Gujarat High Court High Court

Rising vs Assistant on 17 March, 2011

Gujarat High Court
Rising vs Assistant on 17 March, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2482/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2482 of 2011
 

 
=========================================================

 

RISING
STAR ELECTRONICS - Petitioner(s)
 

Versus
 

ASSISTANT
PROVIDENT FUND COMMISSIONER - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DIPAK R DAVE for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 17/03/2011 

 

ORAL
ORDER

Heard
learned advocate Mr. Dipak R. Dave appearing on behalf of petitioner.

In
present petition, petitioner has challenged order passed by PF
Authority dated 19th May, 2006 and order passed in Review
Application on 1st September, 2009 under Section 7B of PF
Act. Thereafter, two representations have been made by petitioner to
PF Authority against rejection of review application preferred by
petitioner; one is dated 27th October, 2009 and another is
dated 14th November, 2009 which was submitted on 20th
November, 2009.

Learned
advocate Mr. Dave submitted that in spite of constant follow up with
authority to examine these aforesaid two representations and decide
matter objectively and independently after considering relevant
records produced by petitioner, but, he submitted that PF Authority
is not deciding it and two representations made by petitioner
remained as it is, therefore, present petition is filed.

In
light of this background, it is directed to Regional PF Commissioner,
Regional Office, Ahmedabad to consider aforesaid two representations
and decide it after giving reasonable opportunity of hearing to
petitioner within a period of three months from date of receiving
copy of present order and to pass appropriate reasoned order in
accordance with law without influence by present order passed by this
Court after considering delay occurred in follow up.

It
is made clear by this Court that this Court has not examined and
considered any merits of matter while passing this order.

In
view of above observation and direction, present petition is disposed
of by this Court.

Direct
service is permitted.

[H.K.

RATHOD, J.]

#Dave

   

Top