High Court Kerala High Court

St.Vincent English Medium School vs The Secretary on 23 June, 2009

Kerala High Court
St.Vincent English Medium School vs The Secretary on 23 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17247 of 2009(A)


1. ST.VINCENT ENGLISH MEDIUM SCHOOL,
                      ...  Petitioner

                        Vs



1. THE SECRETARY, MINISTRY OF LABOUR
                       ...       Respondent

2. THE REGISTRAR, EMPLOYEES, PROVIDENT

3. ASSISTANT PROVIDENT FUNDS COMMISSIONER,

                For Petitioner  :SRI.TOM JOSE (PADINJAREKARA)

                For Respondent  :SRI.JOY THATTIL ITTOOP

The Hon'ble MR. Justice V.GIRI

 Dated :23/06/2009

 O R D E R
                                     V.GIRI, J.

                 - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                       W.P. (C) No.17247 OF 2009
                 - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                  Dated this the 23rd day of June, 2009

                                J U D G M E N T

Aggrieved by an order for payment of damages and interest

passed by the 3rd respondent, UNDER THE EPF Act, the petitioner has

preferred Ext.P2 and P3 appeals before the Appellate Tribunal. Orders

are yet to be passed on the appeals. In the meanwhile the petitioner’s

bank accounts are directed to be frozen. Hence the writ petition.

2. I heard the learned standing counsel for the respondents

also. He submits that the appeals are posted before the Tribunal in the

first week of July, 2009. It is upto the petitioner to move the Appellate

Tribunal for appropriate interim orders.

3. In the result, the respondents are directed to keep in

abeyance the enforcement of Ext.P6 for a period of two months from

today. In the meanwhile the petitioner shall approach the Appellate

Tribunal and move for appropriate interim orders. Enforcement of P6

thereafter shall abide by the orders passed by the Tribunal.

The writ petition is disposed as above.

(V.GIRI, JUDGE)

jma