High Court Kerala High Court

N.Nandakumar vs The Employees Provident Fund … on 13 September, 2010

Kerala High Court
N.Nandakumar vs The Employees Provident Fund … on 13 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28168 of 2010(U)


1. N.NANDAKUMAR, PROPRIETOR,
                      ...  Petitioner

                        Vs



1. THE EMPLOYEES PROVIDENT FUND APPELLATE
                       ...       Respondent

2. THE ASSISTANT PROVIDENT FUND

3. THE ENFORCEMENT OFFICER

                For Petitioner  :SRI.B.SURESH KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :13/09/2010

 O R D E R
                        C.T. RAVIKUMAR, J
          - - - - - - - - - - - - -- - - - - - - - - - - - - - - -
                  W.P.(C)No. 28168 OF 2010
          - - - - - - - - - - - - - - - - - - - - - - - - - - - -

       Dated this the 13th day of September, 2010


                          J U D G M E N T

The petitioner is a Proprietor of Vishnu Cashew

Company, Kollam. This writ petition has been filed

challenging Ext.P4 whereby he was called upon to deposit

30% of the assessed amount as per Ext.P1. The said order

was passed by the Tribunal as a condition for admitting the

appeal preferred against Ext.P1 and also for staying the

implementation of the impugned order. According to the

petitioner, earlier under similar circumstances, he had

approached this Court and this Court as per Ext.P5 interfered

with a similar order and taking in to account the financial

position of the company modified the impugned order.

Evidently, at the time of passing of Ext.P5 order the

respondents have raised serious objections. Ext.P5 order was

passed after considering the rival contentions and admittedly,

as per the same the order whereby the petitioner was directed

to pay 40% of the assessed amount involved in the said writ

petition was modified to the extent of 20% of the amount

assessed. Having perused Exts.P1, P4 and P5 in this writ

WPC.28168/2010
: 2 :

petition, I am of the view that the petitioner is entitled to a

relief as has been granted to him as per Ext.P5 judgment. In

fact, the learned counsel appearing for the respondents

vehemently opposed the same. However, taking note of the

fact that under similar circumstances this Court has issued

Ext.P5, I find no reason to take a different view in this matter.

Accordingly, this writ petition is disposed of with a direction to

the first respondent to consider Ext.P2 appeal in accordance

with law, on merits. Since the respondents have already been

directed to keep in abeyance all coercive steps till the disposal

of the appeal, by the Tribunal, there is no need to pass an

order to that effect. Therefore, order in Ext.P5 is modified

only to the extent it directs the petitioner to deposit 30% of

the assessed amount. Accordingly, there will be a direction to

the first respondent to consider the appeal on merits on

condition that the petitioner remits an amount equivalent to

15% of the amount determined as per Ext.P1 proceedings.

This writ petition is disposed of accordingly.

Sd/-

                                    (C.T. RAVIKUMAR, JUDGE)

jma             //true copy//

                                             P.A to Judge