High Court Kerala High Court

M/S.Sree Durga Cashew Factory vs The Assistant Provident Fund on 22 July, 2010

Kerala High Court
M/S.Sree Durga Cashew Factory vs The Assistant Provident Fund on 22 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21292 of 2010(J)


1. M/S.SREE DURGA CASHEW FACTORY,
                      ...  Petitioner

                        Vs



1. THE ASSISTANT PROVIDENT FUND
                       ...       Respondent

2. THE ENFORCEMENT OFFICER,EMPLOYEES

                For Petitioner  :SRI.R.ARUN

                For Respondent  :SRI.V.V.SURESH,SC,EPF.ORGANISATION

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :22/07/2010

 O R D E R
                         K. SURENDRA MOHAN, J.
                ------------------------------------------------------------
                     W.P(C) NO: 21292 OF 2010 J
                -----------------------------------------------------------
                   Dated this the 22nd July, 2010.

                                    JUDGMENT

The petitioner is the proprietrix of Messrs. Sree Durga Cashew

Factory in Kollam district. She has filed this writ petition

challenging Exts.P1 to P3 orders by which penal interest under

Section 7Q and damages under Section 14B of the Employees

Provident Funds and Miscellaneous Provisions Act, 1952 has been

imposed on the petitioner. When this writ petition came up for

admission on 8/7/2010 an interim order directing the parties to

maintain status quo for a period of two weeks was granted. The

petitioner has produced additional documents Exts.P4 to P6 along

with I.A.10004/2010 a petition to receive the said documents.

The said petition has been allowed and the documents have been

received. It is submitted that the petitioner has already filed

appeals before the additional third respondent, which are Exts.P4

to P6. The said appeals are accompanied by separate petitions for

stay also. Since the validity of Exts.P1 to P3 are pending

consideration of the additional third respondent, it is sufficient that

the said authority considers the same on the merits.

WPC 21292/2010 2

2. In the above circumstances this writ petition is disposed of

directing the additional third respondent to consider the stay

petitions filed by the petitioner along with the appeals evidenced

herein by Exts.P4 to P6 in accordance with law and to pass

appropriate orders thereon as expeditiously as possible, at any rte

within a period of two months from the date of receipt of a copy of

this judgment. Pending final orders on the stay petition as

indicated above, all further action to enforce Exts.P1 to P3 orders or

to recover the amounts demanded therein shall be kept in

abeyance.




                                            K. SURENDRA MOHAN
                                                    Judge
jj

WPC 21292/2010    3