IN THE HIGH COURT OF KERALA AT ERNAKULAM
DBA.No. 136 of 2010()
1. COCHIN DEVASWOM BOARD, REP BY ITS
... Petitioner
Vs
1. DEPUTY DIRECTOR, LOCAL FUND AUDIT
... Respondent
For Petitioner :SRI.C.E.UNNIKRISHNAN,SC,COCHIN DEV.BOAR
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :02/02/2011
O R D E R
Thottathil B.Radhakrishnan
&
P.S.Gopinathan, JJ.
= = = = = = = = = = = = = = = = = = = = = = = =
D.B.A.No.136 of 2010
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 2nd day of February, 2011.
Order
Thottathil B.Radhakrishnan, J.
The request in this application is for permission
to CDB to commence and complete Maramathu works
for which the probable estimated cost will be
less than Rs.5 lakhs. We have perused the report
of the learned Ombudsman. We are of the view that
the arrangements made in relation to TDB matters
could be applied to CDB matters also.
Accordingly, we order that the directions
contained in the order of this Court dated 7th
September, 2010 on WP(C).16438/2010 will apply to
CDB also. Accordingly, we direct that henceforth,
while the Board has to seek permission for works,
expenditure of which would be above Rs.1 lakh, up
to a limit of Rs.5 lakhs, such permission would
DBA136/10 -: 2 :-
be sought for from the learned Ombudsman, who may
grant sanction, if satisfied, and for all
expenditures above Rs.5 lakhs, the Board will
present its proposal before the Ombudsman, obtain
the opinion of the Ombudsman and place it before
this Court along with the application for
sanction. It is further ordered that the
appropriate Temple Advisory Committee will be at
liberty to place its views before the learned
Ombudsman. In appropriate cases, learned
Ombudsman will also notify the Local Fund Audit
and call for remarks, if needed. DBA ordered
accordingly.
Sd/-
Thottathil B.Radhakrishnan,
Judge.
Sd/-
P.S.Gopinathan,
Judge.
Sha/0302
-true copy-
P.S.to Judge.