High Court Kerala High Court

Deepu William vs The District Executive Officer on 7 August, 2008

Kerala High Court
Deepu William vs The District Executive Officer on 7 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3651 of 2006(I)


1. DEEPU WILLIAM, AGED 30 YEARS,
                      ...  Petitioner

                        Vs



1. THE DISTRICT EXECUTIVE OFFICER,
                       ...       Respondent

2. THE R.R.TAHASILDAR, KOLLAM.

                For Petitioner  :SRI.H.HARIKUMAR (KOLLAM)

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :07/08/2008

 O R D E R
                       C.N.RAMACHANDRAN NAIR, J.
                  ....................................................................
                             W.P.(C) No.3651 of 2006
                  ....................................................................
                    Dated this the 7th day of August, 2008.

                                         JUDGMENT

The petitioner is challenging recovery proceedings for recovery of

Motor Transport Workers Welfare Fund dues in respect of a vehicle which

according to the petitioner does not belong to him. This court, therefore,

issued interim order on 16.2.2006 directing seizure and sale of the vehicle

for recovery. It is not known whether the liability is recovered by

attachment and sale of the vehicle. Even though W.P. is pending for two

and a half years, no counter or statement is filed by respondents. The

petitioner has a statutory remedy of appeal against final determination order.

However, since W.P. was pending in this court, petitioner is given one

month time from today to file appeal against the final determination order.

W.P. is disposed of as above.

C.N.RAMACHANDRAN NAIR
Judge
pms