BETWEEN:
IN THE HIGH COURT 0? KARNATAKA' % ;;f f =-
CIRCUIT BENCH AT GULBAR~GA:. ::j~..
DATED THIS THE 2&9 my ():'§f';3.U4NE;4.A20O§~\ é 7
BEFORE _ V'
THE H{)N'BLE MR.'J1iITSTICE B.s.PAi*IL.':':§
W.p.NrtznssA1277)'o9}--I{g2§;§;-RES)
SR1 SHIVLINQVi§:3v{§9.xQ§.gfi*HAN
EDUCATIO;!J"S'G_CiE'fY ' _
NAUBAI), B1DAi_R~;585'4a2;~vJ_' ._
BYITSVC--HAfi<'MAN;;;. ..
SR1 criiamniwakamifi GAHQAG:
NAUBAD, z31DAR'.Vfj-._ '
--. - g ' PETITIONER
(BY SR! A:v:REér: R.o.3}a. , Aisv.)
1.
A{fH?z.s:. Asg<§*1*;.,"'Pé0'ir1DENT
FUNTD CQM-MiSSIONER,
{)F}?'.ICE5_R £N'CHARGE s.re.o.
GULBARGA
"*sY.rm.97, 313131133 REMAND
' .. =Ii0M.E, ALAND, GULBARGA.
. 'f:;I§é:'ENF0RcEMENT OFFICER,
_._E§\/IPLOYEES PROVIDENT FUND
ORGANIZATION
SY.NG.9'7, BESIDE REMAND
(BY SR: R.S.PA'1'IL, Ai)V.)
HOME, ALAND, GULBARGA.
RESPONBENTS
THIS WRIT PETITION IS FILEED UNDER AR'I'i'C";§}¥;:S..'__*2§.'<'§.vA'é§a
227 OF' THE CONSTETUTEON OF INDIA PRAYING QUAS.¥{'eT}*iE
ORDER DATED 27. 1.2009 VIDE ANN--C PASSED» 'i'HE 4¥+'IRS"I'__
RESPONDENT, A NCYTICE UNEDER' ANN.:D DATED '2'Z._2.2€3'O9A.Af~¥D V '
Ncrrzce UNDER ANN–D1 DATED 9.3′.2o0’9~:_si3Up;n_ BZSECOND
RESPONDENT. * ”
THIS PETmN COMINGHON FOR .Q’:*–2r>ER:1:»’i*A};zé§”v:jAY} .
eoum’ MADE THE FoLLow:NG;_’_
………._–
A . c}1{4:vAlZ.;>__.,I»;V:_V’;%I§v:._
Order dated _ the Assistant
Commissioner for fiis challenged in
this Writ Tiiile’ 011 a review
petition Section “(B of the
Empléfigfeeg .A aild Miscefianeous Provisions
Act, I 95 2. simft ” J
The “pe.t1’$.ia3ner had sufiexed an order dated
‘ under Section 7A of the Act whereunder it
of Rs.3,65,0’?2/ ~ were due and payable
tosn§§g”d$’~VA&p.:n5fVic¥.ent fund conttibufion in respect of the
emfioyees employed by the petitioner in its eciucational
‘izisizitfizztien. Aggrieveé by this order, a review petition was
-~–f§i:ed by the petitioner Instimtion as per A:m:1exure~B. In the
V review §}€titi0I1, it is specifically contended that, despite due
fiiligent, the petitioner ¥nsti’tuti0I1 couid not produce the
entire evidence in the matter and in the ahsence of such
41
3/}-
J
{,0
materéal evidence based 01:13: on the M
Enforcemeni Qfiicer, the conhibtzfian to*.4va1:1’§’T«VI,pt*’n*;€I31’v%I§a8 p :1 ré’}§§n the; temporary basis.
V :{$v’%=.1sser£ed by the leanzfid CGHIISEI for the
peiifianmf’ air. Ehfi bar that aicng with the review petition,
‘ V¥&s::iA(1Ti*£:i¢:fi.}..:,2.{ iimamriais were preéuced to substaI1i3’a.te his <::1aim
TV x;;§":ic::l{.–'€rou£d 110% be pmiiuced fiariier for the pemsa} of the:
V axgiiixzszity.
ii, The rzaviaw petition is disposed off by the
inipugrxeai eréer dated 2′?’.§,{}§ staffing thai as per the
rzéataitis, the es.1′:abiishTment: hag}. engaged 8′-I, empiayses as an