IN THE HIGH COURT OF KERALA AT ERNAKULAM
DBA.No. 147 of 2009()
1. THE TRAVANCORE DEVASWOM BOARD,
... 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 :03/12/2009
O R D E R
P.R.RAMAN & P.R.RAMACHANDRA MENON
-------------------------------
D.B.A.No.147 of 2009
-------------------------------
Dated this the 3rd December, 2009
O R D E R
Raman, J.
This is an application to accord sanction for
effecting urgent repairs and maintenance to Sadyalayam, Malika
Building, Anakkottil and providing drainage system in Thiruvarppu
Devaswom in Kottayam Group, supported by an affidavit. It is
stated that the Board accorded administrative sanction for the
work; the work was awarded on contract to Sri.T.Sajeev at
32% excess over the sanctioned estimate rates on negotiation
with the Board; and the Board also accorded sanction for the
same. That means the estimate prepared was modified on
negotiation, without permission from this Court. However, the
Ombudsman, in his report, states that he had occasion to see the
Malika Building and Sadyalayam, and urgent repairs are to be
done. But according to him, with regard to the amount for which
DBA.No.147 of 2009
2
the work is awarded, nothing is brought to his notice to show
that it is excess.
2. In the circumstances, accepting the report of the
Ombudsman, sanction sought for is granted, and it may be
included in the priority list and will be taken up subject to
budgetary provision. We make it clear that it should also be
subject to usual audit.
D.B.A. is allowed as above.
P.R.RAMAN, JUDGE
P.R.RAMACHANDRA MENON, JUDGE
nj.