High Court Kerala High Court

Travancore Devaswom Board vs Deputy Director For Local Fund on 22 October, 2009

Kerala High Court
Travancore Devaswom Board vs Deputy Director For Local Fund on 22 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

DBA.No. 129 of 2009()


1. TRAVANCORE DEVASWOM BOARD,
                      ...  Petitioner

                        Vs



1. DEPUTY DIRECTOR FOR LOCAL FUND
                       ...       Respondent

                For Petitioner  :SRI.V.KRISHNA MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :22/10/2009

 O R D E R
        P.R. RAMAN & P.R. RAMACHANDRA MENON, JJ.
              ...............................................................................
                    D.B.A.Nos. 129 & 130 OF 2009
               .........................................................................
                      Dated this the 22nd October, 2009

                                          O R D E R

P.R. Raman, J:

Both these applications relate to installation of new machinery

for preparation of ‘Aravana’. This Court had passed an order dated

20.08.2009 in DBA No. 108 of 2009 permitting the Board to call for

the tenders, subject to the condition that the finalisation of tender and

further proceedings would be only with the approval of this Court.

2. Pursuant to the said order, tenders have been called for.

These application are moved for final sanction. Applications are

supported by affidavits.

3. Heard the learned Government Pleader as well as the

Standing Counsel for the Board.

In the facts and circumstances in the affidavit, sanction is

accorded. The estimate and other expenditure relating to the work will

be subject to usual audit.

P.R. RAMAN,
JUDGE.

P.R. RAMACHANDRA MENON,
JUDGE.

lk