IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 9669 of 2007(A)
1. C.K.SHANI, S/O.HUSSAIN, VAZHAYIL
... Petitioner
Vs
1. THE WELFARE FUND INSPECTOR,
... Respondent
2. THE CHIEF WELFARE FUND INSPECTOR,
3. K.C.SHIVADASAN, S/O.CHENNEN,
4. V.L.MOHANAN, VELLUKUNNEL,
5. THE SECRETARY TO GOVT.
For Petitioner :SRI.K.REGHU KOTTAPPURAM
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :28/03/2007
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.9669 OF 2007
-------------------------------------------
Dated this the 28th day of March, 2007
JUDGMENT
Heard.
2. I am not inclined to pass any interlocutory order in the
statutory appeal filed under the Toddy Workers Welfare Fund
Act. The petitioner, if so advised, may move the appropriate
authority for any interim relief. If the petitioner remits 50% of
the amount covered by Ext.P8, the appropriate authority will
issue clearance certificate in terms of Rule 5 (3) (iii) of the
Disposal Rules.
The writ petition is disposed of with the above direction.
THOTTATHIL B.RADHAKRISHNAN
Judge
kkb.