IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31478 of 2008(V)
1. M.R.MADHUSOODHANAN, S/O.RADHAKRISHNAN,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DISTRICT EXECUTIVE OFFICER,
For Petitioner :SRI.SAJU J.VALLYARA
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :28/10/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).31478/2008
--------------------
Dated this the 28th day of October, 2008
JUDGMENT
An appeal preferred by the petitioner against the
order of assessment under the Kerala Motor Transport
Workers’ Welfare Fund scheme has been rejected on
what will have to be termed as technical grounds.
2. Having heard learned counsel on both sides, I am
of the view that the petitioner’s appeal requires to be
considered on merits rather than be dealt with on
purely technical grounds. Nor can it be said that the
appeal filed by the petitioner was belated.
3. In the circumstances, Ext.P5 is set aside and first
respondent is directed to pass fresh orders on Ext.P1
appeal, after hearing the petitioner as also the
representative of the District Executive Officer, Kerala
Motor Transport Workers’ Welfare Fund Board, within
a period of three months from the date of receipt of a
copy of this judgment. Further enforcement of Ext.P9
W.P.(C).31478/2008
2
shall be kept in abeyance, till orders are passed on
Ext.P1 appeal by the first respondent.
V.GIRI,
Judge
mrcs