IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 6862 of 2004(P)
1. K.GANGADHARAN, PUTHUSSERYKALAM,
... Petitioner
2. M.ANANDAKRISHNAN, KOMBAN KALAM KALAM
3. S.SATHEESH, SATHEESH NIVAS,
4. M.RAJENDRAN, KOMBAN KALM KALAM,
Vs
1. THE SECRETARY TO GOVERNMENT, LABOUR
... Respondent
2. THE DISTRICT EXECUTIVE OFFICER,
For Petitioner :SRI.P.V.JAYACHANDRAN
For Respondent :SMT.I.SHEELADEVI, SC,KMTWF BOARD
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :14/03/2008
O R D E R
KURIAN JOSEPH, J.
--------------------------------------
W.P.(C). No. 6862 OF 2004
--------------------------------------
Dated this the 14th day of March, 2008.
J U D G M E N T
Petitioners approached this Court with certain grievance
regarding contribution to Kerala Motor Transport Workers Welfare
Fund. Though the learned counsel vehemently attempted to
attack the orders on merits, in view of the statement made by
the second respondent that the case has been considered on
merits, it is submitted that the petitioners may be permitted to
pay the defaulted contribution in installments. Accordingly, this
writ petition is disposed of permitting the petitioners to pay the
defaulted arrears in five equal monthly installments starting from
the month of April 2008.
KURIAN JOSEPH, JUDGE.
smp