IN THE HIGH COURT OF KERALA AT ERNAKULAM
DBP.No. 67 of 2010()
1. THE CHIEF ENGINEER (GENERAL), TDB
... Petitioner
Vs
1. THE DEPUTY DIRECTOR, LOCAL FUND AUDIT
... Respondent
For Petitioner :SRI.V.KRISHNA MENON, SC, 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. 67 of 2010
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 5th day of October, 2010.
ORDER
Thottathil B. Radhakrishnan, J,
This matter relates to sanction for repair and
maintenance of Nandavanam toilet block at Erumeli.
Perused the report. We are satisfied that the sanction as
sought for can be granted. Hence the request is allowed.
2. We have heard learned Standing Counsel for
the TDB appearing in Sabarimala matters and Senior
Advocate Sri. Govind K. Bharathan, whose assistance was
sought for to suggest ways and means for maintaining toilet
blocks at Erumeli, Sannidhanam etc during the Sabarimala
seasons, since this court is of the view that the present
managerial approach really brings out nothing good either
for the devotees or for the environment. The toilet blocks
are being auctioned out every year. This may result in
generating some amount. But that is not the purpose of
toilet blocks. The necessity to have toilet blocks for the
DBP.67/2010. 2
devotees is unquestionable. Equally, the requirement to
maintain the toilets having regard to its object is also
unquestionable.
3. Therefore, we need the TDB and good spirited
individuals and organizations inclined to serve for the
welfare of the devotees to suggest ways and means for
affording services of toilets, if possible, free of cost for the
devotees. The TDB will also have to forgo the income
generated by auctioning out the running of the toilet blocks.
Let this order be communicated to the learned Ombudsman,
before whom any such organization will be entitled to place
its views, so that a comprehensive report with the views of
the TDB and Devaswom Commissioner can be placed by the
learned Ombudsman without any delay. We are sure that
Senior Counsel Sri. Govind K. Bharathan will use his good
office to motivate the probable organizations to appear
before the learned Ombudsman in furtherance of this order.
It would also be open to the learned Ombudsman to issue
notice to different organizations including Ayyappa Seva
DBP.67/2010. 3
Sangham and such organizations, whose presence may be
found conducive for a positive result oriented way ahead in
handling the issue.
DBP is ordered accordingly.
Thottathil B. Radhakrishnan,
Judge
P. Bhavadasan,
Judge
sb.