High Court Kerala High Court

Emmanuel Cashew Industries vs The Employees Provident Fund on 31 July, 2009

Kerala High Court
Emmanuel Cashew Industries vs The Employees Provident Fund on 31 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21666 of 2009(C)


1. EMMANUEL CASHEW INDUSTRIES
                      ...  Petitioner

                        Vs



1. THE EMPLOYEES PROVIDENT FUND
                       ...       Respondent

2. THE ASSISTANT PROVIDENT FUND

3. THE ENFORCEMENT OFFICER,

4. THE MANAGER,

                For Petitioner  :SRI.B.SURESH KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :31/07/2009

 O R D E R
                              V.GIRI,J.
                        -------------------------
                  W.P ( C) No.21666 of 2009
                       --------------------------
                Dated this the 31st July,2009

                         J U D G M E N T

Aggrieved by Ext.P1 order passed by the original

authority under Section 7A of the Employees Provident

Funds and Miscellaneous Provisions Act, petitioner has

preferred Ext.P3 appeal before the Appellate Tribunal.

Ext.P4 will show that the appeal was posted for hearing

before the Tribunal at Delhi on 19.5.2009. Petitioner

sought for a posting in Kochi. It is up to the petitioner to

move the Tribunal for admission and interim order.

2. Heard Learned counsel for the petitioner

Sri.B.Suresh Kumar and learned standing counsel for the

EPF commissioner Sri. Pirappancode V.S Sudhir.

3. In the meanwhile, proceedings have been taken,

allegedly for freezing the bank account of the petitioner.

Enforcement of Ext.P1 shall be kept in abeyance for a

period of three months from today on condition that the

petitioner remits 1/3rd of the amount assessed under Ext.P1,

within four weeks from today. Thereafter, the petitioner

W.P ( C) No.21666 of 2009
2

shall abide by the orders to be passed by the Appellate

Tribunal.

Writ petition is disposed of as above.

(V.GIRI,JUDGE)
ma

W.P ( C) No.21666 of 2009
3

W.P ( C) No.21666 of 2009
4