IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 21409 of 2003(W)
1. SHIJU P.GEORGE, PULLAN HOUSE,
... Petitioner
Vs
1. THE DEPUTY TAHSILDAR (R.R.), DEVIKULAM
... Respondent
2. THE WELFARE FUND INSPECTOR, TODDY
For Petitioner :SRI.K.N.BINOJ
For Respondent :SRI.RENIL ANTO, SC, KTWWF BOARD
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :21/12/2006
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C)No.21409 of 2003
-----------------------------------------
Dated this the 21st day of December, 2006
JUDGMENT
The writ petition is filed mainly with the following prayer:-
(ii) issue a writ of mandamus or such other
appropriate writ order or direction, directing the
respondents to consider Ext.P4 and P6 reply to
determine the actual amount to be paid to the Toddy
Workers Welfare Fund for the year 2002-2003 in
respect of Licence No.TS 13 of Adimali Excise Range.
There will be a direction to the first respondent to look into Exts.P4 and
P6 with notice to the petitioner and take appropriate action thereon in
accordance with law within a period of three months from the date of
receipt of a copy of this judgment. The interim order dated 7-7-2003
will continue till such time.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.