IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18344 of 2009(K)
1. M.ABDUL RASHEED,S/O.MASTHAN KUNJU,
... Petitioner
Vs
1. ASST.PROVIDENT FUND COMMISSIONER,
... Respondent
2. EMPLOYEES PROVIDENT FUND APPELLATE
For Petitioner :SRI.ANIL NARAYANAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :01/07/2009
O R D E R
V.GIRI, J
-------------------
W.P.(C).18344/2009
--------------------
Dated this the 1st day of July, 2009
JUDGMENT
Petitioner was assessed under Section 7A of the
Employees Provident Fund and Miscellaneous
Provisions Act, 1952, as evidenced by Ext.P1.
Petitioner sought for a review of the said order and
Ext.P2 application filed in this behalf was also rejected
under Ext.P3. Petitioner thereafter, moved the
appellate Tribunal as evidenced by Ext.P4, and an
application for interim order has also been filed.
Orders on admission and interim relief are yet to be
passed by the Tribunal. In the meanwhile, Ext.P5
recovery notice has been issued and hence the writ
petition.
2. I heard learned Standing Counsel for the
respondents also. It is upto the petitioner to move the
appellate Tribunal for admission and interim relief. To
enable him to do so, respondents shall keep in abeyance
enforcement of Ext.P5 for a period of 45 days from
W.P.(C).18344/2009
2
today. Parties shall abide by the orders to be passed by
the Tribunal.
Writ petition is disposed of as above.
V.GIRI,
Judge
mrcs