High Court Kerala High Court

Parrisons Estates And Industries … vs The Assistant Provident Fund on 5 December, 2007

Kerala High Court
Parrisons Estates And Industries … vs The Assistant Provident Fund on 5 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 35916 of 2007(A)


1. PARRISONS ESTATES AND INDUSTRIES PVT.LTD
                      ...  Petitioner

                        Vs



1. THE ASSISTANT PROVIDENT FUND
                       ...       Respondent

2. EMPLOYEES PROVIDENT FUND APPELLATE

                For Petitioner  :SRI.E.K.NANDAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :05/12/2007

 O R D E R
                          S.SIRI JAGAN, J.
                      =======================
                       W.P.(C) No.35916 of 2007
                      =======================

                 Dated this the 5th day of December, 2007


                              JUDGMENT

Aggrieved by Exts. P1 to P4 orders passed under Section

14B of the Employees Provident Fund & Miscellaneous

Provisions Act 1952, the petitioner filed Exts. P5 to P8 appeals

before the 2nd respondent-Tribunal. The petitioner’s grievance

in this writ petition is that even before the period prescribed in

the Act for preferring appeals was over, the 1st respondent has

initiated coercive proceedings for recovery of the amount

demanded as per the orders impugned in the appeals. The

petitioner submits that this is arbitrary and unsustainbale. The

petitioner, therefore, seeks stay of coercive recovery proceedings

pursuant to the orders impugned in the appeal till disposal of the

appeal.

2. I have heard the learned standing counsel appearing

for the organisation also. Under the Act, the petitioner has got a

right to move the tribunal for stay of recovery of the amounts

W.P.(C) No.35916/2007 -2-

covered by the orders in appeal. That being so, it is only

appropriate that the 1st respondent keeps coercive recovery

proceedings in abeyance till the tribunal considers and passes

orders on the interim prayer of the petitioner in the appeals. In

the circumstances, this writ petition is disposed of with a

direction to the 2nd respondent to consider the petitioner’s

prayer for interim relief on Exts. P5 to P8 appeals as

expeditiously as possible. Till orders are passed on the interim

prayers, further coercive proceedings pursuant to Exts. P1 to P4

orders shall be kept in abeyance.

S.SIRI JAGAN,
JUDGE

jp