IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 33529 of 2007(N)
1. K.BALAGOPALA PILLAI,
... Petitioner
Vs
1. THE KERALA MOTOR TRANSPORT WORKERS'
... Respondent
2. THE DISTRICT EXECUTIVE OFFICER,
3. THE DEPUTY TAHSILDAR (R.R.),
4. THE VILLAGE OFFICER,
For Petitioner :SRI.B.SURESH KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :14/11/2007
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 33529 OF 2007 N
=====================
Dated this the 14th day of November, 2007
J U D G M E N T
Exts. P1 and P2 are two final determination orders passed by
the respondents exercising their powers under the Kerala Motor
Transport Workers Welfare Fund Act. Though these orders were
passed as early as in 2003 and 2004, petitioner has not filed any
appeal against these orders. In view of this, his liability stands
undisputed and has become final. If that be so, there cannot be
any sustainable objection against the recovery that is sought to be
made. Hence no grounds are made out for interference.
2. However, taking into account the financial constraints
pointed out by the petitioner, I direct that the amount due in terms
of Exts. P3 and P4 will be permitted to be paid by the petitioner in
6 equal monthly instalments commencing from 1st of December
2007 and the balance shall be paid on the 1st of every succeeding
month. If payment is made as above, no coercive action will be
initiated for recovery of the amount.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE.
Rp