Gujarat High Court Case Information System
Print
SCA/2482/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2482 of 2011
=========================================================
RISING
STAR ELECTRONICS - Petitioner(s)
Versus
ASSISTANT
PROVIDENT FUND COMMISSIONER - Respondent(s)
=========================================================
Appearance
:
MR
DIPAK R DAVE for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 17/03/2011
ORAL
ORDER
Heard
learned advocate Mr. Dipak R. Dave appearing on behalf of petitioner.
In
present petition, petitioner has challenged order passed by PF
Authority dated 19th May, 2006 and order passed in Review
Application on 1st September, 2009 under Section 7B of PF
Act. Thereafter, two representations have been made by petitioner to
PF Authority against rejection of review application preferred by
petitioner; one is dated 27th October, 2009 and another is
dated 14th November, 2009 which was submitted on 20th
November, 2009.
Learned
advocate Mr. Dave submitted that in spite of constant follow up with
authority to examine these aforesaid two representations and decide
matter objectively and independently after considering relevant
records produced by petitioner, but, he submitted that PF Authority
is not deciding it and two representations made by petitioner
remained as it is, therefore, present petition is filed.
In
light of this background, it is directed to Regional PF Commissioner,
Regional Office, Ahmedabad to consider aforesaid two representations
and decide it after giving reasonable opportunity of hearing to
petitioner within a period of three months from date of receiving
copy of present order and to pass appropriate reasoned order in
accordance with law without influence by present order passed by this
Court after considering delay occurred in follow up.
It
is made clear by this Court that this Court has not examined and
considered any merits of matter while passing this order.
In
view of above observation and direction, present petition is disposed
of by this Court.
Direct
service is permitted.
[H.K.
RATHOD, J.]
#Dave
Top