IN THE HIGH COURT OF KERALA AT ERNAKULAM
DBA.No. 159 of 2009()
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 P.R.RAMAN
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :23/12/2009
O R D E R
P.R. RAMAN & P.R. RAMACHANDRA MENON, JJ.
................................................................................
D.B.A. No. 159 OF 2009
.........................................................................
Dated this the 23rd December, 2009
O R D E R
P.R. Raman, J:
This application is filed for sanction for finalization of
auction conducted by Anirudheswaram Devaswom under
Thiruvalla Group of Travancore Devaswom Board in respect of
licensing of room Nos. 4 and 6 of shopping complex attached to
the Devaswom. The application is supported by an affidavit
filed by the Secretary of the Board. It is averred that quotations
were received in respect of the rooms in question and that the
quotation for the rooms other than room No.6 was lower than the
previous amount. The auction for room No.6 was closed in
favour of one Padmanabhan for Rs. 1020/- per month as
against Rs.650/-. Re-auction was conducted in respect of other
rooms. There was nobody in the auction and since the
quotations received in respect of the rooms other than room No.4
were less than the previous year, the auction in respect of those
rooms were adjourned. The auction in respect of room No.4
D.B.A. No. 159 OF 2009
2
was confirmed in respect of one Dr.K. Ravi, since quotation was
received for Rs.1255/- as against Rs.1015/- of the previous
year. Details of the tender are furnished in paragraph No.5 of
the affidavit, stating that nobody has offered more than what is
offered by the aforesaid persons.
In the above facts and circumstances, sanction is accorded,
as sought for.
P.R. RAMAN,
JUDGE.
P.R. RAMACHANDRA MENON,
JUDGE.
lk