IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3651 of 2006(I)
1. DEEPU WILLIAM, AGED 30 YEARS,
... Petitioner
Vs
1. THE DISTRICT EXECUTIVE OFFICER,
... Respondent
2. THE R.R.TAHASILDAR, KOLLAM.
For Petitioner :SRI.H.HARIKUMAR (KOLLAM)
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :07/08/2008
O R D E R
C.N.RAMACHANDRAN NAIR, J.
....................................................................
W.P.(C) No.3651 of 2006
....................................................................
Dated this the 7th day of August, 2008.
JUDGMENT
The petitioner is challenging recovery proceedings for recovery of
Motor Transport Workers Welfare Fund dues in respect of a vehicle which
according to the petitioner does not belong to him. This court, therefore,
issued interim order on 16.2.2006 directing seizure and sale of the vehicle
for recovery. It is not known whether the liability is recovered by
attachment and sale of the vehicle. Even though W.P. is pending for two
and a half years, no counter or statement is filed by respondents. The
petitioner has a statutory remedy of appeal against final determination order.
However, since W.P. was pending in this court, petitioner is given one
month time from today to file appeal against the final determination order.
W.P. is disposed of as above.
C.N.RAMACHANDRAN NAIR
Judge
pms