IN THE HIGH COURT OF KERALA AT ERNAKULAM
DBA.No. 105 of 2008()
1. THE TRAVANCORE DEVASWOM BOARD,
... Petitioner
Vs
1. THE DEPUTYL EXAMINER, LOCAL FUND
... 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 :04/12/2008
O R D E R
P.R. RAMAN &
T.R. RAMACHANDRAN NAIR, JJ.
= = = = = = = = = = = = = = = = = = = =
D.B.A. NO. 105 OF 2008
= = = = = = = = = = = = =
DATED THIS, THE 4TH DAY OF DECEMBER, 2008.
J U D G M E N T
Raman, J.
This is an application filed by the Travancore Devaswom Board,
praying that sanction may be accorded for construction of ‘Oottupura’ in
Nettiyoorkottukavu Devaswom in Thrikkariyoor Group of the Board.
2. The matter was referred to Ombudsman who has favoured the
proposal. Accordingly, the sanction sought for is accorded.
The DBA is allowed.
P.R. RAMAN,
(JUDGE)
T.R. RAMACHANDRAN NAIR,
(JUDGE)
knc/-