IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34093 of 2008(H)
1. U.K.VIJAYAN, S/O.LATE KRISHNAN
... Petitioner
2. RAJAMMA GOPI
Vs
1. THE WELFARE FUND INSPECTOR
... Respondent
2. THE TAHSILDAR
3. THE ASSISTANT EXCISE
For Petitioner :SRI.K.K.BABU
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :22/01/2009
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 34093 OF 2008 H
--------------------------------------
Dated this the 22nd January, 2009
JUDGMENT
Petitioners seek to challenge Exts.P5 and P6 which are
issued to realise arrears under the Kerala Toddy Workers’
Welfare Fund Act.
2. I heard the learned counsel for the petitioners, learned
standing counsel appearing on behalf of the first respondent and
also the learned Government Pleader. Learned counsel for the
petitioners submits that the petitioners may be given time to pay
the amount in five instalments. I feel that this request is
reasonable and the Writ Petition is disposed of permitting the
petitioners to pay the entire amount due as per Exts.P5 and P6
with subsequent interest in five equal monthly instalments. The
first respondent will serve a Statement on the petitioners within
two weeks from today fixing the exact amount of instalments
payable in terms of this Judgment. The petitioners are to pay the
first instalment on or before 15.02.2009 and the remaining
WPC.34093/08 H 2
instalments on or before the 15th of every succeeding month. If
the petitioners do not pay any of the instalments, they will lose
the benefit of this Judgment and it will be open to the
respondents to proceed against the petitioners in accordance
with law.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
// True Copy //
PS to Judge