IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2973 of 2009(D)
1. SATHEESH POOJARI, S/O. KUNJAN
... Petitioner
Vs
1. DISTRICT WELFARE FUND
... Respondent
2. SECRETARY, DEPARTMENT OF LABOUR
3. TAHSILDAR (RR),
For Petitioner :SRI.K.I.MAYANKUTTY MATHER
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :29/01/2009
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No. 2973 of 2009
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 29th day of January, 2009
JUDGMENT
Heard learned counsel for the petitioner and the learned counsel
for the first respondent besides the learned Government Pleader.
The writ petition is disposed of with a direction to the second
respondent to consider and dispose of Ext.P2 appeal in accordance with law
within two months from the date of production of a copy of this judgment.
Proceedings pursuant to Exts.P6 and P6(a) will be kept in abeyance till the
disposal of the appeal. I leave open the challenge to the recovery notices
Exts.P3 to P5.
(K.M. JOSEPH, JUDGE)
sb