High Court Kerala High Court

Universal Traders vs The Cochin Devaswom Board on 2 February, 2011

Kerala High Court
Universal Traders vs The Cochin Devaswom Board on 2 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3175 of 2011(V)


1. UNIVERSAL TRADERS, REPRESENTED
                      ...  Petitioner

                        Vs



1. THE COCHIN DEVASWOM BOARD,
                       ...       Respondent

2. THE SPECIAL DEVASWOM COMMISSIONER,

3. THE MANAGER,

4. O.P.CHANDRAN, RESIDING AT

                For Petitioner  :SRI.V.CHITAMBARESH (SR.)

                For Respondent  :SMT.P.K.RADHIKA

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :02/02/2011

 O R D E R

Thottathil B.Radhakrishnan

&

P.S.Gopinathan, JJ.

= = = = = = = = = = = = = = = = = = = = = = = =

W.P.(C).No.3175 of 2011-V

= = = = = = = = = = = = = = = = = = = = = = = =

Dated this the 2nd day of February, 2011.

Judgment

Thottathil B.Radhakrishnan, J.

This writ petition is filed by one who competed

in terms of Ext.P6 invitation of tenders for the

work of providing fire works(vedi vazhipadu) in

Sree Ramaswamy Temple, Thriprayar. Admittedly, he

is not the lowest tenderer. But, he says that the

fourth respondent, who is the lowest tenderer,

does not have the necessary licences under the

relevant laws. The learned standing counsel for

theCDB states that the tender has not been

finalised. Obviously, the activities in relation

to the fire works can be authorised and carried

out only in accordance with laws. Therefore, the

CDB will ensure that the work is entrusted only

to person who would be duly authorized with

WPC.3175/11 -: 2 :-

necessary licence in accordance with the law

relating to explosives. We leave open this for

the Board to consider and do not express anything

in that matter.

Sd/-

Thottathil B.Radhakrishnan,
Judge.

Sd/-

P.S.Gopinathan,
Judge.

Sha/0302

-true copy-

P.S.to Judge.