Kerala High Court
Divisional Commercial Manager vs Travancore Devaswom Board on 14 November, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
DBA.No. 107 of 2008()
1. DIVISIONAL COMMERCIAL MANAGER
... Petitioner
Vs
1. TRAVANCORE DEVASWOM BOARD
... Respondent
For Petitioner :SRI.M.C.CHERIAN,SR.SC.,RAILWAYS
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :14/11/2008
O R D E R
P.R.RAMAN &
T.R.RAMACHANDRAN NAIR,JJ.
-------------------------------
DBA.NO.107 OF 2008
--------------------------------
Dated this the 14th day of November, 2008
O R D E R
Raman,J.
This is an application filed by the Divisional Commercial
Manager, Southern Railway, Thiruvananthapuram seeking for a
direction to keep in reserve two rooms which were given to the
Railway last year in the Information-cum-Shopping Complex
building at Pampa, for the use of the Railway for this year also. The
Standing Counsel Sri V. Krishna Menon appearing for the
Travancore Devaswom Board submits that whatever facilities were
given to the Railway last year be provided this year also. The same
is recorded.
DBA is closed.
P.R.RAMAN,
Judge.
T.R.RAMACHANDRAN NAIR,
Judge.
kcv.