IN THE HIGH COURT OF KERALA AT ERNAKULAM
DBP.No. 46 of 2010()
1. THE TEMPLE ADVISORY COMMITTEE
... Petitioner
Vs
1. THE SECRETARY,TDB & OTHERS
... Respondent
For Petitioner :.....
For Respondent :SRI.K.N.VENUGOPALA PANICKER, SC, TDB
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.46 of 2010
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 15th day of December, 2010.
Order
Thottathil B.Radhakrishnan, J.
We have perused the report of the learned
Ombudsman. We find that the Board had to finalise
the estimate. The learned counsel for the TDB
States that the estimate has been prepared by the
Chief Engineer and forwarded to the Board for
consideration. Let that be finalised within a
period of one month from now and placed before
the learned Ombudsman on whose approval it could
be taken that sanction has been granted and the
work shall be taken up in terms of the report of
the learned Ombudsman and concluded at the
earliest within such time frame as may be fixed
DBP46/10 -: 2 :-
by the learned Ombudsman. DBP ordered
accordingly.
Thottathil B.Radhakrishnan,
Judge.
P.Bhavadasan,
Judge.
Sha/1712