High Court Kerala High Court

M/S.Prasanthi Cashew Company vs The Employees Provident Fund on 24 June, 2009

Kerala High Court
M/S.Prasanthi Cashew Company vs The Employees Provident Fund on 24 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17522 of 2009(I)


1. M/S.PRASANTHI CASHEW COMPANY, ULIYAKOVIL
                      ...  Petitioner

                        Vs



1. THE EMPLOYEES PROVIDENT FUND
                       ...       Respondent

2. REGIONAL PROVIDENT FUND COMMISSIONER-II,

                For Petitioner  :SRI.ANIL NARAYANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :24/06/2009

 O R D E R
                              V.GIRI,J.
                       -------------------------
                  W.P ( C) No. 17522 of 2009
                       --------------------------
               Dated this the 24th June,2009

                         J U D G M E N T

Aggrieved by Exhibit-P1 order under Section 7A of

the Employees Provident Funds and Miscellaneous

Provisions Act, 1952, petitioner sought for review of the

same under Section 7B of the Act as per Exhibit-P2.

Review has also been dismissed as per Exhibit-P3.

Petitioner is aggrieved by Exhibits P1 and P3. Remedy of

the petitioner lies before the Appellate Tribunal.

Petitioner is entitled to pursue the same.

2. Learned counsel for the petitioner submits that

some time will be required to prosecute the appellate

remedy.

3. Heard learned standing counsel for the

respondents also.

4. To enable the petitioner to avail the appellate

remedy, enforcement of Exhibits P1 and P3 shall be kept

in abeyance for a period of 60 days from today. In the

W.P ( C) No. 17522 of 2009
2

meanwhile, petitioner shall approach the Appellate

Tribunal and further enforcement shall abide by the orders

to be passed by the Appellate Tribunal.

Writ petition is disposed of as above.

(V.GIRI,JUDGE)
ma

W.P ( C) No. 17522 of 2009
3

W.P ( C) No. 17522 of 2009
4