High Court Kerala High Court

M.Abdul Rasheed vs Asst.Provident Fund … on 1 July, 2009

Kerala High Court
M.Abdul Rasheed vs Asst.Provident Fund … on 1 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18344 of 2009(K)


1. M.ABDUL RASHEED,S/O.MASTHAN KUNJU,
                      ...  Petitioner

                        Vs



1. ASST.PROVIDENT FUND COMMISSIONER,
                       ...       Respondent

2. EMPLOYEES PROVIDENT FUND APPELLATE

                For Petitioner  :SRI.ANIL NARAYANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :01/07/2009

 O R D E R
                        V.GIRI, J
                      -------------------
                  W.P.(C).18344/2009
                      --------------------
           Dated this the 1st day of July, 2009

                      JUDGMENT

Petitioner was assessed under Section 7A of the

Employees Provident Fund and Miscellaneous

Provisions Act, 1952, as evidenced by Ext.P1.

Petitioner sought for a review of the said order and

Ext.P2 application filed in this behalf was also rejected

under Ext.P3. Petitioner thereafter, moved the

appellate Tribunal as evidenced by Ext.P4, and an

application for interim order has also been filed.

Orders on admission and interim relief are yet to be

passed by the Tribunal. In the meanwhile, Ext.P5

recovery notice has been issued and hence the writ

petition.

2. I heard learned Standing Counsel for the

respondents also. It is upto the petitioner to move the

appellate Tribunal for admission and interim relief. To

enable him to do so, respondents shall keep in abeyance

enforcement of Ext.P5 for a period of 45 days from

W.P.(C).18344/2009
2

today. Parties shall abide by the orders to be passed by

the Tribunal.

Writ petition is disposed of as above.

V.GIRI,
Judge

mrcs