IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3175 of 2011(V)
1. UNIVERSAL TRADERS, REPRESENTED
... Petitioner
Vs
1. THE COCHIN DEVASWOM BOARD,
... Respondent
2. THE SPECIAL DEVASWOM COMMISSIONER,
3. THE MANAGER,
4. O.P.CHANDRAN, RESIDING AT
For Petitioner :SRI.V.CHITAMBARESH (SR.)
For Respondent :SMT.P.K.RADHIKA
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :02/02/2011
O R D E R
Thottathil B.Radhakrishnan
&
P.S.Gopinathan, JJ.
= = = = = = = = = = = = = = = = = = = = = = = =
W.P.(C).No.3175 of 2011-V
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 2nd day of February, 2011.
Judgment
Thottathil B.Radhakrishnan, J.
This writ petition is filed by one who competed
in terms of Ext.P6 invitation of tenders for the
work of providing fire works(vedi vazhipadu) in
Sree Ramaswamy Temple, Thriprayar. Admittedly, he
is not the lowest tenderer. But, he says that the
fourth respondent, who is the lowest tenderer,
does not have the necessary licences under the
relevant laws. The learned standing counsel for
theCDB states that the tender has not been
finalised. Obviously, the activities in relation
to the fire works can be authorised and carried
out only in accordance with laws. Therefore, the
CDB will ensure that the work is entrusted only
to person who would be duly authorized with
WPC.3175/11 -: 2 :-
necessary licence in accordance with the law
relating to explosives. We leave open this for
the Board to consider and do not express anything
in that matter.
Sd/-
Thottathil B.Radhakrishnan,
Judge.
Sd/-
P.S.Gopinathan,
Judge.
Sha/0302
-true copy-
P.S.to Judge.