Kerala High Court
Cochin Devaswom Board vs The Deputy Director on 23 October, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
No. 31 of 2007()
1. COCHIN DEVASWOM BOARD, REP. BY
... Petitioner
2. THE EXECUTIVE OFFICER,
Vs
1. THE DEPUTY DIRECTOR,
... Respondent
2. SHRI. G.REGHUNATH,
For Petitioner :SRI.K.GOPALAKRISHNA KURUP,SC,COCHIN D.B
For Respondent :SRI.VARGHESE P.CHACKO
The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice A.K.BASHEER
Dated :23/10/2007
O R D E R
K.S. RADHAKRISHNAN & A.K. BASHEER, JJ
-------------------
D.B.A. 31/2007
--------------------
Dated this the 23rd day of October, 2007
JUDGMENT
This application is disposed of recording the
submission of the Board that the second respondent
would be accommodated in the new proposed shopping
complex, without any auction, but will have to pay the rent
offerred by the other allottees.
D.B.A is allowed as above.
K.S. RADHAKRISHNAN
Judge
A.K. BASHEER
Judge
mrcs