High Court Kerala High Court

E.J.Shaji vs State Of Kerala on 31 July, 2008

Kerala High Court
E.J.Shaji vs State Of Kerala on 31 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8439 of 2005(D)


1. E.J.SHAJI, S/O. E.J.JOSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DEPUTY TAHSILDAR, MANANTHAVADY.

3. THE VILLAGE OFFICER,

4. THE DISTRICT EXECUTIVE OFFICER,

5. THE COMMISSIONER,

                For Petitioner  :SRI.R.DIVAKARAN

                For Respondent  :SRI.P.RAMAKRISHNAN, SC,KMTWF BOARD

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :31/07/2008

 O R D E R
                  C.N.RAMACHANDRAN NAIR, J.
                       -------------------------
                    W.P.(C) No.8439 of 2005
                   ---------------------------------
              Dated, this the 31st day of July, 2008

                          J U D G M E N T

Petitioner is challenging recovery proceedings for recovery of

arrears of motor transport workers welfare fund contribution for the

year 2002-03. Even though petitioner has a case that adjudication

order is issued without notice to him, learned standing counsel

furnished the details of enquiry conducted on 06/09/2003, where it

was found that petitioner was operating stage carriage with three

workers, whose names are also furnished in Court. Even though

notice was issued, petitioner did not turn up and therefore

preliminary determination order was issued on 13/01/2004

determining liability at Rs.31,719/-. According to respondent,

though notice for final adjudication was issued asking the petitioner

to appear on 31/03/2004, petitioner did not chose to appear on that

day and therefore, the demand was finalised. Petitioner did not file

appeal challenging the final determination order in time and belated

appeal filed was rejected as the appellate authority has no power to

condone delay. Even though petitioner was directed to pay

Rs.10,000/- as condition for stay, learned standing counsel

submitted that petitioner has not remitted the amount. It is not

WP(C) No.8439/2005
-2-

known whether the full amount is recovered as there was no stay

during pendency of the writ petition. If the amount is not paid,

then full amount should be recovered from petitioner. Since

petitioner has not complied with the interim order, recovery can be

continued without any delay. However, if petitioner has a case that

he did not have a permit and if the persons for whom demand is

raised are not registered workers, then petitioner is directed to

approach the District Executive Officer, Wayanad and produce the

details for him to verify the records and if workers are not

registered workers and petitioner was not in business for the whole

year he will make rectification and revise the demand and issue

revised proceedings. If any excess is collected in recovery

proceedings, petitioner can claim refund of the same amount.

The writ petition is disposed of as above.

(C.N.RAMACHANDRAN NAIR, JUDGE)

jg