High Court Kerala High Court

Above Exports vs Stateof Kerala on 5 October, 2007

Kerala High Court
Above Exports vs Stateof Kerala on 5 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 31186 of 2000(K)



1. ABOVE EXPORTS
                      ...  Petitioner

                        Vs

1. STATEOF KERALA
                       ...       Respondent

                For Petitioner  :SRI.REJI PAUL

                For Respondent  :ZAKKIRHUSSAIN

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :05/10/2007

 O R D E R
                         H.L.Dattu,C.J. & K.T.Sankaran,J.
                         ----------------------------------------------
                          O.P.No.31186 of 2000-K
                         ----------------------------------------------
                       Dated, this the 5th day of October, 2007

                                       JUDGMENT

K.T.Sankaran,J.

The prayer in the Original Petition is to declare that Exhibits P1

and P2 are illegal and void. Exhibit P1 is an order dated 7.4.2000 issued by the

Regional Executive of the Fishermen’s Welfare Fund Board and Exhibit P2 is a

demand notice before attachment.

(2) The learned counsel appearing for the 2nd respondent Board

submitted that in view of the decision of the Supreme Court in Koluthara Exports

Ltd. v. State of Kerala & others [(2002) 2 SCC 459], Exhibits P1 and P2 would

not survive.

(3) In the light of the decision of the Supreme Court, the reliefs

prayed for in this Original Petition are liable to be granted. Accordingly, the

Original Petition is allowed and Exhibits P1 and P2 are quashed.

C.M.P.Nos.53018 of 2000 and 55173 of 2000 are dismissed.

Ordered accordingly.

H.L.Dattu
Chief Justice

K.T.Sankaran
Judge
vku/-