High Court Kerala High Court

Thiruvalla Taluk Co-Operative … vs Employees Provident Fund … on 19 January, 2009

Kerala High Court
Thiruvalla Taluk Co-Operative … vs Employees Provident Fund … on 19 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11445 of 2006(K)


1. THIRUVALLA TALUK CO-OPERATIVE RUBBER
                      ...  Petitioner

                        Vs



1. EMPLOYEES PROVIDENT FUND APPELLATE
                       ...       Respondent

2. CENTRAL PROVIDENT FUND COMMISSIONER

3. ASSISTANT PROVIDENT FUND COMMISSIONER

4. RECOVERY OFFICER, REGIONAL PROVIDENT

                For Petitioner  :SRI.P.GOPALAKRISHNAN NAIR

                For Respondent  :SRI.N.N. SUGUNAPALAN, SC, P.F.

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :19/01/2009

 O R D E R
                            ANTONY DOMINIC, J.
              - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                        W.P.(C)No. 11445 OF 2006
              - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                Dated this the 19th day of January, 2009

                                  JUDGMENT

Exts.P1 and P5 are orders passed by the Commissioner of the

Employees Provident Fund Organisation, levying damages on the

petitioner, invoking the powers under Section 14 B of the Employees

Provident Fund and Miscellaneous Provisions Act, 1952.

2. Aggrieved by these orders, petitioner filed appeals, Exts.P3

and P6, before the 1st respondent, Tribunal. During the pendency of

the appeals, recovery proceedings were initiated against the

petitioner and this writ petition has been filed.

3. By order dated 18.04.06, this Court directed the petitioner to

remit an amount of Rs.1.5 lakhs. It is now submitted by both sides

that this order has been complied with. In view of the above, the

Writ Petition is disposed of with the following directions:

Within three months from the date of receipt of a copy of this

judgment, the 1st respondent shall dispose of Exts.P3 and P6

appeals with notice to the petitioner. It is directed that, in the

WPC : 11445/2006
-:2:-

meanwhile, proceedings pursuant to Ext.P7 for recovery of the

amount due under Exts.P1 and P5, will stand stayed.

ANTONY DOMINIC, JUDGE
ttb