High Court Kerala High Court

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

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

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

DBA.No. 141 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 :05/11/2009

 O R D E R
        P.R. RAMAN & P.R. RAMACHANDRA MENON, JJ.
              ................................................................................
                           D.B.A. No. 141 OF 2009
               .........................................................................
                     Dated this the 5th November, 2009



                                           O R D E R

P.R. Raman, J:

This application is filed seeking for prior sanction for auctioning

the space for conducting shops by constructing temporary sheds in

the western ground of Ettumanoor Devaswom during Mandalam

Makaravilakku period from 15.11.2009 to 25.01.2010. The

application is supported by an affidavit along with a sketch showing

the details of the plots proposed to be auctioned. In the previous

years also, these stalls were auctioned after obtaining permission.

In the above circumstances, permission is granted.

P.R. RAMAN,
JUDGE.

P.R. RAMACHANDRA MENON,
JUDGE.

lk