IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26037 of 2008(Y)
1. M/S.KERALA TILERY, FEROKE, KOZHIKKODE.
... Petitioner
2. KUNJU MOIDEENKUTTY, MANAGING PARTNER,
Vs
1. THE ENFORCEMENT OFFICER,
... Respondent
2. THE REGIONAL PROVIDENT FUND
3. THE STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.P.R.RAMACHANDRA MENON
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :29/08/2008
O R D E R
R. BASANT, J.
-------------------------------------------------
W.P.(c)No. 26037 of 2008-Y
-------------------------------------------------
Dated this the 29th day of August, 2008
JUDGMENT
The petitioners face indictment for offences punishable
under the Employees’ Provident Funds and Miscellaneous
Provisions Act. According to the petitioners, attempts are
being made to clear off the entire liability including principal
amount, interest and damages imposed. There is an
understanding/ agreement that the amount must be paid by
December, 2008 and if such payment is made, the prosecutions
shall be withdrawn by the complainant. The petitioners have
been granted time till December, 2008 to make the payment.
But, in the meantime, these cases which have been filed as
early as in 2005 are being posted for trial.
2. The short prayer of the learned counsel for the
petitioners, which prayer is endorsed by the learned counsel
W.P.(c)No. 26037 of 2008-Y
-: 2 :-
for the respondents, is that time may be given till December,
2008 to clear off the balance amount and enable the respondents
to withdraw the prosecutions.
3. Notwithstanding the fact that the prosecutions have
been pending from 2005, I am satisfied, in the light of the
submissions made by both counsel, that the court below can be
directed to adjourn the trial of the cases to any date in January,
2009. In the meantime, the needful shall be done by the
petitioners and the respondents to ensure that the cases are
withdrawn and are brought to premature termination.
4. This writ petition is dismissed as agreed.
Sd/-
(R. BASANT, JUDGE)
Nan/
//true copy//
P.S. to Judge
W.P.(c)No. 26037 of 2008-Y
-: 3 :-