High Court Kerala High Court

P.A.Samuel vs The District Executive Officer on 19 December, 2008

Kerala High Court
P.A.Samuel vs The District Executive Officer on 19 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36484 of 2008(R)


1. P.A.SAMUEL, PLAMKOOTTATHIL HOUSE,
                      ...  Petitioner

                        Vs



1. THE DISTRICT EXECUTIVE OFFICER, KERALA
                       ...       Respondent

2. THE TAHSILDAR (RR), PATHANAMTHITTA.

3. THE VILLAGE OFFICER, MYLAPRA VILLAGE,

                For Petitioner  :SRI.SAJEEV KUMAR K.GOPAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :19/12/2008

 O R D E R
                         K. M. JOSEPH, J.
                  --------------------------------------
                   W.P.C. NO. 36484 OF 2008 R
                   --------------------------------------
                Dated this the 19th December, 2008

                             JUDGMENT

Petitioner was an assessee under the Kerala Motor

Transport Workers’ Welfare Fund Act. Petitioner challenged the

assessment orders before this Court and it culminated in Ext.P1

Judgment. Petitioner challenges Ext.P3. Ext.P3 is stated to be

an order issued by the second respondent Tahsildar, calling upon

the petitioner to remit certain sums which are stated to be for

various years. Petitioner submitted Ext.P4. Complaint of the

petitioner is that no revised assessment as directed by this Court

in Ext.P1 was passed and Ext.P3 is vitiated. It is the case of the

petitioner that an enquiry notice was issued by the first

respondent directing the petitioner to appear on 13.10.2008 and

the petitioner appeared before the first respondent and the

hearing was adjourned and he was instructed to appear as and

when he pleases. It is stated that the petitioner had contacted the

WPC.36484/08 R 2

first respondent on a number of occasions and enquired over

phone also. Learned standing counsel appearing on behalf of

the first respondent, however, points out that the petitioner was

actually not present on 13.10.2008 and, in fact, an order has

already been passed. He further points out that there was no

direction as such by this Court in Ext.P1 Judgment to hear the

petitioner. But still, a notice was indeed issued seeking to give

an opportunity of hearing. Whatever that be, the fact remains

that an order has already been passed. In such circumstances, I

feel that the petitioner can be permitted to challenge the said

order and the Writ Petition can be disposed of directing

communication of the order to the petitioner and it is for the

petitioner, if aggrieved, to work out the remedies available in

law, if so advised. Accordingly, the Writ Petition is disposed of

directing the first respondent to communicate the order to the

petitioner within a period of one week from today. The interim

WPC.36484/08 R 3

order passed by this Court will continue for two weeks from

today.

Sd/=
K. M. JOSEPH, JUDGE

kbk.

// True Copy //
PS to Judge