IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 7278 of 2007(N)
1. K.M.M. ENGLISH MEDIUM HIGH SCHOOL &
... Petitioner
Vs
1. THE ASSISTANT PROVIDENT FUND
... Respondent
2. THE ENFORCEMENT OFFICER,
For Petitioner :SRI.NOUSHAD THOTTATHIL
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :05/03/2007
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J
-------------------------------------------
W.P(C).Nos.7278 & 7321 OF 2007
-------------------------------------------
Dated this the 5th day of March, 2007
JUDGMENT
These writ petitions are by essentially the same trust,
which is a Wakf. W.P(C).7278/07 relates to school and W.P(C).
7321/07 relates to hospital. It is a case where there are
sufficient controversies within the trust that the committee that
was in office preceding the present are alleged to have made
certain appointments, which are bogus. Under such
circumstances, I deem it appropriate that the petitioners in
these cases are given an opportunity of hearing by the
competent among the respondents by entertaining their review
petitions, notwithstanding the time limits. Hence, the review
petitions filed by the petitioners shall be taken up, considered
and decided after giving the petitioners an opportunity of being
heard and that shall be done within a period of four weeks from
the date of receipt of a copy of this judgment, untrammelled by
anything stated therein. Until a decision is taken as aforesaid,
WPC.7278/07 & 7321/07
Page numbers
distress action against the petitioner will stand suspended. The
department will, however, be at liberty to retain the R.C. books
of the school buses.
THOTTATHIL B.RADHAKRISHNAN
Judge
kkb.