IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 4276 of 2002(H)
1. KRISHNA SADASIVAN,
... Petitioner
Vs
1. THE STATE OF KERALA, REP. BY THE
... Respondent
2. THE TAHSILDAR, KOTTARAKARA.
3. THE ADDITIONAL DISTRICT EXECUTIVE
For Petitioner :SRI.K.V.GOPINATHAN NAIR
For Respondent :SRI.P.RAMAKRISHNAN, SC,KMTWF BOARD
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :30/11/2006
O R D E R
KURIAN JOSEPH, J.
----------------------------
O.P.No.4276 OF 2002
-----------------------------
Dated this the 30th day of November, 2006
J U D G M E N T
Petitioner approached this court with certain grievances
regarding the recovery of Motor Transport Workers Welfare fund
at the stage of advance contribution. There will be a direction to
the respondent to pass final determination order, if not already
passed, within a period of three months from the date of
production of a copy of this judgment. The interim order passed
by this court in C.M.P.No.7677/2002 will continue till such time.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ps
O.P.No. :2:
KURIAN JOSEPH, J.
O.P.No.4276/2002
JUDGMENT
30th November, 2006