IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3008 of 2011(A)
1. JOSE, S/O.LUKOSE,
... Petitioner
Vs
1. TODDY WORKERS WELFARE FUND INSPECTOR
... Respondent
2. DEPUTY EXCISE COMMISSIONER,KOTTAYAM.
For Petitioner :SRI.P.V.BABY
For Respondent :SRI.K.D.BABU,SC,KTWWFB(TODDY WORKERS WE
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :07/02/2011
O R D E R
P.N.RAVINDRAN, J.
-----------------------------------------
W.P(C).No.3008 of 2011
-----------------------------------------
Dated this the 7th day of February, 2011
JUDGMENT
The petitioner is one among the licensees of toddy shop
Nos. 76 and 77 of Group No.14 of Pala Excise Range. He was the
licensee of the said shops during the period 2006-2007 to 2009-
2010 (4 years). It is stated that though the petitioner has
remitted the contribution payable by him in respect of the workers
engaged in the said shops, the final determination order in terms
of section 8 of the Kerala Toddy Workers Welfare Fund Act has not
so far been passed, though a hearing was held on 8.7.2010. In
this writ petition the petitioner seeks a direction to the first
respondent to issue the final determination order in respect of the
said two shops within a time limit to be fixed by this Court. It is
stated that unless the final determination order is passed the
petitioner cannot take timely steps to remit the arrears, if any,
and that any undue delay in passing the final determination order
will operate to his detriment in conducting the business from
1.4.2011 onwards.
W.P(C).No.3008 of 2011
-:2:-
2. Sri.K.D.Babu, learned standing counsel appearing for the first
respondent, submitted on instructions that within a month from today
the Welfare Fund Inspector will pass orders pursuant to the hearing
held on 8.7.2010 and communicate the same to the petitioner. In the
light of the said submission I dispose of the writ petition with a
direction to the first respondent to pass final determination orders in
respect of toddy shop Nos.76 and 77 in Group No.14 of Pala Excise
Range for the period 2006-2007 to 2009-2010 expeditiously and in
any event within one month from the date of receipt of a copy of this
judgment. The said officer shall, after orders are passed,
communicate the same to the petitioner expeditiously.
P.N.RAVINDRAN,
Judge.
ahg.
P.N.RAVINDRAN, J.
—————————
W.P(C).No.3008 of 2011
—————————-
JUDGMENT
7th February, 2011