High Court Kerala High Court

The Travancore Devaswom Board vs The Deputy Examiner on 6 November, 2009

Kerala High Court
The Travancore Devaswom Board vs The Deputy Examiner on 6 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

DBA.No. 138 of 2009()


1. THE TRAVANCORE DEVASWOM BOARD,
                      ...  Petitioner

                        Vs



1. THE DEPUTY EXAMINER, LOCAL FUND AUDIT,
                       ...       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 :06/11/2009

 O R D E R
                            P.R. RAMAN &
                  P.R. RAMACHANDRA MENON, JJ.
                  = = = = = = = = = = = = == == = = =
                         D.B.A. NO. 138 OF 2009
                = = = = = = = = = = = = = = = = = = = = =
       DATED THIS, THE 6TH DAY OF NOVEMBER, 2009.

                               O R D E R

Raman, J.

Application is for according sanction for effecting improvements

to the parking ground at Alampally compound in Erumeli Devaswom in

Changanasserry Group under the Travancore Devaswom Board for an

estimate of Rs. 15,25,000/-. The main expense is for supplying and

paving with shot blasted inter locking cement pavers to the ground

laying over well consolidated sand layer in line and level and filling the

gap with sand. Similar application was moved in the previous year for

Rs.17,90,000/- which was closed after submitting a report by the

Ombudsman and now a revised estimate is submitted reducing only Rs.

2, 65,000/-. The matter was again referred to Ombudsman who has

suggested that tarring will be advantageous compared to the high cost

that may have to be incurred in case the application as such is allowed.

In the circumstances, without prejudice to the right of the Board

to move an appropriate application seeking sanction for tarring the area

D.B.A. 138/2009 2

which is to be completed before the present season starts, sanction sought

for is declined.

P.R. RAMAN,
(JUDGE)

P.R. RAMACHANDRA MENON,
(JUDGE)
KNC/-