IN THE HIGH COURT OF KERALA AT ERNAKULAM
DBA.No. 72 of 2008()
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 T.R.RAMACHANDRAN NAIR
Dated :26/06/2008
O R D E R
P.R. RAMAN &
T.R. RAMACHANDRAN NAIR, JJ.
= = = = = = = = = = = = = = = = = = = =
D.B.A. NO. 72 OF 2008
= = = = = = = = = = = = = = = = = = = = = =
DATED THIS, THE 26TH DAY OF JUNE, 2008.
O R D E R
Raman, J.
As per order dated 8.2.2006 in DBA 98/2005, this Court
permitted creation of two additional Divisional Accountants, one post of
Junior Superintendent and one post of Head Accountant on a temporary
basis for one year enabling the Devaswom Board to approach this Court for
continuing the post in case necessity arises. The present application is
filed virtually seeking to continue the post in the same manner though the
prayer made in the application is for creation of post.
2. We have heard the learned Government Pleader appearing on
behalf of the Local Fund. In the light of the order passed by this court in
DBA 98/2005 and in view of the continued necessity pointed out in the
affidavit filed along with the application, we permit continuance of those
posts for a period of one year purely on provisional basis after an artificial
break for a few days.
The DBA is closed.
P.R. RAMAN,
(JUDGE)
T.R. RAMACHANDRAN NAIR,
(JUDGE)
knc/-