High Court Kerala High Court

M/S.Mary Matha College Of … vs Union Of India on 13 October, 2008

Kerala High Court
M/S.Mary Matha College Of … vs Union Of India on 13 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29926 of 2008(K)


1. M/S.MARY MATHA COLLEGE OF ENGINEERING
                      ...  Petitioner

                        Vs



1. UNION OF INDIA, REPRESENTED BY ITS
                       ...       Respondent

2. ASSISTANT PROVIDENT FUND COMMISSIONER,

                For Petitioner  :SRI.R.S.KALKURA

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :13/10/2008

 O R D E R
                        V.GIRI, J
                      -------------------
                  W.P.(C).29926/2008
                      --------------------
       Dated this the 13th day of October, 2008

                      JUDGMENT

Petitioner is aggrieved by Exts.P5 and P9 orders

passed by the second respondent under the EPF Act.

Admittedly, Ext.P5 order was an ex parte order.

Apparently, representative of the petitioner did not

appear before the Assessing Authority because there

was a change in the Management in the petitioner-

College. Petitioner filed Ext.P8 application for setting

aside the ex parte order. Same has been dismissed

under Ext.P9.

2. Normally I would have relegated the petitioner

for an alternate remedy under the EPF act. But I find

on a reading of Ext.P9 that there was non

consideration of the contentions taken up by the

petitioner for the reasons afforded in Ext.P8, except in

the last paragraph. The entirety of Ext.P9 is a

reproduction of Ext.P8 and this does not seem to be a

proper exercise of jurisdiction.

W.P.(C).29926/2008
2

3. In the circumstances, Ext.P9 is set aside. Second

respondent is directed to consider Ext.P8 and pass fresh

orders in accordance with law, after affording the

petitioner an opportunity of being heard. Fresh orders

shall be passed within a period of two months from the

date of receipt of a copy of this judgment.

Writ petition is disposed of as above.

V.GIRI,
Judge

mrcs