High Court Kerala High Court

Travancore Devaswom Board vs The Deputy Director Of Local Fund on 30 July, 2009

Kerala High Court
Travancore Devaswom Board vs The Deputy Director Of Local Fund on 30 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

DBA.No. 98 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 :30/07/2009

 O R D E R
                   P.R. RAMAN & P. BHAVADASAN, JJ.
               - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                             D.B.A. No. 98 of 2009
                  - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                    Dated this the 30th day of July, 2009.

                                         ORDER

Bhavadasan, J,

This is an application filed by the Travancore

Devaswom Board seeking permission of this court to undertake

supply of two deck steel cots in the police barracks – D at

Sabarimala.

2. In the affidavit sworn to by the officer of the

Board, it is pointed out that the inflow of pilgrims to

Sabarimala is increasing year by year and more and more

police personnel are required to manage the situation. There

is accute accommodation problem for the police men put on

special duty. In order to provide accommodation to them,

police authorities had made request to supply sufficient

number of cots. Executive Engineer of the Board has prepared

an estimate for Rs.24,90,000/- for supply of cots similar to the

ones purchased in the previous year. The copy of the estimate

D.B.A.98/2009. 2

is marked as Annexure A. The Board has given its administrative

sanction and it is pointed out that the acquisition of cots is

absolutely necessary.

Considering the requirement and necessity, and also the

fact that the Board has approved the same and since no objection

raised from any quarter, the request is only to be allowed.

This application is allowed subject to the Local Fund

Audit.

P.R. Raman,
Judge

P. Bhavadasan,
Judge

sb.