IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 12512 of 2003(M)
1. JAMES. K.T., S/O. THOMAS,
... Petitioner
Vs
1. STATE OF KERALA REP. BY CHIEF SECRETARY
... Respondent
2. TAHSILDAR (REVENUE RECOVERY),
3. K.V. JOSEPH, S/O. VARGHESE,
4. VATAVATHI INDIRA, W/O. ASOKAN,
5. K.P.BINDHU, D/O. LAKSHMANAN,
For Petitioner :SRI.T.A.RAMADASAN
For Respondent :SRI.K.K.BABU
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :14/11/2006
O R D E R
KURIAN JOSEPH, J.
----------------------------
O.P.No.12512 OF 2003
-----------------------------
Dated this the 14th day of November, 2006
J U D G M E N T
Petitioner approached this court with certain grievances
regarding the recovery steps initiated against the petitioner as
per Ext.P1 towards contribution to the Toddy Workers Welfare
Fund. In case the petitioner has still any grievance left, it is for
him to pursue his statutory remedy against the determination
order.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ps
O.P.No. :2:
KURIAN JOSEPH, J.
O.P.No.12512/2003
JUDGMENT
14th November, 2006