High Court Kerala High Court

Travancore Devaswom Board vs The Deputy Director For Local Fund on 5 January, 2009

Kerala High Court
Travancore Devaswom Board vs The Deputy Director For Local Fund on 5 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

DBA.No. 1 of 2009()


1. TRAVANCORE DEVASWOM BOARD, REPRESENTED
                      ...  Petitioner

                        Vs



1. THE DEPUTY DIRECTOR FOR LOCAL FUND
                       ...       Respondent

                For Petitioner  :SRI.V.KRISHNA MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :05/01/2009

 O R D E R
              P.R.RAMAN & C.T.RAVIKUMAR, JJ.

                   -------------------------------

                         D.B.A.No.1 OF 2009

                   -------------------------------

                 Dated this the 5th January, 2009

                         J U D G M E N T

Raman, J.

On the basis of the facts averred in the affidavit, it

is prayed that exemption be granted in the case of

Sri.C.Mohanan, Sri.Shyam Prakash and Sri.Sanalkumar, who

were earlier deputed on special duty at Sabarimala, and in view

of the peculiar facts and circumstances, they sought to exempt

them from special duty which the Board considered and granted

exemption. In the light of the earlier order passed by this Court,

the Board placed the matter before the High Power Committee

and has filed this appeal for appropriate orders to be passed by

this Court.

2. We have heard the learned counsel appearing

for the appellant, Sri.J.Om Prakash, the Amicus Curiae appearing

DBA.No.1 of 2009

2

for the High Power Committee as also the learned Government

Pleader.

In the facts and circumstances of the case, as

narrated in the affidavit, and after hearing all concerned, the

exemption is granted as sought for.

P.R.RAMAN, JUDGE

C.T.RAVIKUMAR, JUDGE.

nj.