Kerala High Court
The Chief Officer (General) vs The Deputy Director on 5 October, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
DBP.No. 68 of 2010()
1. THE CHIEF OFFICER (GENERAL)
... Petitioner
Vs
1. THE DEPUTY DIRECTOR, LOCAL FUND AUDIT
... Respondent
For Petitioner :SRI.V.KRISHNA MENON, SC FOR TDB
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.BHAVADASAN
Dated :05/10/2010
O R D E R
THOTTATHIL B. RADHAKRISHNAN & P. BHAVADASAN, JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
D.B.P. No. 68 of 2010
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 5th day of October, 2010.
ORDER
Thottathil B. Radhakrishnan, J,
Perused the report of the learned Ombudsman.
Sanction as sought for is granted.
DBP is ordered accordingly.
Thottathil B. Radhakrishnan,
Judge
P. Bhavadasan,
Judge
sb.