High Court Kerala High Court

V.Ramachandra Reddiar vs The Assistant Provident Fund on 2 February, 2009

Kerala High Court
V.Ramachandra Reddiar vs The Assistant Provident Fund on 2 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 231 of 2007()


1. V.RAMACHANDRA REDDIAR,
                      ...  Petitioner

                        Vs



1. THE ASSISTANT PROVIDENT FUND
                       ...       Respondent

                For Petitioner  :SRI.PREMCHAND R.NAIR

                For Respondent  :SRI.S.GOPAKUMARAN NAIR, SC, P.F.

The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI

 Dated :02/02/2009

 O R D E R

J.B. Koshy,Ag.C.J. & V. Giri, J.

—————————————-

W.A. No. 231 of 2007

—————————————-
Dated this the 2nd day of February, 2009

Judgment

Koshy, Ag.C.J.

Appellant/Petitioner approached this court for quashing

Ext.P9 order. Counsel for the respondent submitted that Ext.P9 order was

passed after giving many opportunities to the appellant, but, appellant

refused to avail those opportunities. Anyway, considering the contentions

on merit, this court ordered that if Rs.50,000/- is paid, petitioner should be

given an opportunity to be heard. After payment of Rs.50,000/-, another

Rs.25,000/- was also paid. Therefore, fresh order was passed by the

respondent after hearing the petitioner wherein amounts were

substantially reduced. Balance amount to be paid is only Rs.38,784/-. If

balance amount as per the fresh order is not paid so far, it should be paid

within three months from the date of receipt of a copy of this judgment in

full settlement.

The appeal is disposed of accordingly.

J.B.Koshy
Acting Chief Justice

V. Giri
Judge

vaa