IN THE HIGH COURT OF KERALA AT ERNAKULAM
DBP.No. 52 of 2009()
1. SUO MOTU
... Petitioner
Vs
1. THE SECRETARY, COCHIN DEVASWOM BOARD
... Respondent
For Petitioner :.
For Respondent :SRI.K.GOPALAKRISHNA KURUP SC FOR CDB
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.BHAVADASAN
Dated :15/12/2010
O R D E R
Thottathil B.Radhakrishnan
&
P.Bhavadasan, JJ.
= = = = = = = = = = = = = = = = = = = = = = = =
D.B.P.No.52 of 2009
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 15th day of December, 2010.
Order
Thottathil B.Radhakrishnan, J.
This matter relates to the alleged malpractices
of an earlier Temple Advisory Committee. There is
a Vigilance Wing enquiring into the matter. The
learned Ombudsman has reported the different
aspects and had opined that necessary actions
have to be taken. Even as regards the missing
documents, a statement was called for from the
Sub Inspector of Police, Kalady Police Station
who was stated to have registered a crime. The
said officer has filed a report stating, among
other things, that a crime was registered as
Crime No.97/2010 alleging offences punishable
under Section 406 read with Section 34 IPC.
During the course of investigation, it appears
DBP52/09 -: 2 :-
that the records and connected documents have
been handed over to the complainant. We record
this submission of the investigating officer and
leave him with liberty to act in terms of the
Code of Criminal Procedure and other relevant
laws as regards the complaint. However, the CDB
will take into account the views of the learned
Ombudsman for future guidance and issue of
necessary instructions to ensure that such
incidents do not happen hereafter. The DBP
ordered accordingly.
Thottathil B.Radhakrishnan,
Judge.
P.Bhavadasan,
Judge.
Sha/1812