IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 317 of 2010()
1. MANIMEKHALA, AGED 50 YEARS,D/O.SAVITHRI,
... Petitioner
Vs
1. THE REGIONAL PROVIDENT FUND COMMISSION,
... Respondent
2. THE REGIONAL PROVIDENT FUND
3. THE ASSISTANT PR0VIDENT FUND
4. VARGHESE DANIAL, THE ASSITANT PROVIDENT
5. THE ENFORCEMENT OFFICER,
6. GOPALAKRISHNAN NAIR,
7. K.G.VINOD,
For Petitioner :SRI.C.RAJENDRAN
For Respondent : No Appearance
The Hon'ble the Acting Chief Justice MR.P.R.RAMAN
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :04/03/2010
O R D E R
P.R. RAMAN, Ag. C.J. &
C .N. RAMACHANDRAN NAIR, J.
--------------------------------------------
W. A. No. 317 OF 2010
--------------------------------------------
Dated this the 4th day of March, 2010
JUDGMENT
Raman, Ag. C. J.
Appeal is preferred against the judgment of the learned single
Judge dismissing the Writ Petition filed by the appellant. Earlier she
approached this Court challenging the order of the Provident Fund
Commissioner passed under Section 7A of the Employees Provident
Fund Act. This Court by judgment dated 21.5.2009 disposed of the
Writ Petition giving an opportunity to the appellant to file review
petition within 30 days and directed the authority to pass appropriate
orders. Appellant thereafter filed review petition which is considered
by the same Officer, who disposed of the appellant’s application. The
appellant has challenged the said order again before this Court in the
Writ Petition which was dismissed by the learned single Judge. The
main argument of counsel for the appellant is that when review petition
is filed, the same should be considered by a superior officer. Review
means review of the order or judgment passed by the Officer who heard
2
the appellant’s application. Even the statute prescribes that review
petition should be heard by the same officer who disposed of the
appellant’s application. Therefore the learned single Judge rightly
dismissed the Writ Petition. The remedy, if any, for the appellant is to
file statutory appeal before the appellate authority and leaving that
open, we dismiss the appeal.
2. Learned counsel for the appellant seeks one month’s time for
filing appeal. In view of the pendency of the matter before this Court,
we direct that in case appeal is filed within one month from today
before the statutory authority, the same will be treated as one filed in
time and will be considered in accordance with law.
(P.R. RAMAN)
Ag. Chief Justice
(C.N.RAMACHANDRAN NAIR)
Judge.
kk
3