IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13516 of 2009(H)
1. BIJU & COMPANY, PALACE ROAD,
... Petitioner
Vs
1. THE REGIONAL DIRECTOR,
... Respondent
2. RECOVERY OFFICER, E.S.I. CORPORATION,
3. ASSISTANT DIRECTOR, E.S.I. CORPORATION,
For Petitioner :SMT.C.G.BINDU
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :12/05/2009
O R D E R
V.GIRI, J
-------------------
W.P.(C).13516/2009
--------------------
Dated this the 12th day of May, 2009
JUDGMENT
Petitioner a defaulter under the Employees
State Insurance Corporation seeks an order of
restraint of all further proceedings pursuant to
Ext.P10.
I heard Mr.P.Sankarankutty Nair, learned
counsel for the ESI Corporation. He points out that
this Court has already affirmed the demands made
by the ESI Corporation and a review petition is
pending. He further submits that the restraint
proceedings can be kept in abeyance till the disposal
of the review petition. Submission is recorded. Writ
petition is accordingly disposed of.
V.GIRI,
Judge
mrcs