMOHAN, SR. GP; SRI. G. BIJU, SC, TDB
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
13.06.2025, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
W.P.(C)No.21818 of 2025 3 2025:KER:41969
JUDGMENT
Anil K. Narendran, J.
The petitioners, who are devotees of Karikode Bhagavathy Temple, which is a temple under the management of the 2 nd respondent Travancore Devaswom Board, have filed this writ petition invoking the writ jurisdiction of this Court under Article 226 of the Constitution of India, seeking a writ of mandamus commanding the 2nd respondent Board to constitute a special enquiry team to look into the matters mentioned in Ext.P2 representation dated 01.04.2025 made before the President of the 2nd respondent Board and take appropriate action.
2. The 1st petitioner, along with another devotee of Karikode Bhagavathy Temple, had approached this Court in W.P.(C)No.34130 of 2024 seeking a writ of mandamus commanding the 5th respondent Assistant Devaswom Commissioner and the 6th respondent Sub Group Officer to disband the Temple Advisory Committee of Karikode Bhagavathy Temple and to conduct election to constitute a new Temple Advisory Committee for the said temple. In that writ petition the grievance of the writ petitioners was against the continuance of the Temple Advisory Committee, the term of which had expired W.P.(C)No.21818 of 2025 4 2025:KER:41969 on 04.07.2024. Various irregularities alleged to have been committed by the then Temple Advisory Committee were also pointed out in W.P.(C)No.34130 of 2024. That writ petition was disposed of by Ext.P1 judgment dated 17.12.2024 by directing the 5th respondent Assistant Devaswom Commissioner to finalise the proceedings already initiated for electing new members in the Temple Advisory Committee of Karikode Bhagavathy Temple, strictly in accordance with law, within the time limit stipulated in the notification already issued. In Ext.P1 order it was made clear that till a new Temple Advisory Committee is elected the entire activities in the temple shall be conducted by the 6th respondent Sub Group Officer, under the direct supervision of the 5th respondent Assistant Devaswom Commissioner. The Assistant Audit Officer, Aluva was directed to complete the audit of accounts of the erstwhile Temple Advisory Committee as well as the Ad-hoc Committee, within the prescribed time limit.
3. As stated in the writ petition, pursuant to the direction contained in Ext.P1 judgment election to the Temple Advisory Committee was conducted and the members of the new Temple Advisory Committee were elected. The 1st petitioner submitted Ext.P2 representation dated 01.04.2025 before the W.P.(C)No.21818 of 2025 5 2025:KER:41969 President of the 2nd respondent Travancore Devaswom Board pointing out various illegal activities by the temple employees, along with the 6th respondent Sub Group Officer. The 1st petitioner submitted an application dated 06.03.2025 under the Right to Information Act, 2005, to which he received Ext.P3 reply dated 28.03.2025 by the Public Information Officer in the office of the 5th respondent Assistant Devaswom Commissioner. The said application was in respect of the auction conducted in connection with the annual festival of the temple for the year 2024. Thereafter, the 1st petitioner submitted a complaint before the learned Ombudsman for Travancore and Cochin Devaswom Boards, which was numbered as Complaint No.117 of 2025, in which Ext.P4 proceedings dated 15.04.2025 directing the 2 nd respondent Board and the 3rd respondent Devaswom Commissioner, after conducting an enquiry by the Chief Vigilance Officer and by the Audit Wing and the said complaint was posted on 27.05.2025. In the writ petition it is alleged that even after Ext.P4, no effective enquiry is conducted by the Chief Vigilance Officer into the complaint made by the petitioner, which is pending consideration before the learned Ombudsman as Complaint No.117 of 2025. It is pending enquiry in the said W.P.(C)No.21818 of 2025 6 2025:KER:41969 complaint that the petitioners have chosen to approach this Court in this writ petition seeking the aforesaid reliefs.
4. Heard the learned counsel for the petitioners, the learned Senior Government Pleader for the 1st respondent State and the learned Standing Counsel for Travancore Devaswom Board for respondents 2 to 6.
5. The powers of the learned Ombudsman, as per the order of this Court dated 27.11.2007 in O.P No.3821 of 1990, W.P.(C)No.19571 of 2007 and DBP No.1 of 2006 are as follows;
"Ombudsman will broadly discharge the following functions:
1. Ombudsman will oversee the audits undertaken by the auditors appointed by the High Court and also would examine the accounts of the Board as and when found necessary. Ombudsman will see that all the pending audits in respect of the Boards be completed at the earliest and if necessary by engaging qualified and reputed Chartered Accountants after obtaining permission from his court and will submit report to this court periodically.
