High Court Kerala High Court

The Travancore Devaswom Board vs The Deputy Examiner on 1 December, 2010

Kerala High Court
The Travancore Devaswom Board vs The Deputy Examiner on 1 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

DBA.No. 121 of 2010()


1. THE TRAVANCORE DEVASWOM BOARD,
                      ...  Petitioner

                        Vs



1. THE DEPUTY EXAMINER, LOCAL FUND AUDIT,
                       ...       Respondent

                For Petitioner  :SRI.K.N.VENUGOPALA PANICKER, SC, TDB

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :01/12/2010

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN &
                     P. BHAVADASAN, JJ.
                 -------------------------------------------
                     D.B.A.No.121 OF 2010
                 -------------------------------------------
            Dated this the 1st day of December, 2010


                             O R D E R

Thottathil B.Radhakrishnan, J.

Read TDB Report No.169/2010. The said report is

accepted. Sanction is granted in terms of the views of the

learned Ombudsman. The DBA is ordered accordingly.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

Sd/-

P.BHAVADASAN,
Judge.

kkb.1/12.