High Court Kerala High Court

Travancore Devaswom Board vs Deputy Director For Local Fund … on 27 August, 2009

Kerala High Court
Travancore Devaswom Board vs Deputy Director For Local Fund … on 27 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

DBA.No. 110 of 2009()



1. TRAVANCORE DEVASWOM BOARD
                      ...  Petitioner

                        Vs

1. DEPUTY DIRECTOR FOR LOCAL FUND ACCOUNTS
                       ...       Respondent

                For Petitioner  :SRI.V.KRISHNA MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :27/08/2009

 O R D E R

P.R.RAMAN & P.BHAVADASAN, JJ.

——————————————————–

DBA 110 OF 2009

——————————————————–

Dated 27th August 2009

Order

RAMAN, J.

This is an application for approving Annexure-A estimate

and permit the petitioner to undertake the work of design,

supply, installation and commissioning of clarified based water

purification plant for Bhasmakulam at Sabarimala, supported by

an affidavit.

2. We heard both sides. In the circumstances of the case,

the application is allowed. Annexure A estimate is approved and

the petitioner is permitted to undertake the work of design,

supply, installation and commissioning of clarified based water

purification plant for Bhasmakulam at Sabarimala.

P.R.RAMAN, JUDGE

P.BHAVADASAN, JUDGE

sta

2

3