High Court Kerala High Court

Sulochana Damodaran vs The Commissioner And Secretary on 1 August, 2007

Kerala High Court
Sulochana Damodaran vs The Commissioner And Secretary on 1 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 7259 of 2004(K)


1. SULOCHANA DAMODARAN, W/O.M.K.DAMODARAN
                      ...  Petitioner

                        Vs



1. THE COMMISSIONER AND SECRETARY,
                       ...       Respondent

2. THE DISTRICT EXECUTIVE OFFICER,

                For Petitioner  :SRI.I.DINESH MENON

                For Respondent  :SMT.I.SHEELADEVI, SC,KMTWF BOARD

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :01/08/2007

 O R D E R
                        KURIAN JOSEPH, J.
               ---------------------------------------
                  W.P. (C). NO. 7259 OF 2004
               ---------------------------------------
            Dated this the 1st day of August, 2007.


                         J U D G M E N T

Petitioner is aggrieved by the steps taken for recovery of

dues to the Kerala Motor Transport Workers Welfare Fund.

2. It is seen that the Government has rejected the appeal

on the ground of delay. That issue is covered against the

petitioner by the decision of this Court reported in Kerala Motor

Transport W.W.F. Board vs. Government of Kerala (2001

(1) KLT 608) and on merits it is seen that the petitioner despite

receipt of the Provisional Determination Order did not file any

objection to the same.

It is also seen from the statement that the petitioner had

submitted before the Authority that Sri. Murali and Sri. Pradeep

are permanent workers on her vehicle. Thus, there is also no

merit on facts in this case. It is accordingly dismissed.

KURIAN JOSEPH, JUDGE.

smp