High Court Kerala High Court

Madhu S.Nair vs Regional Provident Fund … on 9 July, 2008

Kerala High Court
Madhu S.Nair vs Regional Provident Fund … on 9 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1270 of 2008()


1. MADHU S.NAIR,MANHATTON,MELATHAMPANOOR,
                      ...  Petitioner

                        Vs



1. REGIONAL PROVIDENT FUND COMMISSIONER,
                       ...       Respondent

2. N.SATHEESAN,RECOVERY OFFICER,

                For Petitioner  :SRI.THOMAS ABRAHAM

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER

 Dated :09/07/2008

 O R D E R
                 H.L.DATTU, C.J. & A.K.BASHEER, J.
               -----------------------------------------------------
                            W.A.No.1270 of 2008
                   ----------------------------------------------
                   Dated, this the 9th day of July, 2008

                                 JUDGMENT

H.L.Dattu, C.J.

This appeal is directed against the interim orders passed by

the learned Single Judge in W.P.(C) No.8818 of 2008 dated 17th March,

2008.

2. The one and the only apprehension of the appellant is

that, certain observations made by the learned Single Judge while

granting the interim order may come in the way of the appellant while

the matter is argued on merits.

3. In our view, this apprehension of the appellant is not

well-founded. Certain observations are made for the purpose of

granting interim orders and those observations will not bind either the

same learned Judge or any other learned Judge who decides the matter on

merits. In that view of the matter, we decline to entertain this writ

appeal. Therefore, the writ appeal requires to be rejected and it is

rejected with the aforesaid observations.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(A.K.BASHEER)
JUDGE
MS