IN THE HIGH COURT OF KERALA AT ERNAKULAM
DBA.No. 113 of 2009()
1. THE TRAVANCORE DEVASWOM BOARD,
... Petitioner
Vs
1. THE DEPUTY EXAMINER,
... Respondent
For Petitioner :SRI.K.N.VENUGOPALA PANICKER, SC, TDB
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :29/10/2009
O R D E R
P.R. RAMAN &
P.R. RAMACHANDRA MENON, JJ.
= = = = = = = = = = = = == == = = =
D.B.A. NO. 113 OF 2009
= = = = = = = = = = = = = = = = = = = = =
DATED THIS, THE 29TH DAY OF OCTOBER, 2009.
O R D E R
Raman, J.
The prayer is to accord sanction for reconstruction of the Devi
Temple in Nettoorkottukavu Devaswom in Thrikkariyoor Group under the
Travancore Devaswom Board. The matter was referred to the Ombudsman
and it is recommended that such reconstruction is required as the Sreekovil
of the Temple is old and is in a dilapidated condition.
2. Having heard both sides, the sanction sought for is accorded. The
estimate and other expenditure incurred will be subject to audit. The work
will also be included in the priority list and will be taken up subject to
budgetary provision.
D.B.A. is Closed.
P.R. RAMAN,
(JUDGE)
P.R. RAMACHANDRA MENON,
(JUDGE)
KNC/-