2. Ombudsman will submit periodical reports to the High Court with regard to all cases of irregular, illegal and improper expenditure or the acts of failure to recover moneys and other properties due to the Boards or to the Institutions under their management or of loss or waste of money or other property thereof caused by neglect or misconduct.
W.P.(C)No.21818 of 2025 7 2025:KER:41969
3. Ombudsman is authorised to investigate all complaints received from the devotees, temple employees, members of the Board or on a reference by the High Court or from the Government or that come to his notice with regard to misappropriation, maladministration, corruption etc. in the functioning of the Board or the temples or the Institutions under the management and administration of the Boards and submit report to this court periodically.
4. Ombudsman would also take effective steps to recover properties, movable and immovable, of various temples which have been encroached upon illegally by third parties and to take steps to see that the opening, counting and remitting of collection be made in a transparent manner and curb all loopholes of misutilisation and diversion of temple funds.
5. Ombudsman also would take effective steps to expedite cases pending before various courts taking into account the best interest of the temples and its properties and see that the cases are properly and effectively conducted so as to safeguard the interest of the temples and submit periodical reports to this court.
6. Ombudsman would take effective steps to see that master plan for Sabarimala is properly implemented and would take steps to book all cases of misappropriation, maladministration and corruption pertaining to group of temples of Sabarimala and submit periodical reports before this Court.
7. Ombudsman will take every endeavour to see that all ancient customs, practices and usage be preserved taking into consideration of the social change. Rare paintings, W.P.(C)No.21818 of 2025 8 2025:KER:41969 carvings, etc. be preserved and protected in consultation with Archaeological Survey of India.
8. Ombudsman will take effective steps to improve the working conditions of the various educational institutions under the respective Boards and improve the quality and standard of education of those institutions.
9. Ombudsman would take effective steps to see that temples under the management of the Boards be computerised early and introduce modern counting processes of Kanikka Vanchi's wherever necessary so that corruption and misappropriation of money could be nipped in the bud."
6. In Kamalam v. Cochin Devaswom Board [2014 (4) KLT 545] after quoting the functions of the learned Ombudsman as per Clause (3) of the order dated 27.11.2007 in O.P.No.3821 of 1990, W.P.(C)No.19571 of 2007 and DBP No.1 of 2006 a Division Bench of this Court held that the mechanism of the learned Ombudsman was intended to protect public interest and not for resolving the personal grievances of the employees of the Boards and Temples. Necessarily, the complaints directed to be investigated by the learned Ombudsman are complaints filed with regard to misappropriation, maladministration, corruption etc. in the functioning of the Board or the temples or the institutions under the management and administration of the W.P.(C)No.21818 of 2025 9 2025:KER:41969 Boards. In other words, only complaints involving an element of public interest were required to be gone into by the learned Ombudsman and to that effect the order of this Court dated 27.11.2007 in O.P.No 3821 of 1990 and connected cases is clarified. Paragraph 3 of that decision reads thus;
"3. A committee appointed earlier by this Court to review the working of the Devaswom Boards constituted under the Travancore Cochin Hindu Religious Institutions Act, 1950 had reported to this Court the various instances of mismanagement, misappropriation of funds, corruption etc, in the Devaswom Boards and also in the Temples under the Boards. While considering the recommendations of the said committee, this Court noticed that the Travancore Cochin Hindu Religious Institutions Act, 1950 has not invested any powers on the State Government over the affairs of the Devaswom Boards constituted for management of the temples and that the legislature in its wisdom has only conferred powers on this Court to supervise the functioning of the Boards and its officers and also to supervise the audit of the accounts of the Boards. It was also noticed that as per the provisions of the said Act, the auditors of the Boards have to specify in the reports all cases of irregularities, illegal or improper expenditure or failure to recover money or other properties due to the Board or to the institutions under the management or loss or waste of money or other properties caused by neglect or mistakes and it is for this court to initiate remedial actions thereof. It W.P.