High Court Kerala High Court

K.S.Shaji vs Assistant P.F.Commissioner And … on 17 February, 2009

Kerala High Court
K.S.Shaji vs Assistant P.F.Commissioner And … on 17 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5212 of 2009(V)


1. K.S.SHAJI, PROPRIETOR,
                      ...  Petitioner

                        Vs



1. ASSISTANT P.F.COMMISSIONER AND RECOVERY
                       ...       Respondent

                For Petitioner  :SRI.SEBASTIAN DAVIS

                For Respondent  :SRI.S.GOPAKUMARAN NAIR (SR.)

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :17/02/2009

 O R D E R
                        ANTONY DOMINIC, J.
                  -------------------------
                     W.P.(C.) No.5212 of 2009
             ---------------------------------
           Dated, this the 17th day of February, 2009

                            J U D G M E N T

The petitioner is the Proprietor of an establishment by name

M/s.Hindustan Sheering Works, Alappuzha, an establishment to

which the provisions of the Employees Provident Funds and

Miscellaneous Provisions Act and the Schemes framed thereunder are

applicable. He has been found liable to pay an amount of

Rs.72,371/-. He sought time for payment. But, however, that was

declined. In these circumstances, the writ petition is filed praying

that he be given four months time to discharge the liability.

2. I heard the learned standing counsel appearing for the

respondent also.

3. Having regard to the financial constraints urged by the

petitioner and also taking into account the fact that the petitioner is

not disputing the liability and wants only some time to discharge the

same, I direct that the petitioner be permitted to pay the amount in

two equal instalments, first of which shall be paid on or before

30/04/2009 and the 2nd instalment shall be paid on or before

WP(C) No.5212/2009
-2-

30/06/2009. Subject to such payment, further proceedings for

recovery of liability through coercive action against the petitioner

shall be kept in abeyance, and in case default is committed,

respondents will be free to continue action for recovery.

The writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg