High Court Kerala High Court

P.Raveendran vs The Deputy Commissioner Of Labour on 30 May, 2008

Kerala High Court
P.Raveendran vs The Deputy Commissioner Of Labour on 30 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15963 of 2008(A)


1. P.RAVEENDRAN, S/O.PONNAN, VANDITHAVALAM,
                      ...  Petitioner

                        Vs



1. THE DEPUTY COMMISSIONER OF LABOUR,
                       ...       Respondent

2. THE TAHSILDAR, REVENUE RECOVERY,

3. THE VILLAGE OFFICER, VANDITHAVALAM

                For Petitioner  :SRI.K.P.BALAGOPAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :30/05/2008

 O R D E R
                         ANTONY DOMINIC, J.

                = = = = = = = = = = = = = = = = =
                = =W.P.(C) = = = = = = = = = = = =
                             No. 15963 OF 2008 A
                     = = =

                    Dated this the 30th May, 2008

                            J U D G M E N T

Petitioner was opposite party in proceedings W.C. No. 69.02

on the file of the 1st respondent. The award was passed as early as

on 5.11.2004. In terms of the award, the petitioner is liable to pay

50% of the compensation granted. The award has so far no been

challenged. To realise the compensation awarded, revenue recovery

proceedings have been initiated by Exts. P1 and P2 and at that stage

this writ petition has been filed.

2. In view of the finality of the award, the recovery proceedings

now initiated cannot be faulted. However, the petitioner only seeks

an instalment facility for paying the amount. Having regard to the

fact that the case arises out of an accident resulting in death of a

workman, and considering the fact that the family consisting of 9

members, I am not inclined to grant the instalment facility as sought

for by the petitioner. However, in order to enable the petitioner to

avoid coercive action now initiated and to discharge the liability, I

W.P.(C) No. 15963 OF 2008
-2-

direct that the petitioner will be permitted to pay the amount in

terms of the award in two instalments the first of which will be

payable on or before 7.6.2008 and the second instalment on or

before 7.7.2008. Subject to payment as above coercive action will

stand deferred and in case default is committed, the respondents

will be free to continue the proceedings.

Writ petition is disposed of as above.

ANTONY DOMINIC
JUDGE
jan/-