IN THE HIGH COURT OF KERALA AT ERNAKULAM
DBP.No. 67 of 2009()
1. TRAVANCORE DEVASWOM GUARDS ASSOCIATION
... Petitioner
Vs
1. THE SECRETARY,TRAVANCORE DEVASWOM BOARD
... Respondent
For Petitioner :......
For Respondent :SRI.P.GOPAL,SC FOR TDB
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :03/12/2009
O R D E R
P.R.RAMAN & P.R.RAMACHANDRA MENON
-------------------------------
D.B.P.No. 67 of 2009
-------------------------------
Dated this the 3rd December, 2009
O R D E R
Raman, J.
This Devaswom Board Petition is based on the
report of Ombudsman, TDB-Report No.159 of 2009 in Complaint
No.137 of 2009.
After considering the facts and circumstances of the
case, there will be a direction to the Chief Commissioner to take a
decision in the matter, as suggested by the Ombudsman in
paragraph 5 of the report. The said decision shall be taken, as
expeditiously as possible, at any rate, within a period of two
months, and the decision taken shall also be communicated in the
form of a report with copy of the Ombudsman.
The D.B.P. is closed with the above direction.
P.R.RAMAN, JUDGE
P.R.RAMACHANDRA MENON, JUDGE.
nj.