(C)No.21818 of 2025 10 2025:KER:41969 was further noticed that the High Court as parens patriae has a duty to protect the temple properties and curb corruption, mismanagement and maladministration in the affairs of the temples and institutions under the control of the Devaswom Boards. It is in the said circumstances, this Court felt that an Ombudsman with a full-fledged system would be of considerable help to the High Court in the discharge of its duties and accordingly, appointed the Ombudsman. In other words, the purpose of appointment of the Ombudsman was to enable this court to discharge its duties under the Travancore Cochin Hindu Religious Institutions Act, 1950 and as parens patriae over the affairs of the Temples and its properties. The broad functions of the Ombudsman as prescribed in the order would reinforce the said conclusion of ours. The function of the Ombudsman as regards the complaints received from the devotees, temple employees, members of the Board etc. as prescribed in the order reads thus:
"Ombudsman is authorised to investigate all complaints received from the devotees, temple employees, members of the Board or on a reference by the High Court or from the Government or that come to his notice with regard to misappropriation, maladministration, corruption, etc. in the functioning of the Board or the temples or the institutions under the management and administration of the Boards and submit a report to this court periodically"
(underline supplied) It is thus evident that the mechanism of the Ombudsman was intended to protect public interest and not for resolving the personal grievances of the employees of the Boards and Temples. Necessarily, the complaints directed to be W.P.(C)No.21818 of 2025 11 2025:KER:41969 investigated by the Ombudsman are complaints filed with regard to misappropriation, maladministration, corruption etc. in the functioning of the Board or the temples or the institutions under the management and administration of the Boards. In other words, only complaints involving an element of public interest were required to be gone into by the Ombudsman and to that extent the order of this court dated 27.11.2007 in O.P No.3821 of 1990 and connected cases is clarified."
7. By the order dated 19.10.2015 in O.P No.3821 of 1990, DBP No.1 of 2015 and DBP No.107 of 2015 [Examiner, Local Fund Accounts, Trivandrum v. Secretary, Travancore Devaswom Board, Trivandrdum] Clause 9A has been added to the order dated 27.11.2017. Paragraphs 3 to 5 of that decision read thus;
"3. We notice that through order dated 20.10.2014 in DBP No.33 of 2014 and connections, this Court had interpreted clause 3 among the duties and functions enumerated in the order dated 27.11.2007 in O.P.No.3821 of 1990 and connections to point out that the personal grievances of employees of TDB and CDB and the temples do not come within the enumerated duties of the learned Ombudsman and the complaints ought to be those involving any element of public interest. The order dated 27.11.2007 in O.P.No.3821 of 1990 and connections was also thus clarified by this Court. We agree with the view in that order that there is no provision among the functions W.P.(C)No.21818 of 2025 12 2025:KER:41969 enumerated in the order dated 27.11.2007 as of now, touching all such matters.
4. In the conspectus of the earlier orders in O.P.No.3821 of 1990, we have bestowed our anxious consideration to the need for consideration of complaints from employees, which are in the form of personal grievances. They may relate to employees of TDB and CDB or temples under them. Grievances may be in relation to disciplinary action or such other matters which may be in the realm of statutory regulations and service rules. At the same time, there may be personal grievances of failure or delay to disburse the undisputed or indisputable outstandings to the employees, or purely administrative matters like transfer, and such other matters which are only to be treated as not amounting to interference with any statutory power of either the TDB or CDB in terms of the provisions of the Travancore Cochin Hindu Religious Institutions Act, 1950 and the Regulations and the Rules framed thereunder. Therefore, we are of the view that, in the fitness of things, it is appropriate to augment the duties, responsibilities and the functions of the Ombudsman by including among them the personal grievances of employees of TDB and CDB and the temples thereunder, which would not turn adversarial on the basis of the statutory provisions, including Acts, Rules, Regulations etc. This may include matters relating to non- disbursal of admitted or indisputable amounts towards salaries and other drawals and also dues to retired personnel. All such matters can be considered by the W.P.(C)No.21818 of 2025 13 2025:KER:41969 Ombudsman. It is also ordered, and it is directed that the decisions of the Ombudsman on such matters shall be complied with by the TDB and the CDB. In the event of any objection, that may be placed before the Ombudsman, who will then place a report to this Court. In all other matters, the action taken, and compliance need be shown only in the periodical reports of the Ombudsman.
