IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24916 of 2009(H)
1. A.MOHAMMED RAFI, KALLUVILA VEEDU,
... Petitioner
Vs
1. THE EMPLOYEES PROVIDENT FUND
... Respondent
2. ASSISTANT PROVIDENT FUND COMMISSIONER
For Petitioner :SRI.ANIL NARAYANAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :08/09/2009
O R D E R
S.SIRI JAGAN, J.
==================
W.P(C).No.24916 of 2009
==================
Dated this the 8th day of September, 2009
J U D G M E N T
The petitioner challenges Ext.P1 order passed by the 2nd
respondent under Section 7A of the Employees’ Provident Funds and
Miscellaneous Provisions Act. However, the petitioner now submits
that the petitioner received Ext.P1 order only on 26.5.2009 and,
therefore, the petitioner may be permitted to avail of the remedy by
way of appeal before the Tribunal against Ext.P1 order.
2. Heard the learned standing counsel appearing for the
respondents also.
3. In the facts and circumstances of the case, I dispose of this
writ petition without prejudice to the right of the petitioner to
challenge Ext.P1 order in an appeal before the Employees’ Provident
Fund Appellate Tribunal. To enable the petitioner to file the appeal and
move the Tribunal for interim orders, I direct that the recovery
proceedings shall be kept in abeyance for a period of three months.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2