IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 231 of 2007()
1. V.RAMACHANDRA REDDIAR,
... Petitioner
Vs
1. THE ASSISTANT PROVIDENT FUND
... Respondent
For Petitioner :SRI.PREMCHAND R.NAIR
For Respondent :SRI.S.GOPAKUMARAN NAIR, SC, P.F.
The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI
Dated :02/02/2009
O R D E R
J.B. Koshy,Ag.C.J. & V. Giri, J.
—————————————-
W.A. No. 231 of 2007
—————————————-
Dated this the 2nd day of February, 2009
Judgment
Koshy, Ag.C.J.
Appellant/Petitioner approached this court for quashing
Ext.P9 order. Counsel for the respondent submitted that Ext.P9 order was
passed after giving many opportunities to the appellant, but, appellant
refused to avail those opportunities. Anyway, considering the contentions
on merit, this court ordered that if Rs.50,000/- is paid, petitioner should be
given an opportunity to be heard. After payment of Rs.50,000/-, another
Rs.25,000/- was also paid. Therefore, fresh order was passed by the
respondent after hearing the petitioner wherein amounts were
substantially reduced. Balance amount to be paid is only Rs.38,784/-. If
balance amount as per the fresh order is not paid so far, it should be paid
within three months from the date of receipt of a copy of this judgment in
full settlement.
The appeal is disposed of accordingly.
J.B.Koshy
Acting Chief Justice
V. Giri
Judge
vaa