5. In the light of what are stated above, we modify order dated 27.11.2007 in O.P.No.3821 of 1990 and add the following after clause 9 in that order:
"9A: The Ombudsman will consider such individual grievance of employees of the TDB and the CDB and the temples thereunder which would not turn adversarial on the basis of the statutory provisions, including Acts, Rules, Regulations etc. This may include matters relating to non-disbursal of admitted or indisputable amounts, salaries and other drawals and such other matters, including dues to retired personnel. Such matters and the action taken, and compliance thereof need be shown only in the periodical reports of the Ombudsman. If any objection is raised by the TDB or the CDB to the recommendations of the Ombudsman on such matters, that may be placed before the Ombudsman who will then place a report to this Court with his views thereon. All such matters can be considered by the Ombudsman. Ombudsman will also entertain personal grievances in administrative matters not amounting to disciplinary proceedings so that the parties could W.P.(C)No.21818 of 2025 14 2025:KER:41969 be appropriately led to resolve such disputes before the Ombudsman."
8. DBP No.77 of 2022 was registered based on Report No.34 of 2022 of the learned Ombudsman for Travancore and Cochin Devaswom Boards in Complaint No.79 of 2022. The complainant, who is the Melsanthi of Chittadeeswaran Devaswom in Rameswaram Sub Group under the Travancore Devaswom Board, filed a complaint dated 20.06.2022 before the learned Ombudsman, wherein it is stated that he has 32 years of service in the Board and he is due to retire in 2023. He opted for the post of Melshanti Thrikkadavoor Devaswom and Ashramam Devaswom in the general transfer of 2022. Since he has got only less than one year service before retirement, he is entitled to be transferred to the place of choice near his residence. However, he was retained in Chittadeewaram Temple as Melshanti. In the complaint he refers Clause (14) of the transfer norms. In the complaint, it is alleged that the person who has been transferred to Thrikkadavoor Devaswom has a long period of service remaining, whereas the complainant has got only less than one year of service. The request of the complainant was that he may W.P.(C)No.21818 of 2025 15 2025:KER:41969 be accommodated as Melshanti, either at Thrikkadavoor Devaswom or Ashramam Devaswom.
9. DBP No.77 of 2022 was disposed of by the order dated 20.01.2023 - C.K Madhusoodanan Namboodiri v. The Secretary, Travancore Devaswom Board and another [2023:KER:16757] - wherein it was held that the grievance of complainant, who is an employee of Travancore Devaswom Board, regarding non-consideration of his claim for transfer to Thrikkadavoor Devaswom or Asramam Devaswom cannot be entertained by the learned Ombudsman under Clause 9A added to the order of this Court dated 27.11.2007 in O.P.No.3821 of 1990 and connected matters, vide the order dated 19.10.2015 in O.P.No.3821 of 1990 and connected matters. The legality or otherwise of an order of transfer by the competent authority or that of an order passed by the Appellate Authority cannot be decided by the learned Ombudsman, based on a complaint made by a Devaswom employee. Paragraph 10 of the order dated 20.01.2023 in DBP No.77 of 2022 reads thus;
"10. In the instant case the grievance of the complainant is that his claim for the post of Melshanti, either at Thrikkadavoor Devaswom or at Asramam Devaswom, in terms of Clause (14) of transfer norms, since he got only W.P.(C)No.21818 of 2025 16 2025:KER:41969 less than one year service of retirement, is overlooked and the person who has been transferred to Thrikkadavoor Devaswom has a long period of service remaining. The norms for transfer of temple employees under Travancore Devaswom Board is placed before the learned Ombudsman along with the report dated 03.10.2022 of the Deputy Devaswom Commissioner (Administration). Challenging non- consideration of the claim of the complainant for a posting to Thrikkadavoor Devaswom or Asramam Devaswom, he filed appeal before the Devaswom Commissioner, which ended in dismissal by the order dated 09.06.2022, on the ground that in the above two places opted by the complainant senior hands were considered for posting. If the complainant is having any grievance regarding non- consideration of his claim for transfer to Thrikkadavoor Devaswom or Asramam Devaswom, he has to challenge the order passed by the appellate authority before the appropriate forum, with the rival claimants in the party array. Such a grievance cannot be entertained by the learned Ombudsman under Clause 9A added to the order dated 27.11.2007 in O.P.No.3821 of 1990 and connected matters, vide order dated 19.10.2015 in O.P.No.3821 of 1990 and connected matters. The legality or otherwise of an order of transfer passed by the competent authority or that of the order passed by the appellate authority cannot be decided by the learned Ombudsman, based on a complaint made by a Devaswom employee. Therefore, it is for the complainant to challenge the order of the appellate authority before the appropriate forum."
