IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27291 of 2008(Y)
1. CHANGANACHERRY CO-OPERATIVE RUBBER
... Petitioner
Vs
1. RECOVERY OFFICER, EMPLOYEES PROVIDENT
... Respondent
2. THE ENFORCEMENT OFFICER, EMPLOYEES
For Petitioner :SRI.MATHEW SEBASTIAN
For Respondent :SRI.JOY THATTIL ITOOP, SC, EPF ORGANISA
The Hon'ble MR. Justice V.GIRI
Dated :01/06/2009
O R D E R
V.GIRI, J
-------------------
W.P.(C).27291/2008
--------------------
Dated this the 1st day of June, 2009
JUDGMENT
Heard learned counsel for the petitioner and
learned counsel for the respondents.
2. Petitioner, a Co-operative Society, was assessed
to contribution levied under the EPF Act and
thereafter, for non payment of the same, damage was
also imposed on the petitioner. This was challenged
by the petitioner in an appeal which is pending before
the Tribunal as Ext.P3. Writ petition is filed when
Exts.P4 and P5 restraint proceedings were taken
against the petitioner.
3. In the circumstances, the appeal pending before
the Tribunal shall be disposed of within three months
and pending disposal of the appeal, enforcement of
Exts.P4 and P5 shall be kept in abeyance.
Writ petition is disposed of as above.
V.GIRI,
Judge
mrcs