IN THE HIGH COURT OF KERALA AT ERNAKULAM
DBA.No. 110 of 2009()
1. TRAVANCORE DEVASWOM BOARD
... Petitioner
Vs
1. DEPUTY DIRECTOR FOR LOCAL FUND ACCOUNTS
... 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.BHAVADASAN
Dated :27/08/2009
O R D E R
P.R.RAMAN & P.BHAVADASAN, JJ.
——————————————————–
DBA 110 OF 2009
——————————————————–
Dated 27th August 2009
Order
RAMAN, J.
This is an application for approving Annexure-A estimate
and permit the petitioner to undertake the work of design,
supply, installation and commissioning of clarified based water
purification plant for Bhasmakulam at Sabarimala, supported by
an affidavit.
2. We heard both sides. In the circumstances of the case,
the application is allowed. Annexure A estimate is approved and
the petitioner is permitted to undertake the work of design,
supply, installation and commissioning of clarified based water
purification plant for Bhasmakulam at Sabarimala.
P.R.RAMAN, JUDGE
P.BHAVADASAN, JUDGE
sta
2
3