IN THE HIGH COURT OF KERALA AT ERNAKULAM
DBA.No. 143 of 2010()
1. THE SECRETARY COCHIN DEVASWOM BOARD.
... Petitioner
Vs
1. THE DEPUTY DIRECTOR,
... Respondent
For Petitioner :SRI.N.RAGHURAJ,SC,COCHIN DEVASWOM BOARD
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.BHAVADASAN
Dated :22/12/2010
O R D E R
THOTTATHIL.B.RADHAKRISHNAN & P.BHAVADASAN, JJ.
————————————————————————
DBA No.143 of 2010
————————————————————————
Dated 22nd December 2010
Order
Thottathil.B.Radhakrishnan, J.
We have perused the affidavit and the materials
submitted by the Cochin Devaswom Board. We order that the Board
will place the materials and its statements in this affidavit before the
learned Ombudsman and if the project is cleared by the learned
Ombudsman, the work can be carried out as if sanction has been
granted by this court.
The D.B.A. is ordered accordingly.
THOTTATHIL.B.RADHAKRISHNAN,
JUDGE
P.BHAVADASAN, JUDGE
sta
2
3