IN THE HIGH COURT OF KERALA AT ERNAKULAM
DBAR.No. 5 of 2004()
1. THE DY. DIRECTOR, LOCAL FUND AUDIT
... Petitioner
Vs
1. THE SECY. TDB., TRIVANDRUM
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.U.K.RAMAKRISHNAN, SC, TDB
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :05/03/2009
O R D E R
P.R. RAMAN & P.S. GOPINATHAN, JJ.
-----------------------------------------
D.B.A.R. No.5 of 2004
-----------------------------------------
Dated: MARCH 5, 2009
ORDER
Raman, J.
This is a matter relating to the interim report on
the audit of accounts of 1179 ME Mandalam and
Makaravilakku Festivals at Sabarimala, Pampa and Erumeli
Devaswoms. The matter was referred to the Ombudsman. He
has filed Report No.34. We have perused the report and
the report is accepted. In the matter of buying gas,
which is the fuel used for Annadhanam, in 2004 at
Rs.280.30 per cylinder was done without inviting
tenders, having due regard to the urgency, the Ombudsman
has felt that this was bona fide exercise of power and
can be accepted and no further action need be taken in
this regard.
The audit report is accordingly closed.
P.R. RAMAN, JUDGE
P.S.GOPINATHAN, JUDGE.
WPC.
: 2 :
mt/-