IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17247 of 2009(A)
1. ST.VINCENT ENGLISH MEDIUM SCHOOL,
... Petitioner
Vs
1. THE SECRETARY, MINISTRY OF LABOUR
... Respondent
2. THE REGISTRAR, EMPLOYEES, PROVIDENT
3. ASSISTANT PROVIDENT FUNDS COMMISSIONER,
For Petitioner :SRI.TOM JOSE (PADINJAREKARA)
For Respondent :SRI.JOY THATTIL ITTOOP
The Hon'ble MR. Justice V.GIRI
Dated :23/06/2009
O R D E R
V.GIRI, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P. (C) No.17247 OF 2009
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 23rd day of June, 2009
J U D G M E N T
Aggrieved by an order for payment of damages and interest
passed by the 3rd respondent, UNDER THE EPF Act, the petitioner has
preferred Ext.P2 and P3 appeals before the Appellate Tribunal. Orders
are yet to be passed on the appeals. In the meanwhile the petitioner’s
bank accounts are directed to be frozen. Hence the writ petition.
2. I heard the learned standing counsel for the respondents
also. He submits that the appeals are posted before the Tribunal in the
first week of July, 2009. It is upto the petitioner to move the Appellate
Tribunal for appropriate interim orders.
3. In the result, the respondents are directed to keep in
abeyance the enforcement of Ext.P6 for a period of two months from
today. In the meanwhile the petitioner shall approach the Appellate
Tribunal and move for appropriate interim orders. Enforcement of P6
thereafter shall abide by the orders passed by the Tribunal.
The writ petition is disposed as above.
(V.GIRI, JUDGE)
jma