IN THE HIGH COURT OF KERALA AT ERNAKULAM
DBP.No. 73 of 2009()
1. SRI.RAMACHANDRAN.T.K,'SUDARSANA'LAYAM S
... Petitioner
Vs
1. THE SECRETARY,COCHIN DEVASWOM BOARD,TSR
... Respondent
For Petitioner :...
For Respondent :SRI.C.E.UNNIKRISHNAN,SC FOR CDB
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :17/12/2009
O R D E R
P.R. RAMAN &
P.R. RAMACHANDRA MENON, JJ.
-----------------------------------------------
D.B.P. No. 73 of 2009
--------------------------------
Dated, this the 17th day of December, 2009
O R D E R
P.R. Raman, J.
CDB Report No.168 of 2009 in Complaint No.206 of 2009 Ombudsman
is based on the complaint that six tickets for ‘pattucharthu’ issued on
11.06.2009, 12.06.2009, 14.06.2009 and 15.06.2009 were found in a register
book. No satisfactory explanation was offered by the employees in the
counter. Though it is said that action will be taken to transfer the employees
during the Mandalam season, no Vigilance Wing is functioning in the Cochin
Devaswom Board. We have considered the report. While issuing tickets, the
Board may consider issuing instruction by way of circulars so as to ensure
that the issuing clerk should put his initial on the ticket issued so the
concerned clerk could be made liable if such lapses are noticed in future. He
also direct that steps be taken for constituting Vigilance Wing in Cochin
Devaswom Board for conducting surprise visit to all the temples. Subject to
the above direction and compliance thereof, DBP is closed.
P.R. RAMAN, JUDGE
P. R. RAMACHANDRA MENON, JUDGE
dnc