High Court Kerala High Court

M.Krishna Kumar vs The Regional Provident … on 28 March, 2007

Kerala High Court
M.Krishna Kumar vs The Regional Provident … on 28 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 10715 of 2007(A)


1. M.KRISHNA KUMAR, S/O.P.THYAGARAJAN,
                      ...  Petitioner

                        Vs



1. THE REGIONAL PROVIDENT COMMISSIONER,
                       ...       Respondent

2. THE ASST.PROVIDENT FUND COMMISSIONER

                For Petitioner  :SRI.K.B.PRADEEP

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :28/03/2007

 O R D E R
                THOTTATHIL B.RADHAKRISHNAN, J.

                       -------------------------------------------

                         W.P(C).No.10715 OF 2007

                       -------------------------------------------

                  Dated this the 28th day of March, 2007




                                   JUDGMENT

Heard learned counsel for the petitioner and learned

standing counsel for the respondents in extenso on the merits of

the case. I do not find any illegality or jurisdictional error in the

matter of the impugned demand. Learned counsel for the

petitioner, later on, confined his request to the effect that the

petitioner may be permitted to pay off the amounts in

instalments. Accordingly, it is directed that if the petitioner

remits an amount of Rs.5,000/- on or before 31.3.2007 and

continues to remit the remaining outstandings including all

accruals in three equal monthly instalments, payable on or

before the last working day of every month commencing from

April, 2007, there shall be no distress action. If there is default

in remitting amounts as aforesaid, the benefit of this judgment

shall stand recalled automatically.

The writ petition is disposed of with the above direction.

THOTTATHIL B.RADHAKRISHNAN

Judge

kkb.