High Court Kerala High Court

Travancore Devaswom Board vs The Deputy Examiner on 10 July, 2008

Kerala High Court
Travancore Devaswom Board vs The Deputy Examiner on 10 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

DBA.No. 76 of 2008()


1. TRAVANCORE DEVASWOM BOARD, REP. BY
                      ...  Petitioner

                        Vs



1. THE DEPUTY EXAMINER, LOCAL FUND AUDIT
                       ...       Respondent

                For Petitioner  :SRI.K.N.VENUGOPALA PANICKER, SC, TDB

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :10/07/2008

 O R D E R
                         P.R.RAMAN &
               T.R.RAMACHANDRAN NAIR,JJ.
           -------------------------------
                   D.B.A.NO.76 OF 2008
           --------------------------------
              Dated this the 10th day of July, 2008

                             ORDER

Raman,J.

This is an application seeking sanction and approval of

finalisation of the tenders invited by the Kulathur Devaswom

under the Changanacherry Group of Travancore Devaswom

Board, in respect of leasing of Room No.1 of Shopping

Complex attached to the Kulathur Devaswom.

2. Auction was conducted only by publishing notice in

the notice-board. Recently, we have passed an order

accepting the report of the Ombudsman to conduct public

auction, after due publication. However, it is submitted that

the auction in this case was conducted prior to the acceptance

of the report by this Court. It is an old matter and fresh

suggestion made by the Ombudsman and acceptance by this

court is being adhered to.

-2-
D.B.A.No.76/2008

In the circumstances, the approval as sought for is

granted, especially taking into consideration of the fact that

there is an increase in the lease amount and no objection is

filed by the Audit also.

P.R.RAMAN,
Judge.

T.R.RAMACHANDRAN NAIR,
Judge.

kcv.

-3-
D.B.A.No.76/2008