High Court Kerala High Court

K.V.Jayaprakash vs The Welfare Fund Inspector on 23 March, 2009

Kerala High Court
K.V.Jayaprakash vs The Welfare Fund Inspector on 23 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9201 of 2009(U)


1. K.V.JAYAPRAKASH, S/O. VELAYUDHAN,
                      ...  Petitioner

                        Vs


1. THE WELFARE FUND INSPECTOR
                       ...       Respondent

                For Petitioner  :SRI.K.REGHU KOTTAPPURAM

                For Respondent  :SRI.K.D.BABU,SC,KOZHIKODE CORPORATION

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :23/03/2009

 O R D E R
                          ANTONY DOMINIC, J.
                     -------------------------
                       W.P.(C.) No.9201 of 2009
                ---------------------------------
                Dated, this the 23rd day of March, 2009

                              J U D G M E N T

The petitioner submits that the 1st respondent issued Ext.P1, a pre

assessment notice. It is stated that on its receipt, he has filed Ext.P2

objection. In this writ petition, his apprehension is that the respondents

will proceed to finalise Ext.P1 without taking into account Ext.P2

objection filed by him.

2. I heard the learned standing counsel for the respondents also.

3. If as stated by the petitioner, he has filed Ext.P2 objection on

receipt of Ext.P1 notice, there is no reason why the respondents shall

proceed to finalise Ext.P1, ignoring Ext.P2. Therefore, the writ petition

is disposed of directing the 1st respondent to finalise Ext.P1 taking into

account Ext.P2 and after affording the petitioner an opportunity of

hearing to the petitioner also. Orders in the manner as above shall be

passed as expeditiously as possible, at any rate, within four weeks of

production of a copy of this judgment.

4. The petitioner shall produce a copy of this judgment before

the 1st respondent for compliance.

The writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg