IN THE HIGH COURT OF KERALA AT ERNAKULAM
DBA.No. 17 of 2009()
1. TRAVANCORE DEVASWOM BOARD,
... Petitioner
Vs
1. THE DEPUTY DIRECTOR FOR LOCAL FUND
... Respondent
For Petitioner :SMT.P.VIJAYAMMA
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :19/03/2009
O R D E R
P.R.RAMAN & P.S.GOPINATHAN, JJ.
--------------------------------------
D.B.A.No.17 of 2009
-------------------------------------
Dated 19th March, 2009
ORDER
Raman, J.
The Government Pleader produced the details regarding the
amount expended at Sabarimala towards TA/DA. It is submitted by the
Government Pleader that intimations have already been given to the Local Fund
Audit and the Board. Accordingly, action of the Board in making over the
amount to the Health Department is ratified subject to the verification of the
Local Fund Audit.
This DBA is closed.
P.R.RAMAN
JUDGE
P.S.GOPINATHAN
JUDGE
TKS