W.P.(C)No.21818 of 2025 17 2025:KER:41969
10. In the order dated 04.04.2023 in DBP No.21 of 2023
- Suo motu v. State of Kerala and others [2023:KER:
29631] - this Court held that in view of the order of this Court dated 20.01.2023 in DBP No.77 of 2022, the individual grievances of the employees of the Travancore Devaswom Board and the Cochin Devaswom Board and also that of the employees in the temples under its management regarding non-
consideration of their claim for transfer cannot be entertained by the learned Ombudsman under Clause 9A added to the order of this Court dated 27.11.2007 in O.P.No.3821 of 1990 and connected matters, vide the order dated 19.10.2015 in O.P.No.3821 of 1990 and connected matters. The grievance of such employees in relation to their service matters, which involves consideration of rival claims, interpretation of the provisions under the respective statutes, etc. have to be raised in a writ petition filed under Article 226 of the Constitution of India. Therefore, the grievances of the employees of the Travancore Devaswom Board and Cochin Devaswom Board and also that of the employees in the temples under its management cannot be the subject matter in a complaint filed before the learned Ombudsman or a complaint forwarded to the Division W.P.(C)No.21818 of 2025 18 2025:KER:41969 Bench dealing with Devaswom matters. On the complaints received by the learned Ombudsman from a devotee or Temple Advisory Committee of temples under the management of Travancore Devaswom Board or Cochin Devaswom Board, alleging maladministration, misappropriation, corruption, etc. in such temples or on the complaints received alleging maladministration, misappropriation, corruption, etc. in the institutions under the management of Travancore Devaswom Board or Cochin Devaswom Board, the report of the learned Ombudsman shall be placed before the Division Bench dealing with Devaswom matters for appropriate orders.
11. In the instant case, subsequent to the submission of Ext.P2 representation dated 01.04.2025 before the President of the Travancore Devaswom Board, the 1st petitioner submitted a complaint before the learned Ombudsman, which has been numbered as Complaint No.117 of 2025, in which an enquiry is pending, as evident from Ext.P4 proceedings dated 15.04.2025. After the enquiry, the report of the learned Ombudsman in Complaint No.117 of 2025 will be placed before the Division Bench dealing with Devaswom matters for appropriate orders. During the pendency of the proceedings before the learned W.P.(C)No.21818 of 2025 19 2025:KER:41969 Ombudsman in the said complaint, the 1st petitioner, who is the complainant in that complaint, along with another devotee cannot invoke the writ jurisdiction of this Court under Article 226 of the Constitution of India, seeking a writ of mandamus commanding the 2nd respondent Board to constitute a special enquiry team to look into the matters mentioned in Ext.P2 representation dated 01.04.2025 made before the President of the 2nd respondent Board and to take appropriate action. This writ petition nothing but an abuse of process of Court, which can only be dismissed.
In the result, this writ petition fails on the aforesaid ground and the same is accordingly dismissed.
Sd/-
ANIL K. NARENDRAN, JUDGE Sd/-
MURALEE KRISHNA S., JUDGE MSA W.P.(C)No.21818 of 2025 20 2025:KER:41969 APPENDIX OF WP(C) 21818/2025 PETITIONER EXHIBITS Exhibit P1 THE TRUE COPY OF THE JUDGMENT DATED 17.12.2024 IN WPC NO. 34130/2024 PASSED BY THIS HON'BLE COURT Exhibit P2 THE TRUE COPY OF THE REPRESENTATION DATED 01.04.2025 SUBMITTED BY THE 1ST PETITIONER TO THE PRESIDENT OF THE 2ND RESPONDENT Exhibit P3 THE TRUE COPY OF THE REPLY ISSUED TO THE 1ST PETITIONER FROM THE OFFICE OF THE 5TH RESPONDENT DATED 28.03.2025 Exhibit P4 THE TRUE COPY OF THE PROCEEDINGS DATED 15.04.2025 IN COMPLAINT NO. 117/2025 PASSED BY THE OMBUDSMAN