IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 25876 of 2001(E)
1. ANOOP
... Petitioner
Vs
1. THE DISTRICT COLLECTOR
... Respondent
For Petitioner :SRI.P.N.RAVINDRAN
For Respondent :SRI.K.K.BABU
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :01/08/2007
O R D E R
KURIAN JOSEPH , J
==================================
O.P. NO. 25876 OF 2001
==================================
Dated this the 1st day of August, 2007.
JUDGMENT
Petitioner approached this Court with certain grievances
regarding dues to the Kerala Toddy Workers Welfare Fund. It is seen
that in the judgment dated 28.11.2005 in W.P.(C) No. 33132/05, this
Court has directed the licencee to pay dues in 30 equal instalments.
Therefore, it is made clear that any proceeding against the petitioner
shall be taken only after exhausting remedies against the writ
petitioner in W.P.(C) No. 33132/2005, if at all anything survives.
The writ petition is disposed of accordingly.
KURIAN JOSEPH, JUDGE.
rv
KURIAN JOSEPH, JUDGE
——————————————-
O.P. NO. 25876 of 2001
—————————————-
1st day of August, 2007
JUDGMENT