Kerala High Court
Shajahan vs The District Executive Officer on 25 November, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33368 of 2008(V)
1. SHAJAHAN, S/O.MAIDEENKUNNU, AGED 40
... Petitioner
Vs
1. THE DISTRICT EXECUTIVE OFFICER,
... Respondent
2. THE REGIONAL TRANSPORT OFFICER,
3. THE DISTRICT LABOUR OFFICER, KOLLAM.
4. NOYEL S/O.SAIMON, USHUS HOUSE,
5. SHIBI NETTO, RAILWAY QUARTERS,
6. SREENIVASAN, SREEVILASAM,
7. TITUS, PALAVILA VEEDU,
For Petitioner :SRI.C.RAJENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :25/11/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).33368/2008
--------------------
Dated this the 25th day of November, 2008
JUDGMENT
Writ petition has been fled, apparently
aggrieved by the refusal on the part of the first
respondent in accepting the employees’ contribution
under the Kerala Motor Transport Workers Welfare
Fund for three workers pursuant to Ext.P9 application.
Learned counsel for the Board submits that the
contribution has been accepted and the certificate has
also been issued evidencing the same. In the
circumstances, no further issue survives in the writ
petition and accordingly the same is closed.
V.GIRI,
Judge
mrcs