High Court Kerala High Court

Anoop vs The District Collector on 1 August, 2007

Kerala High Court
Anoop vs The District Collector on 1 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 25876 of 2001(E)



1. ANOOP
                      ...  Petitioner

                        Vs

1. THE DISTRICT COLLECTOR
                       ...       Respondent

                For Petitioner  :SRI.P.N.RAVINDRAN

                For Respondent  :SRI.K.K.BABU

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :01/08/2007

 O R D E R
                          KURIAN JOSEPH , J
              ==================================
                       O.P. NO. 25876 OF 2001
              ==================================
               Dated this the 1st day of August, 2007.



                               JUDGMENT

Petitioner approached this Court with certain grievances

regarding dues to the Kerala Toddy Workers Welfare Fund. It is seen

that in the judgment dated 28.11.2005 in W.P.(C) No. 33132/05, this

Court has directed the licencee to pay dues in 30 equal instalments.

Therefore, it is made clear that any proceeding against the petitioner

shall be taken only after exhausting remedies against the writ

petitioner in W.P.(C) No. 33132/2005, if at all anything survives.

The writ petition is disposed of accordingly.

KURIAN JOSEPH, JUDGE.

rv

KURIAN JOSEPH, JUDGE

——————————————-

O.P. NO. 25876 of 2001

—————————————-

1st day of August, 2007

JUDGMENT