IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 29519 of 2007(L)
1. MUKUNDAN B.MENON,
... Petitioner
Vs
1. THE DISTRICT EXECUTIVE OFFICER,
... Respondent
2. GOVERNMENT OF KERALA, REPRESENTED BY
3. THE DISTRICT COLLECTOR,
4. THE DEPUTY TAHSILDAR (REVENUE RECOVERY),
For Petitioner :SRI.G.PRABHAKARAN
For Respondent :SRI.P.RAMAKRISHNAN, SC,KMTWF BOARD
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :15/11/2007
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = = =
W.P.(C) No. 29519 OF 2007 L
= = = = = = = = = = = = = = = =
Dated this the 15th November, 2007
J U D G M E N T
Revenue recovery proceedings initiated against the
petitioner for realisation of the dues for the period
2003-04 under the Kerala Motor Transport Workers
Welfare Fund Act is under challenge. Pleadings would
disclose that the petitioner was totally ignorant about
the proceedings or the provisional and final
determination orders that were passed.
2. On instruction, the learned Standing Counsel
for the respondents submits that for the period 2003-
04, provisional determination order dated 22.9.2004 was
passed and was served on the petitioner on 1.10.2005.
It is also stated that after due enquiry final
determination order was passed on 27.10.2005 and that
the said order was also served on the petitioner on
9.11.2005. It is also pointed out that despite this,
the petitioner did not challenge the order by filing an
appeal as provided under the Act.
WPC No. 29519/07
-2-
3. This being the factual situation there is no
doubt that the petitioner has not approached this Court
disclosing the true facts. Even otherwise there is no
merit in the writ petition.
Writ petition fails and is dismissed.
ANTONY DOMINIC
JUDGE
jan/-