High Court Kerala High Court

C.K.Shani vs The Welfare Fund Inspector on 28 March, 2007

Kerala High Court
C.K.Shani vs The Welfare Fund Inspector on 28 March, 2007
       

  

  

 
 
  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.