IN THE HIGH COURT OF KERALA AT ERNAKULAM
DBA.No. 129 of 2009()
1. TRAVANCORE DEVASWOM BOARD,
... Petitioner
Vs
1. DEPUTY DIRECTOR FOR 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.R.RAMACHANDRA MENON
Dated :22/10/2009
O R D E R
P.R. RAMAN & P.R. RAMACHANDRA MENON, JJ.
...............................................................................
D.B.A.Nos. 129 & 130 OF 2009
.........................................................................
Dated this the 22nd October, 2009
O R D E R
P.R. Raman, J:
Both these applications relate to installation of new machinery
for preparation of ‘Aravana’. This Court had passed an order dated
20.08.2009 in DBA No. 108 of 2009 permitting the Board to call for
the tenders, subject to the condition that the finalisation of tender and
further proceedings would be only with the approval of this Court.
2. Pursuant to the said order, tenders have been called for.
These application are moved for final sanction. Applications are
supported by affidavits.
3. Heard the learned Government Pleader as well as the
Standing Counsel for the Board.
In the facts and circumstances in the affidavit, sanction is
accorded. The estimate and other expenditure relating to the work will
be subject to usual audit.
P.R. RAMAN,
JUDGE.
P.R. RAMACHANDRA MENON,
JUDGE.
lk