IN THE HIGH COURT OF KERALA AT ERNAKULAM
DBA.No. 149 of 2009()
1. THE TRAVANCORE DEBVASWOM BOARD, REP.
... 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 :23/12/2009
O R D E R
P.R. RAMAN & P.R. RAMACHANDRA MENON, JJ.
................................................................................
D.B.A. No.149 OF 2009
.........................................................................
Dated this the 23rd December, 2009
O R D E R
P.R. Raman, J:
This application is filed for sanction and approval for the
construction of ‘Nalambalam’ in Thevarkavu Sree Mahavishnu
temple in Kollam Group of Travancore Devaswom Board at an
estimate cost of Rs.28,35,000/-.
2. The matter was referred to the Ombudsman and who
has recommended for sanction for the above work.
Accordingly, the application is allowed. The work may be
included in the priority list and take up the work, subject to the
budgetary provision.
P.R. RAMAN,
JUDGE.
P.R. RAMACHANDRA MENON,
JUDGE.
lk