High Court Kerala High Court

Shiju P.George vs The Deputy Tahsildar (R.R.) on 21 December, 2006

Kerala High Court
Shiju P.George vs The Deputy Tahsildar (R.R.) on 21 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 21409 of 2003(W)


1. SHIJU P.GEORGE, PULLAN HOUSE,
                      ...  Petitioner

                        Vs



1. THE DEPUTY TAHSILDAR (R.R.), DEVIKULAM
                       ...       Respondent

2. THE WELFARE FUND INSPECTOR, TODDY

                For Petitioner  :SRI.K.N.BINOJ

                For Respondent  :SRI.RENIL ANTO, SC, KTWWF BOARD

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :21/12/2006

 O R D E R
                               KURIAN JOSEPH, J.

                         -----------------------------------------

                            W.P(C)No.21409  of  2003

                         -----------------------------------------

               Dated this the 21st  day of  December, 2006


                                    JUDGMENT

The writ petition is filed mainly with the following prayer:-

(ii) issue a writ of mandamus or such other

appropriate writ order or direction, directing the

respondents to consider Ext.P4 and P6 reply to

determine the actual amount to be paid to the Toddy

Workers Welfare Fund for the year 2002-2003 in

respect of Licence No.TS 13 of Adimali Excise Range.

There will be a direction to the first respondent to look into Exts.P4 and

P6 with notice to the petitioner and take appropriate action thereon in

accordance with law within a period of three months from the date of

receipt of a copy of this judgment. The interim order dated 7-7-2003

will continue till such time.

The writ petition is disposed of as above.

(KURIAN JOSEPH, JUDGE)

ahg.