High Court Kerala High Court

James. K.T. vs State Of Kerala Rep. By Chief … on 14 November, 2006

Kerala High Court
James. K.T. vs State Of Kerala Rep. By Chief … on 14 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 12512 of 2003(M)


1. JAMES. K.T., S/O. THOMAS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REP. BY CHIEF SECRETARY
                       ...       Respondent

2. TAHSILDAR (REVENUE RECOVERY),

3. K.V. JOSEPH, S/O. VARGHESE,

4. VATAVATHI INDIRA, W/O. ASOKAN,

5. K.P.BINDHU, D/O. LAKSHMANAN,

                For Petitioner  :SRI.T.A.RAMADASAN

                For Respondent  :SRI.K.K.BABU

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :14/11/2006

 O R D E R
                          KURIAN JOSEPH, J.

                          ----------------------------

                        O.P.No.12512 OF 2003

                         -----------------------------

           Dated this the 14th day of November, 2006


                             J U D G M E N T

Petitioner approached this court with certain grievances

regarding the recovery steps initiated against the petitioner as

per Ext.P1 towards contribution to the Toddy Workers Welfare

Fund. In case the petitioner has still any grievance left, it is for

him to pursue his statutory remedy against the determination

order.

The writ petition is disposed of as above.

(KURIAN JOSEPH, JUDGE)

ps

O.P.No. :2:

KURIAN JOSEPH, J.

O.P.No.12512/2003

JUDGMENT

14th November, 2006