IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34576 of 2010(V)
1. MR.A.G.RAVINDRAN,
... Petitioner
Vs
1. COCHIN DEVASWOM,
... Respondent
2. SPECIAL DEVASWOM COMMISSIONER,
3. THIRUVANANTHAPURAM GROUP ASSISTANT
For Petitioner :SRI.S.R.DAYANANDA PRABHU
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.BHAVADASAN
Dated :18/11/2010
O R D E R
THOTTATHIL B.RADHAKRISHNAN &
P. BHAVADASAN, JJ.
-------------------------------------------
W.P(C).No.34576 OF 2010
-------------------------------------------
Dated this the 18th day of November, 2010
JUDGMENT
Thottathil B.Radhakrishnan, J.
The petitioner was the successful bidder for different
preceding years, even continuously, for the contract in relation
to ‘Vedi Vazhipadu’ for Sree Kurumba Bhagavathi Temple in
Kodungallur. He has come to this Court now because the
Devaswom Board insists on production of explosives licence at
the time of auction. In fact, he stands by Ext.P3 judgment issued
by this Court during the previous years. All that is required is
that if the operator, following the successful auction, needs to
hold any particular licence, he should have it. This is all that is
meant by saying that if he has a short fire licence, he can carry
out the operation as stated in Ext.P3. Learned Senior
Government Pleader says that the ADM has instructed that in so
far as the Kodungallur temple is concerned, the CDB has licence
for the storage of explosives. Therefore, the petitioner can be
WPC.34576/10
2
permitted to participate in the auction and if he becomes the
successful tenderer, he will be granted the work on production
of such licence as may be required for an operator in terms of
the law relating to explosives. The writ petition is ordered
accordingly.
THOTTATHIL B.RADHAKRISHNAN,
Judge.
P.BHAVADASAN,
Judge.
kkb.18/11.