IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 38029 of 2010(C)
1. M/S.CHANDRA CASHEW FACTORY,
... Petitioner
Vs
1. THE EMPLOYEES PROVIDENT FUNDS
... Respondent
2. THE ASSISTANT PROVIDENT FUND
3. THE ENFORCEMENT OFFICER,
For Petitioner :SRI.R.ARUN
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :23/12/2010
O R D E R
C.T.RAVIKUMAR, J.
----------------------------
W.P.(C)No.38029 of 2010
----------------------------
Dated 23rd December, 2010
JUDGMENT
The grievance of the petitioner raised in this writ petition is
with respect to the action on the part of the assessing authority in taking
coercive steps to implement the order of assessment despite the
pendency of the appeal preferred against the assessment order under
section 7-I of the Employees’ Provident Funds and Miscellaneous
Provisions Act (for short `the Act’). The contention of the petitioner is
that against the order of assessment he has already preferred an appeal
along with interlocutory applications for staying the operation and
implementation of the assessment order and also for waiver of pre-
deposit contemplated under section 7-O of the Act. The appeal and the
said interlocutory applications are pending consideration before the first
respondent. It is in the said circumstances that the petitioner contends
that there is no justification on the part of respondents 2 and 3 to issue
Ext.P3 order. Ext.P3 is an order issued for the purpose of recovering the
interest under section 7-Q of the Act and damages under section 14-B of
the Act.
2. I have heard the learned counsel appearing for the
petitioner and also the learned standing counsel for respondents 2 and 3.
WP(C).No.38029/2010 2
3. Admittedly, the appeal preferred by the petitioner is
pending before the first respondent. It is also admitted that the
interlocutory applications praying for staying the operation of the
assessment order and for waiver of the pre-deposit are also pending. In
view of the said circumstances, this writ petition is disposed of as
hereunder:-
There will be a direction to the first respondent to take up
Ext.P4 appeal for consideration and subject to the orders thereunder
consider the interlocutory applications filed along with Ext.P4 appeal
praying for staying the assessment order as also waiver of the pre-
deposit. Till the appeal as also the interlocutory applications viz., Exts
P4 to P6 are taken up for consideration and till orders are passed on
Exts. P5 and P6, the respondents are directed not to take any coercive
steps pursuant to Ext.P3.
Sd/-
C.T.RAVIKUMAR
Judge
TKS
// True copy //
P.S. to Judge