High Court Kerala High Court

The Chief Officer (General) vs The Deputy Director on 5 October, 2010

Kerala High Court
The Chief Officer (General) vs The Deputy Director on 5 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

DBP.No. 68 of 2010()



1. THE CHIEF OFFICER (GENERAL)
                      ...  Petitioner

                        Vs

1. THE DEPUTY DIRECTOR, LOCAL FUND AUDIT
                       ...       Respondent

                For Petitioner  :SRI.V.KRISHNA MENON, SC FOR TDB

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :05/10/2010

 O R D E R
     THOTTATHIL B. RADHAKRISHNAN & P. BHAVADASAN, JJ.
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                                D.B.P. No. 68 of 2010
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                   Dated this the 5th day of October, 2010.

                                            ORDER

Thottathil B. Radhakrishnan, J,

Perused the report of the learned Ombudsman.

Sanction as sought for is granted.

DBP is ordered accordingly.

Thottathil B. Radhakrishnan,
Judge

P. Bhavadasan,
Judge

sb.