IN THE HIGH COURT OF KERALA AT ERNAKULAM
No. 9 of 2008()
1. TRAVANCORE DEVASWOM BOARD,
... Petitioner
Vs
1. DEPUTY EXAMINER FOR LOCAL FUND ACCOUNTS,
... Respondent
For Petitioner :SRI.U.K.RAMAKRISHNAN, SC, TDB
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice V.K.MOHANAN
Dated :24/01/2008
O R D E R
P.R.RAMAN & V.K.MOHANAN, JJ.
-------------------------------
D.B.A.NO.9 OF 2008
--------------------------------
Dated this the 24th day of January, 2008
O R D E R
Raman, J.
This is an application filed by the Travancore Devaswom Board.
By Annexures-A and B orders the Board is directed to effect changes
in the manner of conduct of Mess at Sabarimala during the festival
season. As a result of the implementation of the changes so effected
pursuant thereto, the cost of food was worked out and from time to
time the order sanctioning the cost of the food was also accorded
approval as seen from Annexures G and H. The present petition is
filed for approval of the rate of Rs.39.89, Rs.36.94 and Rs.36.94 being
the cost of food for one person at Sabarimala, Pampa and Nilackal
respectively during the Mandalam Makaravilakku Festival 1183 M.E.
As the cost is same as in the previous order and following the previous
orders as contained in Annexures G and H and after hearing the
Government Pleader, we pass the following order:
The request of the Bord is approved. But the Board shall not
incur expenditure more than of a reasonable level. The action of the
-2-
DBA.No.9/08
Board shall also be subjected to proper audit.
D.B.A. is disposed of as above.
P.R.RAMAN,
Judge.
V.K.MOHANAN,
Judge.
kcv.