High Court Kerala High Court

Usha Purushothaman vs The District Collector on 22 July, 2009

Kerala High Court
Usha Purushothaman vs The District Collector on 22 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18013 of 2004(T)


1. USHA PURUSHOTHAMAN, W/O. PURUTHOTHAMAN,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR, ERNAKULAM.
                       ...       Respondent

2. THE DEPUTY TAHASILDAR,

3. THE VILLAGE OFFICER, MEMURI VILLAGE,

                For Petitioner  :SRI.K.K.BABU

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :22/07/2009

 O R D E R
                       C.N.RAMACHANDRAN NAIR, J.
                  ....................................................................
                            W.P.(C) No.18013 of 2004
                  ....................................................................
                     Dated this the 22nd day of July, 2009.

                                         JUDGMENT

W.P.(C) is filed by the petitioner apprehending that revenue recovery

is initiated against her for recovery of arrears of Motor Transport Workers

Welfare Fund due from her son. Government Pleader has confirmed that no

revenue recovery is initiated against the petitioner and recovery will be

against the defaulter and against his properties. This submission is recorded

and W.P. is disposed of directing the respondents to proceed against the

defaulter and against his properties and not against the petitioner or against

her personal properties.

C.N.RAMACHANDRAN NAIR
Judge
pms