Kerala High Court
V.Mohan vs The District Executive Officer on 1 December, 2006
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 7915 of 2006(P)
1. V.MOHAN, S/O.KUNHAMBU,
... Petitioner
Vs
1. THE DISTRICT EXECUTIVE OFFICER,
... Respondent
2. STATE OF KERALA, REP. BY CHIEF
For Petitioner :SRI.P.JACOB VARGHESE
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :01/12/2006
O R D E R
C.N. RAMACHANDRAN NAIR, J.
````````````````````````````````````````````````````
W.P. (C) No. 7915 OF 2006 P
````````````````````````````````````````````````````
Dated this the 1st day of December, 2006
J U D G M E N T
Since the demand is advance contribution and final determination
order is not passed for the year 2003-04, writ petition is disposed of
directing 1st respondent to complete final determination proceedings
after conducting enquiry within three months from today. In view of the
payment by petitioner of Rs.25,000/-, recovery of the balance advance
contribution demanded will remain stayed till final orders.
(C.N. RAMACHANDRAN NAIR, JUDGE)
aks