High Court Kerala High Court

M.K. Cyriac vs Joint Secretary To Government on 15 January, 2007

Kerala High Court
M.K. Cyriac vs Joint Secretary To Government on 15 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 1259 of 2007(Y)


1. M.K. CYRIAC, AGED 55 YEARS,
                      ...  Petitioner

                        Vs



1. JOINT SECRETARY TO GOVERNMENT,
                       ...       Respondent

2. DISTRICT EXECUTIVE OFFICER,

3. DEPUTY TAHSILDAR, REVENUE RECOVERY,

4. VILLAGE OFFICER, ETTUMANOOR,

                For Petitioner  :SRI.M.J.THOMAS

                For Respondent  : No Appearance

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

 Dated :15/01/2007

 O R D E R
                  C.N.RAMACHANDRAN NAIR, J.

                           --------------------------

                       W.P.(C)No.1259 OF 2007

                           --------------------------

              Dated this the 15th  day of January, 2007


                             J U D G M E N T

Petitioner is challenging an order determining Motor

Transport workers Welfare Fund confirmed in appeal. On the

posting date, counsel could not appear on personal reasons.

However, appeal was dismissed without deferring it, against

which this writ petition is filed. On hearing the matter on merits,

I find demand is only for two workers. For that period petitioner

admittedly operated the stage carriage. This court has held that

at a time four workers are required to operate a stage carriage

and so much so petitioner cannot have any grievance against

demand of contribution for two workers.

2. In such circumstances and in petitioner’s own

interest, I decline to remand for hearing before the appellate

authority. However having regard to the financial hardship

expressed by the petitioner, petitioner is granted three equal

monthly instalments to clear the arrears exclusive of collection

charges. Petitioner will make payments before the 2nd

respondent. First instalment will be paid on or before 20.2.2007

W.P.(C)No.1259/2007 2

and the balance will be paid on or before 20th of the two

succeeding months. On production of receipt obtained for

payment from the 2nd respondent, the recovery authority will

close the proceedings against the petitioner.

Writ petition is disposed of as above.

(C.N.RAMACHANDRAN NAIR,

JUDGE)

ps