High Court Kerala High Court

T.B.Muraleedharan vs The Welfare Fund Inspector on 1 February, 2010

Kerala High Court
T.B.Muraleedharan vs The Welfare Fund Inspector on 1 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3218 of 2010(B)


1. T.B.MURALEEDHARAN,
                      ...  Petitioner
2. MANEESH.K.M, S/O.MOHANAN,

                        Vs



1. THE WELFARE FUND INSPECTOR,
                       ...       Respondent

                For Petitioner  :SRI.K.K.BABU

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :01/02/2010

 O R D E R
               K.SURENDRA MOHAN, J.
            -------------------------------------------
                W.P.(C) No.3218 of 2010
            -------------------------------------------
        Dated this the 1st day of February, 2010

                         JUDGMENT

The first petitioner was the licensee of toddy shop

Nos.52 to 57 in Group No.11 of Kodungallur Range for

the period 11.12.2008 to 31.3.2009 and 1.4.2009 to

30.6.2009. The second petitioner was the licencee of

toddy shop Nos.46 to 51 in Group No.10 of

Kodungalloor Range for the period 11.12.2008 to

31.3.2009 and 1.4.2009 to 30.6.2009. They are also

the present licensees.

2. According to the petitioners, they have

remitted three month’s advance contribution at the

time of auction of the toddy shops as calculated by the

Welfare Fund Inspector on the basis of the latest

determination available in respect of those toddy

shops. The calculation made by the Welfare Fund

Inspector is not based on the number of workers who

W.P.(C) No.3218/2010 2

are actually working for the petitioners during the

current year.

2. It is the case of the petitioners that the

number of workers who were previously working are

not presently working in their toddy shops.

Therefore, excess amounts have been paid by way of

welfare fund contribution which they are entitled to

adjust towards the future amounts of contribution due

from them. The petitioners contend that the excess

amount so remitted by them for the period

11.12.2008 to 31.3.2009 and 1.4.2009 to 30.6.2009

comes to Rs.2,54,731/- and Rs.1,79,248/- respectively.

They complain that the excess amounts remitted by

them are kept in the office of the respondent and that

the said amounts do not earn any interest. They have

submitted Exts.P1 and P2 representations requesting

for the passing of final determination orders for the

period from 11.12.2008 to 30.6.2009 and to adjust the

excess amount remitted by the petitioners towards

W.P.(C) No.3218/2010 3

the welfare fund contribution amount that is due for

the period 11.12.2008 to 30.6.2009. The petitioners

complain that no orders have been passed on Ext.P1

request, till date.

3. Adv.Renil Anto who appears for the

respondent submits that appropriate orders would be

passed on Ext.P1 without delay.

4. In view of the above submission, this Writ

Petition is disposed of directing the respondent to

consider Exts.P1 and P2 requests of the petitioners

and to pass appropriate orders thereon in accordance

with law, as expeditiously as possible and at any rate

within a period of three months from the date of

receipt of a copy of this judgment, after giving an

opportunity to the petitioners also to be heard.

K.SURENDRA MOHAN,
JUDGE

css/