Gujarat High Court High Court

M/S vs Commissioner on 10 March, 2010

Gujarat High Court
M/S vs Commissioner on 10 March, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5815/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5815 of 2009
 

 
 
=========================================================

 

M/S
DURGA METALS - Petitioner(s)
 

Versus
 

COMMISSIONER
OF PROVIDENT FUND & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PH PATHAK for
Petitioner(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 1 -
2. 
MR NIRAL R MEHTA for Respondent(s) : 1 -
2. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 10/03/2010 

 

 
 
ORAL
ORDER

Heard
learned Advocate MR. PH Pathak for petitioner and learned Advocate
Mr.Niral R. Mehta for respondents.

In
this petition, petitioner is challenging order passed by PF
Authority under section 7B, annexure B dated 4th January,
2005. Respondent PF Authority has filed affidavit in reply on behalf
of respondent No.1 and 2 and contention is raised before this Court
that present petition is not maintainable as petitioner is having
alternative efficacious statutory remedy of appeal under section 7I
of PF Act. Considering aforesaid contention of respondent and review
application under section 7B of PF Act is also not filed in time,
within limitation of 45 days as prescribed under the Act, therefore,
7A order has become final, dated 4th January, 2006 read
with 9th January, 2006 and 28th February,
2006, therefore, only on the ground that petitioner is having
alternative efficacious statutory remedy of appeal under section 7I
of Act, this petition is not entertained by this court and,
therefore, this petition is disposed of without expressing any
opinion on merits of matter.

(H.K.

Rathod,J.)

Vyas

   

Top