High Court Kerala High Court

The Travancore Devaswom Board vs The Deputy Examiner on 16 July, 2009

Kerala High Court
The Travancore Devaswom Board vs The Deputy Examiner on 16 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

DBA.No. 82 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.BHAVADASAN

 Dated :16/07/2009

 O R D E R
              P.R.RAMAN & P.BHAVADASAN, JJ.

                   -------------------------------

                      D.B.A. No.82 of 2009

                   -------------------------------

                  Dated this the 16th July, 2009

                         J U D G M E N T

Raman, J.

Since the Sankrama Vanibham has already

commenced, the question of granting any previous sanction does

not arise. Motion should have been made for such sanction

earlier. However, after the finalisation of the tenders, the

procedure adopted will be examined by the audit. Accordingly,

D.B.A. is closed.

P.R.RAMAN, JUDGE

P.BHAVADASAN , JUDGE.

nj.