IN THE HIGH COURT OF KERALA AT ERNAKULAM
DBA.No. 142 of 2010()
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 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.A.No.142 of 2010
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 15th day of December, 2010.
Order
Thottathil B.Radhakrishnan, J.
Following Annexure IV order, we direct the
petitioner to move the learned Ombudsman and if
the suggestion now made regarding the
construction of semi permanent Oottupura in
Moovattupuzha Devaswom in Thrikkariyoor Group is
found appropriate by the learned Ombudsman, it
shall be treated that sanction has been granted.
DBA ordered accordingly.
Thottathil B.Radhakrishnan,
Judge.
P.Bhavadasan,
Judge.
Sha/1712