IN THE HIGH COURT OF KERALA AT ERNAKULAM
No. 51 of 2007()
1. SMT. RENUKADEVI P.K.,
... Petitioner
Vs
1. THE GURUVAYOOR DEVASWOM BOARD,
... Respondent
2. GURUVAYOOR DEVASWOM MANAGEMENT
3. THE SECRETARY, DEPARTMENT OF DEVASWOM,
For Petitioner :SRI.P.SATHISAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :27/06/2007
O R D E R
K.S.Radhakrishnan
&
Antony Dominic, JJ.
========================
D.B.A.No.51 of 2007
========================
Dated this the 27th day of June, 2007.
ORDER
Radhakrishnan,J.
Application is preferred to call for the entire records leading upto
Annexure A6 and for a direction to the respondents to confirm the
auction based on the quotations and bids made on 30.6.2006 and also
for other consequential reliefs. Counsel for Guruvayoor Devaswom
submitted that they have decided to re-tender on the basis of the
decision taken by the Managing Committee on the basis of the report
dated 6.1.2007 stating that the negative film of the featre film
“Guruvayur Mahathyam” are kept in the Vijaya Colour Lab at Madras
and it has no sound and the picture is not seen clearly. The Managing
Committee which met on 10.2.2007 has resolved to re-tender the film
for getting a better amount. We find no illegality in the decision taken
by the Managing Committee. The amount paid by the petitioner by
DBA 51/07 -: 2 :-
way of E.M.D. shall be refunded to the petitioner with interest 9% from
the date of receipt of the amount, till payment.
D.B.A. is disposed of as above.
K.S.Radhakrishnan,
Judge.
Antony Dominic,
Judge.
ess 27/6