IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 8572 of 2002(U)
1. K.A.SAYED,KALLUMADAPARAMBIL HOUSE,
... Petitioner
2. M.M.JOHN,MALICAKAL HOUSE,C.M.S.QUARTERS,
3. N.M.VARGHESE,NJATTUTHOTTIYIL HOUSE,
4. C.K.AMMINI,CHIRAPURATHU HOUSE,
5. C.P.PATHU,CHOOLAKUZHY HOUSE,BRAHMAPURAM
6. P.BALAKRISHNA PILLAI,SANTHI NIVAS,
7. A.M.JOSEPH,VAYALATIL VEDU,PUTHENKURISU
8. D.D.CHANDRASEKHARA PILLAI,KANIANCHERRY,
9. KRISHHNAN THANKAPPAN,MAMPUZHA
10. RAMESAN K.A.,KADAMBRARAYIL HOUSE,
11. SUKUMARAN K.M.,CHUNGATHU HOUSE,
12. P.P.YOHANNAN,PULIKAYATHU HOUSE,
13. T.R.APPUKUTAQN,THYPARAMBIL HOUSE,
14. M.K.AMMINI,MADAPPILLIL VEEDU,
15. M.RAJENDRAN,THATAMPARAMBIL HOUSE,
16. C.P.BABU,CHARUMUTTATHU HOUSE,
17. SREDHARAN PILLAI.C.,ULLADIPURATHU VEEDU
18. K.V.SIVAN,KALAMASSERIL HOUSE,
19. MADHU.C.S.,CHUNKATHU HOUSE,
20. N.GOPINATRHA PANICKER,PUTHENTHARAYIL,
21. M.M.HASSAN,MARIPPURAMPIL HOUSE,SOUTH
22. P.P.GOPI,"NIRMAL",NADACKAVU P.O.,
23. ELIYAS M.K.,MURULIYIL VEEDU,KARIMUKAL,
24. ROY.K.D.,KATTANCHERRY VEEDU,
25. K.V.ANTONY,KANDAPPASSERRY HOUSE,
26. K.G.MOHANAN,MANAPPILLY HOUSE,
Vs
1. THE REGIONAL PROVIDENT FUND
... Respondent
2. F.A.C.T.REPRESENTED BY ITS
For Petitioner :SRI.P.RAMAKRISHNAN
For Respondent :SRI.N.N. SUGUNAPALAN, SC, P.F.
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :29/11/2006
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
O.P. No. 8572 of 2002
----------------------------------------------
Dated 29th November, 2006.
J U D G M E N T
The challenge is on Ext.P1 order passed by the first
respondent under Section 7A of the Employees’ Provident Fund
and Miscellaneous Provisions Act, 1952. Since the petitioners
have an effective remedy of appeal under Section 7-I of the Act,
this Court at this stage need not go into the disputed questions of
fact involved in the case, as rightly contended by the second
respondent. Therefore, without prejudice to the liberty to the
petitioners to approach the Tribunal, this writ petition is
dismissed.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
O.P.No. 8572 of 2002 (U)
———————————————-
J U D G M E N T
Dated 29th November, 2006.