IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4544 of 2009(N)
1. T.SUDHEERKUMAR, AGED 41 YEARS,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE TAHSILDAR (RR)PO KOZHIKODE,
3. KERALA TODDY WORKER'S WELFARE FUND
For Petitioner :SRI.P.K.JOSE
For Respondent :SRI.K.D.BABU,SC,KTWWFB(TODDY WORKERS WE
The Hon'ble MR. Justice K.M.JOSEPH
Dated :20/02/2009
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 4544 OF 2009 N
--------------------------------------
Dated this the 20th February, 2009
JUDGMENT
Petitioner has approached this Court seeking a mandamus
to the third respondent not to take revenue recovery proceedings
against him and to furnish demand notice to him under the
Revenue Recovery Act in regard to the proposed revenue
recovery. Case of the petitioner, in brief, is as follows:
The third respondent, the Kerala Toddy Workers’ Welfare
Fund Inspector, made a final determination order making the
petitioner liable. Petitioner states that he has not received it and
he filed a Writ Petition against the revenue recovery
proceedings. It is stated that the petitioner’s deceased father had
conducted toddy shop and his mother filed a Suit and obtained a
Decree. The Writ Petition was disposed of vide Ext.P1.
Petitioner sought legal advice after getting Ext.P1 Judgment and
he filed Appeal. Now, the petitioner states that there are
revenue recovery proceedings against him.
WPC.4544/09 N 2
2. I heard the learned counsel for the petitioner, learned
standing counsel appearing for the third respondent and also the
learned Government Pleader.
3. The proceedings are apparently under the Kerala Toddy
Workers’ Welfare Fund Act. A perusal of Ext.P1 would show
that the earlier Writ Petition filed by the petitioner challenging
the proceedings for recovery of arrears of toddy workers welfare
fund, was dismissed by this Court. Dealing with the contention
that the father of the petitioner was the licensee, it was the
argument of the learned standing counsel for the Board that it
was the petitioner who was carrying on the business and final
determination order was issued in his name, and thereafter, the
Court had held that if the petitioner has any grievance against
the final determination order, he has to collect the order and
challenge the same in appeal. Therefore, the mandamus sought
not to take revenue recovery proceedings against the petitioner
is clearly in the teeth of Ext.P1 Judgment, wherein also the
prayer was not to take recovery steps against the petitioner. The
WPC.4544/09 N 3
further prayer is to direct the third respondent to issue the
demand notice to the petitioner. Learned standing counsel
points out that already the final determination order was served.
I do not see any merit in either of the prayers of the petitioner.
According to the petitioner, he has challenged it before the
Government. I express no view on the appeal and if the
petitioner has any right in respect of the same, it is for the
petitioner to prosecute the appeal before the Appellate
Authority.
Subject to the above, the Writ Petition is dismissed.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
// True Copy //
PS to Judge