IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26396 of 2008(P)
1. CREDENCE HOSPITAL,REPRESENTED BY ITS
... Petitioner
Vs
1. THE ASST.PROVIDENT FUND COMMISSIONER
... Respondent
For Petitioner :SRI.E.K.NANDAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :03/10/2008
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.26396 of 2008
--------------------------
Dated this the 3rd October, 2008
J U D G M E N T
Petitioner is an establishment covered under the
Employees Provident Fund & Miscellaneous Provisions
Act, 1952. By Exhibit-P1 order, the respondent herein
assessed the contribution payable by the petitioner from
January, 2006 to May, 2007. Amount was remitted by the
petitioner, as evidenced by Exhibit-P2. Apparently, it was
later realised that an amount of Rs.1,29,049/- stated to be
the contribution payable in respect of certain contract
workers has actually been remitted by the contractor.
Accordingly, petitioner filed Exhibit-P3 review petition
essentially raising the said contention. Certain other
aspects were also highlighted in Exhibit-P3 review
petition. Exhibit-P4 certificate evidencing the remittance
made by the Contractor is referred to in Exhibit-P3.
Exhibit-P3- review petition was dismissed under Exhibit-
P6 order and the same has been challenged in this writ
petition.
W.P ( C) No.26396 of 2008
2
2. I heard Sri.E.K. Nandakumar, learned counsel
for the petitioner and Smt.T.N.Girija, learned standing
counsel for the respondent.
3. I do not think it is necessary to go into the merits
of the contentions raised in the review petition for the
reason that I find that the respondent has not given any
reason whatsoever in dismissing Exhibit-P3 review petition.
The order is cryptic and does not reveal an application of
mind on the part of the statutory authority.
Accordingly, Exhibit-P6 is quashed and the
respondent is directed to reconsider Exhibit-P3 review
petition and pass a fresh order after hearing the
petitioner, within a period of three months from the date of
receipt of a copy of this judgment. Respondent should
particularly consider the contentions of the petitioner that a
portion of the amount which has been assessed as
contribution under Exhibit-P1 order has actually been
remitted by the contractor.
Writ Petition is disposed of as above.
(V.GIRI,JUDGE)
ma
W.P ( C) No.26396 of 2008
3
W.P ( C) No.26396 of 2008
4