High Court Kerala High Court

Tour India Holidays (P) Limited vs The Assistant Provident Fund on 2 November, 2007

Kerala High Court
Tour India Holidays (P) Limited vs The Assistant Provident Fund on 2 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 32587 of 2007(D)


1. TOUR INDIA HOLIDAYS (P) LIMITED,
                      ...  Petitioner

                        Vs



1. THE ASSISTANT PROVIDENT FUND
                       ...       Respondent

2. THE EMPLOYEES PROVIDENT FUND APPELLATE

                For Petitioner  :SRI.P.RAMAKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :02/11/2007

 O R D E R
                             S. SIRI JAGAN, J.

                    -----------------------------------

                      W.P.(C)No. 32587 OF 2007

                   -------------------------------------

                 Dated this the 2nd day of November, 2007


                                 JUDGMENT

Heard the learned counsel for the petitioner as also the

learned standing counsel appearing for the Provident Fund

Organisation. The petitioner is challenging Ext.P4 order of the

Employees Provident Fund Appellate Tribunal whereby the

Tribunal has directed the petitioner to pay 50% of the disputed

amount involved in the appeal before it, as a condition for

dispensing with pre-deposit of the amount demanded by the

impugned order as provided under Section 70 of the Employees

Provident Funds and Miscellaneous Provisions Act. I am not

satisfied that the Tribunal has exercised its discretion improperly.

However, taking into account the financial difficulties projected

before me by the petitioner, I direct that if the petitioner pays an

amount of Rs.2.5 lakhs instead of 50% of the amount as directed

in Ext.P4, it would be taken as sufficient for the purpose of

dispensing with the pre-deposit of the amount as provided under

W.P.(c) No.32587/07 2

Section 70. This shall be done within one month from the date

of receipt of a copy of this judgment. On producing proof of

payment of the same, the Tribunal shall consider the appeal on

merits.

The writ petition is disposed of as above.

S. SIRI JAGAN, JUDGE

Acd

W.P.(c) No.32587/07 3