IN THE HIGH COURT OF KERALA AT ERNAKULAM
DBP.No. 51 of 2010()
1. N.VENUGOPAL
... Petitioner
Vs
1. TRAVANCORE DEVASWOM BOARD,NANTHANCODE
... Respondent
For Petitioner :..
For Respondent :SRI.K.N.VENUGOPALA PANICKER,SC FOR TDB
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :27/10/2010
O R D E R
Thottathil B.Radhakrishnan
&
S.S.Satheesachandran, JJ.
= = = = = = = = = = = = = = = = = = = = = = = =
D.B.P.No.51 of 2010 & Report No.129/2010
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 27th day of October, 2010.
Order
Thottathil B.Radhakrishnan, J.
We record the report of the learned Ombudsman to
the effect that it is absolutely necessary that
the temple property is appropriately fenced after
providing proper basement since there is soil
erosion as well as removal of soil by strangers
from the temple property. It is also necessary
that adequate maintenance is provided to the
Sreekovil. It is pointed out that for the last
two years, there was no response from the
Devaswom Board in spite of the complaint to the
learned Ombudsman. We record the learned
Ombudsman’s report and direct the TDB to ensure
that all works as required to be done in terms of
the said report will be appropriately carried out
DBP51/10 -: 2 :-
within an outer limit of nine months from now,
without fail and progress report in every three
months shall be filed before the learned
Ombudsman in compliance of these directions. The
learned Ombudsman will, if not satisfied with the
progress reports, intimate the matter to this
Court. DBP ordered accordingly.
Communicate to the learned Ombudsman.
Thottathil B.Radhakrishnan,
Judge.
S.S.Satheesachandran,
Judge.
Sha/2810