High Court Kerala High Court

The Secretary Cochin Devaswom … vs The Deputy Director on 22 December, 2010

Kerala High Court
The Secretary Cochin Devaswom … vs The Deputy Director on 22 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

DBA.No. 143 of 2010()


1. THE SECRETARY COCHIN DEVASWOM BOARD.
                      ...  Petitioner

                        Vs



1. THE DEPUTY DIRECTOR,
                       ...       Respondent

                For Petitioner  :SRI.N.RAGHURAJ,SC,COCHIN DEVASWOM BOARD

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :22/12/2010

 O R D E R

THOTTATHIL.B.RADHAKRISHNAN & P.BHAVADASAN, JJ.

————————————————————————

DBA No.143 of 2010

————————————————————————

Dated 22nd December 2010

Order

Thottathil.B.Radhakrishnan, J.

We have perused the affidavit and the materials

submitted by the Cochin Devaswom Board. We order that the Board

will place the materials and its statements in this affidavit before the

learned Ombudsman and if the project is cleared by the learned

Ombudsman, the work can be carried out as if sanction has been

granted by this court.

The D.B.A. is ordered accordingly.

THOTTATHIL.B.RADHAKRISHNAN,
JUDGE

P.BHAVADASAN, JUDGE

sta

2

3