IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
C.W.P. No. 13483 of 2008.
Date of Decision : March 05, 2009.
Regional Provident Fund Commissioner, S.C.O. No. 5-8,
Sector-12, Urban Estate, Karnal. .... Petitioner.
Versus.
M/s V. Tex, 335, Industrial Area, Panchkula, and another. ... Respondents.
CORAM: HON’BLE MR. JUSTICE AUGUSTINE GEORGE MASIH.
Present:- Mr. Kamal Sehgal, Advocate,
for the petitioner.
Mr. V.G. Dogra, Advocate,
for the respondent No. 1.
AUGUSTINE GEORGE MASIH, J. (ORAL).
Counsel for the petitioner contends that while deciding the
appeal, the learned appellate Tribunal has set aside the order of the assessing
authority under Section 7-A of the Employees’ Provident Funds and
Miscellaneous Provisions Act, 1952, on the ground that the principles of
natural justice have not been complied with. He contends that an
opportunity, therefore, should have been given to the assessing authority to
re-consider the matter after giving appropriate opportunity to the aggrieved
parties who were in appeal before the appellate Tribunal. This contention of
counsel for the petitioner deserves to be accepted.
C.W.P.No. 13483 of 2008. -2-
Counsel for the respondent No. 1 states that the respondents be
given full opportunity to put forth their case before the appropriate authority
including the supportive evidence which they want to produce before the
assessing authority.
Counsel for the petitioner has no objection to this contention of
counsel for the respondent No. 1.
This writ petition is allowed, order of the appellate Tribunal is
modified to the extent that the case shall stand remanded to the appropriate
authority for reconsideration and after giving the respondents full
opportunity in accordance with law as per the assertion of counsel for the
respondent No. 1 which has been accepted by counsel for the petitioner, pass
fresh order under the Employees’ Provident Funds and Miscellaneous
Provisions Act, 1952, considering all the pleas and any other supportive
document which is produced by the respondents.
(AUGUSTINE GEORGE MASIH)
JUDGE
March 05, 2009.
sjks.