High Court Kerala High Court

Changanacherry Co-Operative … vs Recovery Officer on 1 June, 2009

Kerala High Court
Changanacherry Co-Operative … vs Recovery Officer on 1 June, 2009
       

  

  

 
 
  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