High Court Kerala High Court

The Travancore Devaswom Board vs The Deputy Examiner on 5 November, 2009

Kerala High Court
The Travancore Devaswom Board vs The Deputy Examiner on 5 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

DBA.No. 44 of 2009()



1. THE TRAVANCORE DEVASWOM BOARD
                      ...  Petitioner

                        Vs

1. THE DEPUTY EXAMINER
                       ...       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 :05/11/2009

 O R D E R
        P.R. RAMAN & P.R. RAMACHANDRA MENON, JJ.
             ................................................................................
                            D.B.A.No. 44 OF 2009
              .........................................................................
                    Dated this the 5th November, 2009

                                          O R D E R

P.R. Raman, J:

This application is filed to accord sanction for providing

copper sheet roofing and repairs to the Sreekovil and Mandapam

in Kelamangalam Devaswom in Ulloor Group. The application is

supported by an affidavit . Annexure-II produced along with the

application would show that administrative sanction was

accorded by the Board at an estimated cost of Rs.Fifteen

Lakhs and thirty thousand only. Annexure-I is the detailed

estimate.

2. By order dated 21.05.2009, the matter was referred to

the Ombudsman to ascertain as to whether

in the place of copper sheet roofing, tile roofing can be done

and to explore the possibilities. The Ombudsman, having given

due regard to the shape of the Sreekovil (round shape) and

non-availability of the tiles now used, has recommended that

suggestion for copper sheet roofing may be approved.

Subsequently, when the matter came up for consideration on

17.09.2009, the Board was directed to file a statement regarding

D.B.A.No. 44 OF 2009
2

the income generated from the temple for the past two years.

Pursuant to the said direction, a statement has been filed by the

Board, which shows that the expenditure is more than the

income.

3. However, considering the fact that there is leakage in

the Sreekovil, roofing is certainly required . Accordingly, we

accord sanction, as prayed for . The said item of work will be

included in the priority list. However, the Devaswom may

explore the possibilities of obtaining sponsors or collecting

sizable amounts from the public through the Temple Advisory

Committee.

The Devaswom Board Application is disposed of as above.

P.R. RAMAN,
JUDGE.

P.R. RAMACHANDRA MENON,
JUDGE.

lk