High Court Kerala High Court

V.Mohan vs The District Executive Officer on 1 December, 2006

Kerala High Court
V.Mohan vs The District Executive Officer on 1 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 7915 of 2006(P)


1. V.MOHAN, S/O.KUNHAMBU,
                      ...  Petitioner

                        Vs



1. THE DISTRICT EXECUTIVE OFFICER,
                       ...       Respondent

2. STATE OF KERALA, REP. BY CHIEF

                For Petitioner  :SRI.P.JACOB VARGHESE

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :01/12/2006

 O R D E R
                       C.N. RAMACHANDRAN NAIR, J.


                     ````````````````````````````````````````````````````

                           W.P. (C) No. 7915 OF 2006 P

                     ````````````````````````````````````````````````````

                   Dated this the 1st day of December, 2006


                                   J U D G M E N T

Since the demand is advance contribution and final determination

order is not passed for the year 2003-04, writ petition is disposed of

directing 1st respondent to complete final determination proceedings

after conducting enquiry within three months from today. In view of the

payment by petitioner of Rs.25,000/-, recovery of the balance advance

contribution demanded will remain stayed till final orders.

(C.N. RAMACHANDRAN NAIR, JUDGE)

aks