High Court Kerala High Court

A.S.Sasidharan vs The Secretary on 27 May, 2008

Kerala High Court
A.S.Sasidharan vs The Secretary on 27 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5935 of 2005(F)


1. A.S.SASIDHARAN,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

2. DISTRICT EXECUTIVE OFFICER,

3. DEPUTY TAHSILDAR (R.R),

                For Petitioner  :SRI.BABU CHERUKARA

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN

 Dated :27/05/2008

 O R D E R
                            P.R.RAMAN, J.
                  ---------------------------
                     W.P.(C).No.5935 OF 2005
                  ----------------------------
                 Dated this the 27th day of May, 2008

                               JUDGMENT

The challenge in this writ petition is against the order fixing the

liability of the petitioner under the Kerala Motor Transport Workers

Welfare Fund Act for the years 1996-97 and 1997-98 in respect of the

vehicles KEH-4399 and KL-7M/6327. According to the petitioner, he has

preferred an appeal belatedly and in the meantime revenue recovery

proceedings for recovery of the amount due has taken by the original

authorities. There is no dispute that the appeal was filed belatedly. As per

the statute, the Appellate Authority can condone the delay of only 60 days

and he has no power to condone the delay beyond 60 days. This is the issue

already covered by the decision of this Court in Kerala Motor Transport

Workers’ Welfare Fund Board v. Government of Kerala (2001 (1) KLT

608). Therefore, the appeal itself filed beyond 60 days is not maintainable.

When the petitioner has not approached the Appellate Authority within the

statutory period, he has to blame himself for the same and he has no cause

for challenging the original order by circumventing the provisions of the

-2-
W.P.(C).No.5935/2005

appellate remedy by filing the writ petition.

In the circumstances, there is no merit in the writ petition and

accordingly the same is dismissed.

Sd/-

P.R.RAMAN,
Judge.

kcv.