Allahabad High Court High Court

M/S H.P. Children’S Academy Civil … vs Employees Provident Fund … on 8 July, 2010

Allahabad High Court
M/S H.P. Children’S Academy Civil … vs Employees Provident Fund … on 8 July, 2010
Court No. - 6

Case :- WRIT - C No. - 39204 of 2010

Petitioner :- M/S H.P. Children'S Academy Civil Lines, Gorakhpur
Respondent :- Employees Provident Fund Appellate Tribunal & Others
Petitioner Counsel :- A.P. Singh,H.C. Singh
Respondent Counsel :- D. Awasthi

Hon'ble Prakash Krishna,J.

Notices on behalf of the respondent nos.1, 2 and 3 have been accepted by the
learned counsel for the respondents who is not present. Mr. Amit Negi,
Advocate, is present and states that he has accepted notice on behalf of the
respondent nos.2 and 3. While from the endorsement on the writ petition it is
apparent that notices on behalf of all the respondents have been accepted by
Sri D. Awasthi, advocate. It is a matter between the counsel and respondents.

One of the contentions is that after allotment of code number, the petitioner
has deposited the entire dues vide para 6 of the writ petition. Learned counsel
in reply, wants to verify it. The matter requires consideration.

Three weeks time is granted to file counter affidavit. Two weeks thereafter for
rejoinder affidavit.

Till further orders, the effect and operation of the impugned orders dated 14th
of June, 2010 and 19th of July, 2007 shall remain stayed.

(Prakash Krishna, J.)

Order Date :- 8.7.2010
LBY