IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30378 of 2010(V)
1. M/S. BLUELABS TECHNOLOGY SOLUTINS
... Petitioner
Vs
1. ASST. PROVIDENT FUND COMMISSIONER
... Respondent
2. EMPLOYEES PROVIDENT FUND ORGANIZATION,
For Petitioner :SRI.V.B.HARI NARAYANAN
For Respondent :SRI.S.GOPAKUMARAN NAIR (SR.)
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :04/10/2010
O R D E R
C.T. RAVIKUMAR, J.
--------------------------------------------
W.P.(C). NO.30378 OF 2010
--------------------------------------------
Dated this the 4th day of October, 2010
JUDGMENT
The petitioner is a company registered under the provisions of the
Companies Act, 1956. This Writ Petition has been filed mainly with the
prayer to direct the respondents to grant instalment facility to clear off the
amount demanded as per Ext.P2 and, further, not to initiate any
prosecution proceedings against the petitioner for non-payment of the
amount demanded as per Ext.P2. Admittedly, an amount of Rs.3,41,964 is
outstanding towards the contribution dues covering the period from
February 2009 to August 2009. Ext.P2 notice has been issued pursuant to
the finalisation of the proceedings initiated under Section 7A of the
Employees’ Provident Fund Act. The learned counsel for the petitioner
submitted that the petitioner would pay an amount of Rs.50,000/- within a
period of two weeks from today and would pay the balance amount in five
equal monthly instalments.
2. I have heard the learned counsel for the petitioner and also the
learned counsel for the respondents. This Writ Petition is disposed of with
W.P.(C) NO.30378/2010 2
the following directions:-
In view of the readiness expressed by the petitioner to pay off the
amount demanded as per Ext.P2, the petitioner shall pay an amount of
Rs.50,000/- within a period of two weeks from today. The balance amount
demanded as per Ext.P2 shall be paid in five equal monthly instalments
commencing from 1.11.2010 onwards. The monthly instalments as
directed above shall be made on or before 5th of every month. In case of
failure on the part of the petitioner to remit the instalments in terms of the
directions in this judgment, it will be open to the respondents to initiate
steps based on Ext.P2.
(C.T. RAVIKUMAR, JUDGE)
spc
W.P.(C) NO.30378/2010 3
C.T. RAVIKUMAR, J.
JUDGMENT
September, 2010
W.P.(C) NO.30378/2010 4