High Court Kerala High Court

The Travancore Devaswom Board vs The Deputy Examiner on 5 February, 2009

Kerala High Court
The Travancore Devaswom Board vs The Deputy Examiner on 5 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

DBA.No. 99 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 C.T.RAVIKUMAR

 Dated :05/02/2009

 O R D E R
               P.R.RAMAN & C.T.RAVIKUMAR, JJ.

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

                      D.B.A. No.99 of 2008

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

                 Dated this the 5th February, 2009

                             O R D E R

Raman, J.

The matter relates to construction of a compound

wall enclosing the land belonging to Thiruchittur Devaswom in

Ulloor Group. The matter was referred to Ombudsman. As we

felt that the estimated cost for construction of the compound wall

is huge, let the matter be verified and ascertain whether it is

absolutely necessary to construct a compound wall or whether a

barbed fencing will be sufficient and referred the matter to

Ombudsman. Ombudsman, after necessary consideration

submitted his report, based on which this Court passed an order

on 4.12.2008, directing the Devaswom to demarcate the

boundary and to construct a basement, and thereafter to submit

a revised estimate for construction of a compound wall on two

sides and barbed fencing on the other two sides. Except to seek

adjournment in the matter, nothing so far reported to have been

DBA.99/2008

2

done by the Devaswom. In these circumstances, we close this

matter. The direction contained in our order dated 4.12.2008

shall be complied with and compliance report to be filed along

with the revised estimate for construction of a compound wall on

two sides and barbed fencing on the other two sides, within three

weeks. Subject to the above, this DBA is closed.

P.R.RAMAN, JUDGE

C.T.RAVIKUMAR, JUDGE.

nj.