High Court Kerala High Court

State Of Kerala Represented By Its vs Gopakumar on 26 November, 2009

Kerala High Court
State Of Kerala Represented By Its vs Gopakumar on 26 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 988 of 2009(E)


1. STATE OF KERALA REPRESENTED BY ITS
                      ...  Petitioner
2. THE DISTRICT COLLECTOR, MALAPPURAM.
3. DEPUTY TAHSILDAR (RR0, TALUK OFFICE,
4. THE VILLAGE OFFICER.

                        Vs



1. GOPAKUMAR S/O.LATE MADHAVAN ILAYATH,
                       ...       Respondent

2. THE WELFARE FUND INSPECTOR, TODDY

3. T.K.PUSHKARAN, S/O. KUNJUKOCHU,

4. T.P. JOSHY,S/O. PADMANABHAN,

5. C.K. BALAKRISHNAN S/O. DIVAKARAN,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.K.D.BABU,SC,KTWWFB(TODDY WORKERS WE

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :26/11/2009

 O R D E R
              P.R. RAMACHANDRA MENON, J.
                -----------------------------------------------
                        R.P. No. 988 OF 2009 IN
                       WP(C) NO. 13696 OF 2009
                     ----------------------------------------
            Dated, this the 26th day of November, 2009


                                 O R D E R

The Writ Petition was filed by the first respondent stating that

coercive steps were being pursued against him in respect of non

remittance of the contribution under the Toddy Workers’ Welfare Fund

Act, without serving any notice or the final assessment order so as to

enable him to have approached the appellate authority availing the

statutory remedy. It was also stated that, notwithstanding the non-

receipt of the order, the Writ Petitioner had approached the Government

by filing Ext.P2 appeal, along with Ext.P3 stay petition, contending that

he was only a ‘Karmi’ in a Temple and not at all connected with the

running of the toddy shop in question.

2. When the Writ Petition came for admission, taking note of

the specific nature of averments, it was disposed of, directing the

Government to consider and pass appropriate orders in Ext.P2 appeal/

Ext.P3 petition for stay; however making it clear that, till appropriate

orders are passed in ExtP3 petition for stay, all further coercive steps

should be kept in abeyance.

RP No. 988 of 2009
in WP(C) 13696/2009 2

3. After finalisation of the proceedings as above, the State has

approached this Court by filing this Review Petition, stating that no such appeal

as contended by the Writ Petitioner had been filed before the Government and

hence that the matter required to be reviewed. In the course of the proceedings,

the second respondent filed a statement asserting that the contentions raised by

the Writ Petitioner were totally wrong, misleading and amounting to wilful mis-

representation; in so far as the second respondent had already issued a ‘pre-

assessment notice’ to the Writ Petitioner by registered post; that the Writ

Petitioner had entered appearance and filed a signed statement before the said

authority and further that the final determination order was passed and the same

was forwarded to the Writ Petitioner by registered post. The second respondent

has also produced a copy of the statement containing the signature of the Writ

Petitioner and also copies of acknowledgment cards returned. It was in the said

circumstances, that this Court passed an interim order on 20th November, 2009,

observing that, if the contentions raised in the Review Petition as well as in the

statement filed by the second respondent were correct, the matter would be

required to be dealt with seriously, granting time to the 1st respondent/Writ

Petitioner to file an affidavit to explain the sequence of events.

4. Pursuant to above order, the first respondent in the Review Petition

has now filed an affidavit dated 24th November 2009; virtually conceding the

specific averments raised by the second respondent in the statement, to the

effect that the pre-assessment notice was served upon him; that he had

RP No. 988 of 2009
in WP(C) 13696/2009 3

executed a signed statement before the said authority and further that the final

order was served to him. This being the position, it is very much clear that the

Writ Petitioner has made a clear misrepresentation; which is liable to be

proceeded against, by way of appropriate proceedings. However, the learned

counsel for the first respondent in the Review Petition (petitioner in the Writ

Petition), submits that the said respondent actually received the concerned

proceedings about 9 years back; that he could not actually recollect the proper

course of events and it was in the said circumstance, that he gave the

instructions to the counsel in Thrissur who in turn conveyed the same to the

Counsel at Ernakulam to have the Writ Petition filed before this Court. The

explanation offered from the part of the first respondent does not appear to be

palatable to this Court and this Court records the extreme displeasure with

regard to the manner in which the Writ Petition was filed and got finalized,

though this Court does not intend to proceed further against the Writ Petitioner,

considering the totality of all the facts and circumstances.

The Review Petition is allowed and the impugned judgment is recalled.

The Writ Petition is dismissed with a cost of Rs.10,000/- to be paid to the

Review Petitioner/State of Kerala.

P. R. RAMACHANDRA MENON
JUDGE
dnc