IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 7259 of 2004(K)
1. SULOCHANA DAMODARAN, W/O.M.K.DAMODARAN
... Petitioner
Vs
1. THE COMMISSIONER AND SECRETARY,
... Respondent
2. THE DISTRICT EXECUTIVE OFFICER,
For Petitioner :SRI.I.DINESH MENON
For Respondent :SMT.I.SHEELADEVI, SC,KMTWF BOARD
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :01/08/2007
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P. (C). NO. 7259 OF 2004
---------------------------------------
Dated this the 1st day of August, 2007.
J U D G M E N T
Petitioner is aggrieved by the steps taken for recovery of
dues to the Kerala Motor Transport Workers Welfare Fund.
2. It is seen that the Government has rejected the appeal
on the ground of delay. That issue is covered against the
petitioner by the decision of this Court reported in Kerala Motor
Transport W.W.F. Board vs. Government of Kerala (2001
(1) KLT 608) and on merits it is seen that the petitioner despite
receipt of the Provisional Determination Order did not file any
objection to the same.
It is also seen from the statement that the petitioner had
submitted before the Authority that Sri. Murali and Sri. Pradeep
are permanent workers on her vehicle. Thus, there is also no
merit on facts in this case. It is accordingly dismissed.
KURIAN JOSEPH, JUDGE.
smp