IN THE HIGH COURT OF KERALA AT ERNAKULAM
DBP.No. 12 of 2010()
1. SUO MOTU
... Petitioner
Vs
1. THE SECRETARY,TDB, TVM.
... Respondent
For Petitioner :..
For Respondent :SRI.V.KRISHNA MENON -SC TDB
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :18/02/2010
O R D E R
THOTTATHIL B.RADHAKRISHNAN,
&
P.S.GOPINATHAN, JJ.
-------------------------------------------
D.B.P.No.12 OF 2010
-------------------------------------------
Dated this the 18th day of February, 2010
O R D E R
Thottathil B.Radhakrishnan, J.
Having considered the matter, we are in complete
agreement with the views of the learned Ombudsman.
Therefore, we hereby direct that the Travancore Devaswom
Board will act only in conformity with the findings of the learned
Ombudsman. The TDB, as a matter of fact, always plead non-
availability of funds. They have taken an insurance cover.
Beyond that, as stated by the learned Ombudsman, if the Board
wants to honour the request of the Government, it is up to the
Board to do so. But that shall not be done without prior approval
of this Court. This report is hence closed.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
Sd/-
P.S.GOPINATHAN,
Judge.
kkb.18/02.