High Court Kerala High Court

C.R.Manoharan vs The District Executive Officer on 20 February, 2007

Kerala High Court
C.R.Manoharan vs The District Executive Officer on 20 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 441 of 2007()


1. C.R.MANOHARAN,
                      ...  Petitioner

                        Vs



1. THE DISTRICT EXECUTIVE OFFICER,
                       ...       Respondent

2. THE GOVERNMENT OF KERALA,

3. THE DISTRICT COLLECTOR, ERNAKULAM.

                For Petitioner  :SRI.G.PRABHAKARAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble the Acting Chief Justice MR.K.S.RADHAKRISHNAN
The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :20/02/2007

 O R D E R
    K.S.RADHAKRISHNAN,Ag.C.J & M.N.KRISHNAN,J.

    ------------------------------------------------------

                      W.A.NO. 441 OF 2007

     ------------------------------------------------------

            Dated this the 20th day of February, 2007


                         J U D G M E N T

Radhakrishnan, Ag.C.J.

By Ext.P3 order, the final determination order

passed by the District Executive Officer, Kerala Motor

Transport Workers Welfare Fund Board, Ernakulam dated

30.10.2006 was stayed by the Government till the disposal

of appeal subject to condition that the petitioner would

remit 35% of the balance assessed amount within two

months from the date of the order. This order was

challenged in W.P.(C) No.2553 of 2007. By judgment

dated 31st January,2007, the learned Single Judge

dismissed the writ petition, without interfering with the

impugned order.

2. Challenging the above judgment, this writ

appeal is filed. We have also gone through the impugned

order. We see no ground to interfere with Ext.P3 order.

W.A. NO.441 OF 2007

:-2-:

Upholding the judgment in W.P.(C) No.2553 of 2007

dated 31st January,2007, the writ appeal is dismissed.

K.S.RADHAKRISHNAN,

ACTING CHIEF JUSTICE.

M.N.KRISHNAN,

JUDGE.

Mbs/

W.A. NO.441 OF 2007

:-3-:

K.THANKAPPAN, J

———————————

———

Crl.Appeal NO. OF 2001

——————————

————

J U D G M E N T

W.A. NO.441 OF 2007

:-4-:

DATED:13-02-2007