High Court Kerala High Court

The Travancore Devaswom Board vs The Deputy Examiner Local Fund … on 29 October, 2009

Kerala High Court
The Travancore Devaswom Board vs The Deputy Examiner Local Fund … on 29 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

DBA.No. 140 of 2009()


1. THE TRAVANCORE DEVASWOM BOARD,
                      ...  Petitioner

                        Vs



1. THE DEPUTY EXAMINER LOCAL FUND AUDIT,
                       ...       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 :29/10/2009

 O R D E R
                               P.R. RAMAN &
                  P.R. RAMACHANDRA MENON, JJ.
                  = = = = = = = = = = = = == == = = =
                          D.B. A. NO. 140 OF 2009
                = = = = = = = = = = = = = = = = = = = = =
         DATED THIS, THE 29TH DAY OF OCTOBER, 2009.

                                O R D E R

Raman, J.

This is an application for sanction for construction of Nalambalam,

Valiyambalam and Belikkalpura in Kaippuzha Sastha Devaswom in

Ettumanoor Group of the Travancore Devaswom Board. The application is

supported by an affidavit. The estimate comes to Rs. 20,85,000/-.

2. Heard the learned Government Pleader appearing on behalf of the

Local Fund Audit. Having considered the matter, we accord sanction as

sought for. The work may be included in the priority list and subject to

budgetary provision and priority, this may be taken. Estimate and

expenditure will be subject to audit by the Local Fund Audit, as usual.

D.B.A. is allowed.

P.R. RAMAN,
(JUDGE)

P.R. RAMACHANDRA MENON,
(JUDGE)
KNC/-