High Court Kerala High Court

Travancore Devaswom Board vs The Deputy Director For Local Fund on 19 March, 2009

Kerala High Court
Travancore Devaswom Board vs The Deputy Director For Local Fund on 19 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

DBA.No. 17 of 2009()


1. TRAVANCORE DEVASWOM BOARD,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SMT.P.VIJAYAMMA

                For Respondent  : No Appearance

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

 Dated :19/03/2009

 O R D E R
                  P.R.RAMAN & P.S.GOPINATHAN, JJ.
                        --------------------------------------
                             D.B.A.No.17 of 2009
                         -------------------------------------
                           Dated 19th March, 2009

                                      ORDER

Raman, J.

The Government Pleader produced the details regarding the

amount expended at Sabarimala towards TA/DA. It is submitted by the

Government Pleader that intimations have already been given to the Local Fund

Audit and the Board. Accordingly, action of the Board in making over the

amount to the Health Department is ratified subject to the verification of the

Local Fund Audit.

This DBA is closed.

P.R.RAMAN
JUDGE

P.S.GOPINATHAN
JUDGE

TKS