High Court Kerala High Court

Raveendran vs Sahadevan on 3 October, 2008

Kerala High Court
Raveendran vs Sahadevan on 3 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 824 of 2008(S)


1. RAVEENDRAN,S/O. PAPPU PILLA,
                      ...  Petitioner

                        Vs



1. SAHADEVAN, WELFARE FUND INSPECTOR
                       ...       Respondent

                For Petitioner  :SRI.RENJITH B.MARAR

                For Respondent  :SRI.RENIL ANTO,SC,KTWWF BOARD (TODDY WO

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :03/10/2008

 O R D E R
         THOTTATHIL B. RADHAKRISHNAN, J.

  = = = = = = = = = = = = = = = = = = = = = = = =

          Cont.Case(C).No.824 of 2008-S

  = = = = = = = = = = = = = = = = = = = = = = = =

      Dated this the 3rd day of October, 2008.

                     JUDGMENT

1.This contempt of court case is filed on the

allegation that the petitioner Raveendran was not

issued a clearance certificate by the respondent,

who is the Welfare Fund Inspector under the

Kerala Toddy Workers Welfare Fund Board on

deposit of 50% of the dues for the abkari year

ending 31-3-2008, following the direction

contained in the judgment dated 14-3-2008.

2.In the affidavit filed by the respondent, it is

averred that on 26-3-2008, Shri.Krishnan T.S. had

approached the office of the Welfare Fund

Inspector and sought for clearance certificate

and he requested a chalan in the name of the

petitioner Raveendran. In view of that statement,

Shri.T.S.Krishnan was asked to appear and he was

COC824/08 -: 2 :-

administered oath and examined. He states that he

had not requested for issuance of chalan in the

name of Raveendran. He also states that after

chalan was issued for remittance, petitioner

Raveendran had himself paid the amounts and

cleared the outstandings.

3.The learned counsel for the petitioner very

fairly states, on the query of this Court, that

the petitioner had participated in the auction

for the current abkari year also.

4.Going by the materials, it appears that the

petitioner Raveendran, the witness Krishnan T.S.

and Govindan and Benny Kurian were licensees who

had jointly obtained the licence for toddy shops

in Group No.10 of Thodupuzha Range for the abkari

year 2007-08. So much so, their liability is

joint and several and any private arrangement

between them regarding vending from the shops,

for their commercial convenience, need not be

taken note of by the officials. Neither the

COC824/08 -: 3 :-

Abkari officials nor the Toddy workers Welfare

Fund Inspector could be tied down to act in terms

of those arrangements. This essentially was the

reason why even the judgment dated 14-3-2008 was

issued by stating that the clearance certificate

shall be issued if the petitioner is entitled to

a clearance certificate on remittance of 50% of

the dues for the current abkari year.

On the facts in hand, I am satisfied that no case

of wilful disobedience could be attributed to the

respondent and that action under the Contempt of

Courts Act cannot be sustained.

For the aforesaid reasons, this contempt of court

case is dismissed.

THOTTATHIL B. RADHAKRISHNAN,
JUDGE.

Sha/041008