IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8344 of 2005(R)
1. M.N.SANKARANARAYANAN NAIR,
... Petitioner
2. M.N.PRABHAKARAN,
3. M.N.CHANDRASEKHARAN,
Vs
1. STATE OF KERALA,
... Respondent
2. THE DISTRICT COLLECTOR, KOZHIKODE.
3. DEPUTY TAHSILDAR,
For Petitioner :SMT.T.RESMI DAMODARAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :15/07/2008
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------------
W.P.(C) 8344 of 2005
--------------------------------------------------------
Dated: JULY 15, 2008
JUDGMENT
The challenge in this writ petition is against Ext.P2.
2. Ext.P2 is a revenue recovery notice issued against the
petitioner for realising amounts due in terms of the orders
passed by the Labour Court, Kozhikode in Claim Petitions
Nos.53, 54, 55 and 56 of 1978. In the statement dated 1.12.2007
filed by the 4th respondent, it is stated that the dues as per the
orders in CP Nos.54, 55 and 56 of 1978 have been realised and
disbursed to the claimants on 9.3.2006, 3.3.2006 and 9.3.2006
respectively. Along with a memo dated 26.5.2008, the learned
Government Pleader has produced a letter dated 24.5.2008 from
the District Labour Officer, in which it is stated that the amount
due in terms of the order in CP No.53/1978 has been disbursed
to the wife of the claimant on 9.4.2008. From the above details
furnished by the respondent, it is evident that the dues in CP
Nos.53, 54, 55 and 56 of 1978 have been recovered from the
petitioner and the same have been disbursed to the claimants.
In view of this, there is no necessity to continue the
WP(C) 8344/05
2
recovery proceedings initiated by Ext.P2 as the claim is fully
satisfied. For that reason Ext.P2 will stand set aside and the
writ petition is disposed of accordingly.
ANTONY DOMINIC
JUDGE
mt/-