High Court Kerala High Court

Travancore Devaswom Board vs The Deputy Director Of Local Fund on 20 August, 2009

Kerala High Court
Travancore Devaswom Board vs The Deputy Director Of Local Fund on 20 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

DBA.No. 97 of 2009()


1. TRAVANCORE DEVASWOM BOARD,
                      ...  Petitioner

                        Vs



1. THE DEPUTY DIRECTOR OF LOCAL FUND
                       ...       Respondent

                For Petitioner  :SRI.V.KRISHNA MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :20/08/2009

 O R D E R
                  P.R. RAMAN & P. BHAVADASAN, JJ.
                 = = = = = = = = = = = = = = = = = = = = =
                               D.B.A. 97/2009
                               = = = = = = = = =

          DATED THIS, THE 13TH DAY OF AUGUST, 2009.

                                 O R D E R

Raman, J.

This is an application seeking approval of Annexure A Sabarimala

Master Plan Infrastructure Fund.

2. It is averred in the supporting affidavit that a decision was taken by

the High Power Committee held on 23.5.2009 to form an Infrastructure

fund for mobilization of the fund for implementation of the Master Plan.

The object is to mobilize requisite resources for undertaking the various

developmental activities as proposed in the Master Plan through

sponsorships and donations so that the resources of the Travancore

Devaswom Board are not depended on for the same.

3. Annexure A is the draft deed which was forwarded to the

Ombudsman for filing his report. At the time of hearing the matter by the

Ombudsman, the Devaswom Commissioner himself had suggested some

amendments to the draft and accordingly, a revised draft prepared by him

has been submitted to this Court along with the report of the Ombudsman

for approval.

D.B.A. 97/2009 2

After considering the proposal and after hearing the parties, we

are of the opinion that in order to mobilize such huge amount it is

necessary to win the confidence of the people and for that, it must be

transparent besides person of high repute and having held high

position in life must be included as patron.

In the circumstances, Mr. Justice Arijith Pasayath, Former

Judge of the Honourable Supreme Court of India be included as Chief

Patron and other patrons to be included be taken up in consultation

with him. The Chief Commissioner may convey the suggestion to

Mr. Justice Arijith Pasayath and obtain consent.

Post on 18.8.2009.

P.R. RAMAN, (JUDGE)

P. BHAVADASAN, (JUDGE)

knc/-