High Court Kerala High Court

The Travancore Debvaswom Board vs The Deputy Examiner on 23 December, 2009

Kerala High Court
The Travancore Debvaswom Board vs The Deputy Examiner on 23 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

DBA.No. 149 of 2009()



1. THE TRAVANCORE DEBVASWOM BOARD, REP.
                      ...  Petitioner

                        Vs

1. THE DEPUTY EXAMINER
                       ...       Respondent

                For Petitioner  :SRI.K.N.VENUGOPALA PANICKER, SC, TDB

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :23/12/2009

 O R D E R
      P.R. RAMAN & P.R. RAMACHANDRA MENON, JJ.
             ................................................................................
                           D.B.A. No.149 OF 2009
              .........................................................................
                 Dated this the 23rd December, 2009

                                         O R D E R

P.R. Raman, J:

This application is filed for sanction and approval for the

construction of ‘Nalambalam’ in Thevarkavu Sree Mahavishnu

temple in Kollam Group of Travancore Devaswom Board at an

estimate cost of Rs.28,35,000/-.

2. The matter was referred to the Ombudsman and who

has recommended for sanction for the above work.

Accordingly, the application is allowed. The work may be

included in the priority list and take up the work, subject to the

budgetary provision.

P.R. RAMAN,
JUDGE.

P.R. RAMACHANDRA MENON,
JUDGE.

lk