IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9201 of 2009(U)
1. K.V.JAYAPRAKASH, S/O. VELAYUDHAN,
... Petitioner
Vs
1. THE WELFARE FUND INSPECTOR
... Respondent
For Petitioner :SRI.K.REGHU KOTTAPPURAM
For Respondent :SRI.K.D.BABU,SC,KOZHIKODE CORPORATION
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :23/03/2009
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.9201 of 2009
---------------------------------
Dated, this the 23rd day of March, 2009
J U D G M E N T
The petitioner submits that the 1st respondent issued Ext.P1, a pre
assessment notice. It is stated that on its receipt, he has filed Ext.P2
objection. In this writ petition, his apprehension is that the respondents
will proceed to finalise Ext.P1 without taking into account Ext.P2
objection filed by him.
2. I heard the learned standing counsel for the respondents also.
3. If as stated by the petitioner, he has filed Ext.P2 objection on
receipt of Ext.P1 notice, there is no reason why the respondents shall
proceed to finalise Ext.P1, ignoring Ext.P2. Therefore, the writ petition
is disposed of directing the 1st respondent to finalise Ext.P1 taking into
account Ext.P2 and after affording the petitioner an opportunity of
hearing to the petitioner also. Orders in the manner as above shall be
passed as expeditiously as possible, at any rate, within four weeks of
production of a copy of this judgment.
4. The petitioner shall produce a copy of this judgment before
the 1st respondent for compliance.
The writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg