High Court Kerala High Court

Karunagappally Taluk Handloom … vs State Of Kerala Represented By Its on 8 August, 2007

Kerala High Court
Karunagappally Taluk Handloom … vs State Of Kerala Represented By Its on 8 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 6045 of 2004(T)


1. KARUNAGAPPALLY TALUK HANDLOOM WEAVERS
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY ITS
                       ...       Respondent

2. REGIONAL PROVIDENT FUND COMMISSIONER,

3. RECOVERY OFFICER, KERALA EMPLOYEES

                For Petitioner  :SRI.P.V.VENUGOPAL

                For Respondent  :SRI.N.N.SUGUNAPALAN, SC, IHRDE

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :08/08/2007

 O R D E R
                          KURIAN JOSEPH, J.
               ---------------------------------------
                    W.P. (C). NO. 6045 OF 2004
                ---------------------------------------
            Dated this the 8th day of August, 2007.


                            J U D G M E N T

Petitioner approached this Court aggrieved by Exhibit P9

notice in the matter of proceedings under Section 14B of the

Employees’ Provident Fund & Miscellaneous Provisions Act, 1952.

2. Sri. N.N. Sugunapalan, learned Standing Counsel

referring to the counter affidavit submits that the petitioner was

given ample opportunities, but the petitioner did not turn up on

such occasions.

Be that as it may. Taking note of the entire facts and

circumstances of the case, particularly the contention that the

petitioner is still a sick unit, it is only in the interest of justice that

a further opportunity is given. Therefore, there will be a direction

to the competent authority to afford a fresh opportunity to the

petitioner before any further action is taken in the matter.

This writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp