High Court Kerala High Court

Travancore Devaswom Board vs The Deputy Director Of Local Fund on 15 October, 2009

Kerala High Court
Travancore Devaswom Board vs The Deputy Director Of Local Fund on 15 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

DBA.No. 120 of 2009()


1. TRAVANCORE DEVASWOM BOARD,
                      ...  Petitioner

                        Vs



1. THE DEPUTY DIRECTOR OF LOCAL FUND
                       ...       Respondent

                For Petitioner  :SMT.P.VIJAYAMMA

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :15/10/2009

 O R D E R
        P.R. RAMAN & P.R. RAMACHANDRA MENON, JJ.
             ...............................................................................

                            DBA No. 120 OF 2009

              .........................................................................
                    Dated this the 15th October , 2009

                                         O R D E R

P.R. Raman, J:

The prayer in this Application is to approve the estimate

submitted for supply of two deck steel cots to the Police Dormitory at

Pampa and also to grant permission to the Board to undertake the

said work for arranging accommodation to the policemen on special

duty at Pampa. The application is supported by an affidavit.

2. Heard the learned Government Pleader also.

3. In the facts and circumstances, permission sought for is

granted. The estimate and other matters will be, as usual, subject to

the audit.

The Devaswom Board Application is allowed.

P.R. RAMAN,
JUDGE.

P.R. RAMACHANDRA MENON,
JUDGE.

lk