IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24443 of 2008(I)
1. P.K.APPU,KAKKADAMKULAM HOUSE,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, ERNAKULAM.
... Respondent
2. THE TAHSILDAR, MUVATTUPUZHA.
3. THE WELFARE FUND INSPECTOR, KERALA
For Petitioner :SRI.NIREESH MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :13/08/2008
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 24443 of 2008
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 13th August, 2008.
J U D G M E N T
The petitioner is a defaulter in payment of dues under the
Kerala Toddy Workers’ Welfare Fund Act. He is challenging
proceedings initiated by the respondents for recovery of the
defaulted amounts. However, the petitioner does not dispute the
liability to pay or the quantum. He only wants time to pay off the
amounts due in instalments. This is opposed by the standing counsel
for the 3rd respondent.
2. However, taking a lenient view, I direct the respondents to
permit the petitioner to pay off the amounts due in seven equal
monthly instalments starting from 1-9-2008. Every subsequent
instalment shall paid on the first working day of every succeeding
month. If the petitioner complies with the above directions strictly,
further recovery proceedings shall be kept in abeyance. However, if
the petitioner fails to pay any one of the instalments, it would be open
to the respondents to continue proceedings as now initiated without
having to issue any fresh notice or proceedings in that regard.
The writ petition is disposed of as above.
Sd/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.