Kerala High Court
U.N.Thampy vs Travancore Devaswom Board Rep.By … on 8 April, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12391 of 2010(Y)
1. U.N.THAMPY,
... Petitioner
Vs
1. TRAVANCORE DEVASWOM BOARD REP.BY ITS
... Respondent
2. THE COMMISSIONER, TRAVANCORE
3. THE ADMINISTRATIVE OFFICER,
For Petitioner :SRI.S.KRISHNAMOORTHY
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :08/04/2010
O R D E R
P.R.RAMAN & P.S.GOPINATHAN, JJ.
-------------------------------
W.P.(C) No.12391 of 2010
-------------------------------
Dated this the 8th day of April, 2010
J U D G M E N T
Raman, J.
In view of Ext.P1 order, there is no justification for
delaying the work. Even though it is found that the tender was
invited and there were no bidders, necessarily, fresh steps will
have to be taken, in accordance with law, for construction of
Oxen shed at Ettumannoor Temple in terms of Ext.P1.
The writ petition is closed with the above
observation.
P.R.RAMAN, JUDGE.
P.S. GOPINATHAN, JUDGE
nj.