IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 9934 of 2002(G)
1. K.S.SAIJU, PROPRIETOR,
... Petitioner
Vs
1. THE ASST.PROVIDENT FUND COMMISSIONER,
... Respondent
For Petitioner :SRI.GRASHIOUS KURIAKOSE
For Respondent :SRI.N.N. SUGUNAPALAN, SC, P.F.
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :06/12/2006
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
O.P.No.9934 of 2002
----------------------------------------------
Dated 6th December, 2006.
J U D G M E N T
Petitioner is aggrieved by the proceedings initiated
against him under the provisions of the Employees’ Provident
Funds and Miscellaneous Provisions Act, 1952. Against the
impugned Section 7A proceedings, the petitioner had submitted
Ext.P3 review petition. The main grievance is that the review
petition was disposed of without affording an opportunity for
hearing. That no opportunity was granted at the time of review is
not in serious dispute also. The contention of the learned senior
counsel appearing for the respondent is that since the petitioner
had not utilised the opportunity given to him at the stage of
Section 7A proceedings, it was not thought fit to grant any
opportunity to the petitioner at the time of review. I am afraid,
the stand cannot be justified. Even assuming that the petitioner
had not turned up and cooperated with the enquiry, since the
petitioner was pursuing the statutory remedy of review under
Section 7B of the Act, he should have been given an opportunity
for hearing and also an opportunity to adduce necessary
OP NO. 9934/02 2
evidence. Accordingly, I quash Ext.P4 and the consequential
Ext.P5. There will be a direction to the respondent to consider the
review petition after affording an opportunity to the petitioner to
adduce evidence and an opportunity for hearing and pass
appropriate orders in accordance with law, within a period of four
months from the date of production of a copy of the judgment.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
O.P.No.9934 of 2002 (G)
———————————————-
J U D G M E N T
Dated 6th December, 2006.