IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4293 of 2009(J)
1. MANAGER, ST. RAPHALE'S CONVENT
... Petitioner
Vs
1. THE DEPUTY LABOUR OFFICER, THRISSUR,
... Respondent
2. THE DISTRICT LABOUR OFFICER, THRISSUR.
3. THE SECRETARY, BUILDING AND OTHER
For Petitioner :SRI.WILSON URMESE
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :10/02/2009
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.4293 of 2009
---------------------------------
Dated, this the 10th day of February, 2009
J U D G M E N T
Challenge in this writ petition is against Ext.P3, an order of
assessment passed under the Building and Other Construction
Workers Welfare Cess Act, 1996. The arguments raised by the
learned counsel for the petitioner show that according to the
petitioner the order is illegal.
2. In my view, if the petitioner is aggrieved by this order,
the remedy available to the petitioner is to file appeal as provided
under Section 11 of the Act. Nothing has been made out by the
petitioner justifying filing of this writ petition invoking the
extraordinary jurisdiction of this Court bypassing the statutory
remedy. Therefore, this writ petition is disposed of reserving the
liberty to the petitioner to pursue the statutory remedy of appeal.
The writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg