High Court Kerala High Court

K.Gangadharan vs The Secretary To Government on 14 March, 2008

Kerala High Court
K.Gangadharan vs The Secretary To Government on 14 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 6862 of 2004(P)


1. K.GANGADHARAN, PUTHUSSERYKALAM,
                      ...  Petitioner
2. M.ANANDAKRISHNAN, KOMBAN KALAM KALAM
3. S.SATHEESH, SATHEESH NIVAS,
4. M.RAJENDRAN, KOMBAN KALM KALAM,

                        Vs



1. THE SECRETARY TO GOVERNMENT, LABOUR
                       ...       Respondent

2. THE DISTRICT EXECUTIVE OFFICER,

                For Petitioner  :SRI.P.V.JAYACHANDRAN

                For Respondent  :SMT.I.SHEELADEVI, SC,KMTWF BOARD

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :14/03/2008

 O R D E R
                       KURIAN JOSEPH, J.
                --------------------------------------
                   W.P.(C). No. 6862 OF 2004
                --------------------------------------
            Dated this the 14th day of March, 2008.


                          J U D G M E N T

Petitioners approached this Court with certain grievance

regarding contribution to Kerala Motor Transport Workers Welfare

Fund. Though the learned counsel vehemently attempted to

attack the orders on merits, in view of the statement made by

the second respondent that the case has been considered on

merits, it is submitted that the petitioners may be permitted to

pay the defaulted contribution in installments. Accordingly, this

writ petition is disposed of permitting the petitioners to pay the

defaulted arrears in five equal monthly installments starting from

the month of April 2008.

KURIAN JOSEPH, JUDGE.

smp