IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35606 of 2010(A)
1. KERALA KHADI AND VILLAGE INDUSTRIES
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE DEPUTY DIRECTOR,
3. THE REVENUE RECOVERY OFFICER,
For Petitioner :SRI.K.P.HARISH,SC,KERALA KHADI BOARD
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :30/11/2010
O R D E R
C.T.RAVIKUMAR, J.
---------------------------------------
W.P(C)No.35606 of 2010
----------------------------------------
Dated 30th November, 2010
JUDGMENT
The petitioner assails Exts.P7, P7(a), P7(b) and P9 in this writ
petition. Proceedings were initiated against the petitioner based on
Exts.P7, P7(a), P7(b) and P9 for recovering the arrears determined in
terms of section 45-A of the Employees State Insurance Act, 1948 (for
short `the ESI Act’). The contention of the petitioner is that the petitioner
has already approached the Government by filing Exts.P4 to P6(a)
seeking exemption from the purview of the ESI Act in terms of section 87
read with section 91 of the ESI Act. The said applications are still pending
before the Government. It is during the pendency of those applications
that the respondents have taken action as per Exts.P7, P7(a), P7(b) and
P9.
2. I have heard the learned counsel appearing for the
petitioner, learned standing counsel for respondents 2 and 3 and also the
learned Government Pleader.
3. Admittedly, Exts.P4 to P6(a) applications carrying requests
for exemption from the purview of the ESI Act under section 87 read with
section 91 of the ESI Act are pending before the first respondent.
WP(C).No.35606/2010 2
According to the learned counsel for the petitioner, on an earlier occasion
in the year 2008 after considering similar representations from the
petitioner seeking exemption the petitioner was granted exemption from
the purview of the ESI Act. Considering all these aspects, this writ petition
is disposed of with a direction to the first respondent to consider and pass
orders on Exts.P4 to P6(a) expeditiously, at any rate within a period of
two months from the date of receipt of a copy of this judgment. Till
Government consider and pass orders on Exts.P4 to P6(a), respondents 2
and 3 shall keep in abeyance all further proceedings pursuant to Exts.P7
series and P9. Needless to say that the necessity to proceed with Exts.P7
series and P9 will depend upon the decision of the Government on the
aforesaid applications which are directed to be disposed of.
C.T.RAVIKUMAR
Judge
TKS