High Court Kerala High Court

Travancore Devaswom Board vs State Of Kerala on 4 December, 2008

Kerala High Court
Travancore Devaswom Board vs State Of Kerala on 4 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

DBA.No. 111 of 2008()


1. TRAVANCORE DEVASWOM BOARD,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY ITS
                       ...       Respondent

2. THE DEPUTY EXAMINER FOR LOCAL FUND

                For Petitioner  :SRI.V.KRISHNA MENON

                For Respondent  :GOVERNMENT PLEADER

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. 111 & 113 OF 2008
                    = = = = = = = = = = = = = = = = = = =

          DATED THIS, THE 4TH DAY OF DECEMBER, 2008.

                                  O R D E R

Raman, J.

These applications are filed by the Travancore Devawom Board

seeking approval of the estimates and to permit the Board to construct

Cardiology centres at Neelimala and Appachimedu based on the estimates

and to approve the action of the Chief Engineer (General) in inviting

tenders in anticipation of sanction.

2. Since these works were already found to be as per the master plan

which were already subjected to orders passed by this Court earlier, action

of inviting tenders in the above works is ratified as the Local Fund Audit

could not pointed out prima facie any objection to the same. However, as

in the case of any expenditure, this will also be subjected to final orders.

Subject to above, permission sought for is granted.

The applications are allowed.

P.R. RAMAN,
(JUDGE)

T.R. RAMACHANDRAN NAIR,
(JUDGE)

knc/-