High Court Kerala High Court

Travancore Devaswom Board vs State Of Kerala Represented By Its on 8 July, 2008

Kerala High Court
Travancore Devaswom Board vs State Of Kerala Represented By Its on 8 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

DBA.No. 37 of 2008()


1. TRAVANCORE DEVASWOM BOARD, REPRESENTED
                      ...  Petitioner

                        Vs



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

2. THE DEPUTY EXAMINER FOR LOCAL

                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 :08/07/2008

 O R D E R
                              P.R. RAMAN &
                    T.R. RAMACHANDRAN NAIR, JJ.
                 = = = = = = = = = = = = = = = = = = = =
                          D.B.A. NO. 37 OF 2008
                         = = = = = = = = = = = = =

             DATED THIS, THE 8TH DAY OF JULY, 2008.

                                O R D E R

Raman, J.

Report accepted and order reviewed, in view of the fact that there is

provisions for toilet blocks in Swami Ayyappan Road as per the master

plan. Sanction is accorded as sought for. The work may be done in a time

bound manner and complete before starting of the festival season.

D.B.A. is closed.

P.R. RAMAN,
(JUDGE)

T.R. RAMACHANDRAN NAIR,
(JUDGE)

knc/-