High Court Kerala High Court

The Dy. Director vs The Secy. Tdb. on 5 March, 2009

Kerala High Court
The Dy. Director vs The Secy. Tdb. on 5 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

DBAR.No. 5 of 2004()



1. THE DY. DIRECTOR, LOCAL FUND AUDIT
                      ...  Petitioner

                        Vs

1. THE SECY. TDB., TRIVANDRUM
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.U.K.RAMAKRISHNAN, SC, TDB

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :05/03/2009

 O R D E R
            P.R. RAMAN & P.S. GOPINATHAN, JJ.

        -----------------------------------------

                  D.B.A.R. No.5 of 2004

        -----------------------------------------

                  Dated: MARCH 5, 2009

                          ORDER

Raman, J.

This is a matter relating to the interim report on

the audit of accounts of 1179 ME Mandalam and

Makaravilakku Festivals at Sabarimala, Pampa and Erumeli

Devaswoms. The matter was referred to the Ombudsman. He

has filed Report No.34. We have perused the report and

the report is accepted. In the matter of buying gas,

which is the fuel used for Annadhanam, in 2004 at

Rs.280.30 per cylinder was done without inviting

tenders, having due regard to the urgency, the Ombudsman

has felt that this was bona fide exercise of power and

can be accepted and no further action need be taken in

this regard.

The audit report is accordingly closed.

P.R. RAMAN, JUDGE

P.S.GOPINATHAN, JUDGE.

WPC.

: 2 :

mt/-