IN THE HIGH COURT OF KERALA AT ERNAKULAM
DBA.No. 115 of 2010()
1. THE TRAVANCORE DEVASWOM BOARD
... Petitioner
Vs
1. THE DEPUTY EXAMINER
... 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 :05/10/2010
O R D E R
THOTTATHIL B. RADHAKRISHNAN & P. BHAVADASAN, JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
D.B.A. No. 115 of 2010
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 5th day of October, 2010.
ORDER
Thottathil B. Radhakrishnan, J,
Perused the affidavit. Heard.
It is seen that due procedure has been followed
and that the income sought to be generated in terms of the
proposed licence would only augment the income of the
Devaswom. There is no comparable higher amount, for
which the licence was granted through the previous order
in relation to the building in question.
The DBA is accordingly allowed.
Thottathil B. Radhakrishnan,
Judge
P. Bhavadasan,
Judge
sb.