High Court Kerala High Court

V.C.Abdul Kabeer vs The District Executive Officer on 25 July, 2007

Kerala High Court
V.C.Abdul Kabeer vs The District Executive Officer on 25 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 27582 of 2004(H)


1. V.C.ABDUL KABEER,
                      ...  Petitioner

                        Vs



1. THE DISTRICT EXECUTIVE OFFICER,
                       ...       Respondent

2. THE DISTRICT COLLECTOR, MALAPPURAM.

3. THE TAHSILDAR (REVENUE RECOVERY),

                For Petitioner  :SRI.G.PRABHAKARAN

                For Respondent  :SRI.P.RAMAKRISHNAN, SC,KMTWF BOARD

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :25/07/2007

 O R D E R
                          KURIAN JOSEPH , J
               ==================================
                      W.P.(C) NO. 27582 OF 2004
               ==================================
                 Dated this the 25th day of July, 2007.

                              JUDGMENT

The petitioner approached this Court aggrieved by the revenue

recovery steps for realisation of dues to the Kerala Motor Transport

Workers Welfare Fund. The learned counsel for the 1st respondent

submits that only because the petitioner was out of station, the notice

could not be served on him. Therefore, without expressing any

opinion on the merits of the case, since I am of the view that the

petitioner is to be given an opportunity to pursue the grievance, if any,

before the appellate authority, the writ petition is disposed of as

follows:

The petitioner will appear before the 1st respondent on

05.09.2005 on which date the 1st respondent shall furnish a copy of

the Final Determination Order to him. If aggrieved, it will be open to

the petitioner to pursue the matter before the appellate authority. In

order to enable the petitioner to work out the relief as above, the

interim order passed by this Court shall continue for a further period of

six months.

KURIAN JOSEPH, JUDGE.

rv