High Court Kerala High Court

Smt. Renukadevi P.K vs The Guruvayoor Devaswom Board on 27 June, 2007

Kerala High Court
Smt. Renukadevi P.K vs The Guruvayoor Devaswom Board on 27 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

 No. 51 of 2007()


1. SMT. RENUKADEVI P.K.,
                      ...  Petitioner

                        Vs



1. THE GURUVAYOOR DEVASWOM BOARD,
                       ...       Respondent

2. GURUVAYOOR DEVASWOM MANAGEMENT

3. THE SECRETARY, DEPARTMENT OF DEVASWOM,

                For Petitioner  :SRI.P.SATHISAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :27/06/2007

 O R D E R


                             K.S.Radhakrishnan

                                          &

                             Antony Dominic, JJ.

                ========================

                            D.B.A.No.51 of 2007

                ========================


                Dated this the 27th  day of June, 2007.


                                      ORDER

Radhakrishnan,J.

Application is preferred to call for the entire records leading upto

Annexure A6 and for a direction to the respondents to confirm the

auction based on the quotations and bids made on 30.6.2006 and also

for other consequential reliefs. Counsel for Guruvayoor Devaswom

submitted that they have decided to re-tender on the basis of the

decision taken by the Managing Committee on the basis of the report

dated 6.1.2007 stating that the negative film of the featre film

“Guruvayur Mahathyam” are kept in the Vijaya Colour Lab at Madras

and it has no sound and the picture is not seen clearly. The Managing

Committee which met on 10.2.2007 has resolved to re-tender the film

for getting a better amount. We find no illegality in the decision taken

by the Managing Committee. The amount paid by the petitioner by

DBA 51/07 -: 2 :-

way of E.M.D. shall be refunded to the petitioner with interest 9% from

the date of receipt of the amount, till payment.

D.B.A. is disposed of as above.

K.S.Radhakrishnan,

Judge.

Antony Dominic,

Judge.

ess 27/6