IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 1776 of 2007()
1. T.S.SIVARAMAN,S/O.SANKARAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE TAHSILDAR, KODUNGALLUR.
3. THE VILLAGE OFFICER,
4. THE WELFARE FUND INSPECTOR,
5. N.S.RADHAKRISHNAN,
For Petitioner :SRI.AJITH KRISHNAN
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :19/07/2007
O R D E R
H.L.DATTU, C.J. & K.T.SANKARAN, J.
------------------------------------------
W.A.No.1776 of 2007
------------------------------------------
Dated, this the 19th day of July, 2007
JUDGMENT
H.L.Dattu, C.J.
This writ appeal arises out of the order passed by the learned Single
Judge in W.P.(C) No.18094 of 2007 dated 18th June, 2007.
2. Aggrieved by the revenue recovery proceedings initiated by the
respondents for recovery of the amounts due under the provisions of the Kerala
Toddy Workers Welfare Fund Act, the petitioner was before the learned Single
Judge by filing the writ petition. Admittedly, the dues were for the year 1988-
89. The learned Single Judge taking all the aspects of the matter into
consideration and also the financial constraints pleaded by the petitioner has
thought it fit to direct the petitioner to pay initially an amount of Rs.12 lakhs and
pay the balance amount in six monthly equal instalments.
3. Having gone through the orders passed by the learned Single Judge,
in our opinion, the learned Judge has not committed any error whatsoever
which would call for our interference in this appeal. Therefore, the writ appeal
requires to be rejected and it is rejected.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(K.T.SANKARAN)
JUDGE
vns