IN THE HIGH COURT OF KERALA AT ERNAKULAM
DBA.No. 98 of 2009()
1. TRAVANCORE DEVASWOM BOARD,
... Petitioner
Vs
1. THE DEPUTY DIRECTOR OF 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 P.BHAVADASAN
Dated :30/07/2009
O R D E R
P.R. RAMAN & P. BHAVADASAN, JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
D.B.A. No. 98 of 2009
- - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 30th day of July, 2009.
ORDER
Bhavadasan, J,
This is an application filed by the Travancore
Devaswom Board seeking permission of this court to undertake
supply of two deck steel cots in the police barracks – D at
Sabarimala.
2. In the affidavit sworn to by the officer of the
Board, it is pointed out that the inflow of pilgrims to
Sabarimala is increasing year by year and more and more
police personnel are required to manage the situation. There
is accute accommodation problem for the police men put on
special duty. In order to provide accommodation to them,
police authorities had made request to supply sufficient
number of cots. Executive Engineer of the Board has prepared
an estimate for Rs.24,90,000/- for supply of cots similar to the
ones purchased in the previous year. The copy of the estimate
D.B.A.98/2009. 2
is marked as Annexure A. The Board has given its administrative
sanction and it is pointed out that the acquisition of cots is
absolutely necessary.
Considering the requirement and necessity, and also the
fact that the Board has approved the same and since no objection
raised from any quarter, the request is only to be allowed.
This application is allowed subject to the Local Fund
Audit.
P.R. Raman,
Judge
P. Bhavadasan,
Judge
sb.