Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

E.Suresh vs Union Of India (Uoi), Represented ...
2023 Latest Caselaw 4427 Ker

Citation : 2023 Latest Caselaw 4427 Ker
Judgement Date : 12 April, 2023

Kerala High Court
E.Suresh vs Union Of India (Uoi), Represented ... on 12 April, 2023
WP(C) No.13150/2023                         1/6

                          IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                          PRESENT
                      THE HONOURABLE MR. JUSTICE RAJA VIJAYARAGHAVAN V
            Wednesday, the 12th day of April 2023 / 22nd Chaithra, 1945
                              WP(C) NO. 13150 OF 2023
   PETITIONERS:

      1. E.SURESH,   AGED 65 YEARS, KRISHNA, NO. II VINAYAK NAGAR,
         P.O.PALLIKKUNNU, KANNUR -670004 P.P.O.NO.KR/KNR/00065945-
      2. ANANDANARAYANAN.P.S, AGED 66 YEARS, AMBADI, CHALUVAYAL, CHIRAKKAL
         P.O, KANNUR-670001 , P.P.O.NO.KR/KNR/00065749
      3. KARUNAKARAN.T.A, AGED 66 YEARS, KRISHNA KRIPA, BEHIND RAMADEVI
         MANDIRAM, P.O.PALLIKKUNNU -670004, KANNUR , P.P.O.NO.KR/KNR/00065712
      4. P.K.DIVYANAND, AGED 64 YEARS, ABINAM, NEAR CHALAD TEMPLE, KANNUR
         -670014, P.P.O.NO.KR/KNR/00066191

   RESPONDENTS:

      1. UNION OF INDIA (UOI), REPRESENTED BY THE SECRETARY TO GOVT. OF
         INDIA, MINISTRY OF LABOUR & DEPARTMENT OF EMPLOYMENT,NEW DELHI
         -110001
      2. REGIONAL PROVIDENT FUND COMMISSIONER, EMPLOYEES PROVIDENT FUND
         ORGANISATION (EPFO), BHAVISHANIDHI BHAVAN, PATTOM PALACE,
         THIRUVANANTHAPURAM. PIN - 695004
      3. ASSISTANT PROVIDENT FUND COMMISSIONER, SUB REGIONAL OFFICE,
         EMPLOYEES PROVIDENT FUND ORGANISATION (EPFO), P.B.NO.117, FORT
         BUILDING, V.K.COMPLEX, FORT ROAD, KANNUR - 670001
      4. REGIONAL PROVIDENT FUND COMMISSIONER-1 (PENSION), EPFO HEAD OFFICE,
         MINISTRY OF LABOUR AND EMPLOYMENT, GOVERNMENT OF INDIA, BHAVISHYA
         NITHI BHAVAN, 14- BHIKAJI CAMA PALACE, NEW DELHI - 110066
      5. KELTRON COMPONENT COMPLEX LTD,REPRESENTED BY MANAGING DIRECTOR,
         KALLIASSERI, KANNUR-670562
      6. KERALA STATE ELECTRONIC DEVELOPMENT CORPORATION LTD, REPRESENTED
         BY CHAIRMAN-CUM MANAGING DIRECTOR, VELLAYAMBALAM,
         THIRUVANANTHAPURAM -695033


        Writ Petition (Civil) praying inter alia that in the circumstances
   stated in the affidavit filed along with the WP(C) the High Court be
   pleased to i) stay further proceedings pursuant to Ext.P11, in respect of
   the petitioners who are getting higher pension after exercising the option
   under para 26 (6) of the epf scheme, 1952 and ii) for an interim direction
   that the second respondent to ensure that they shall not curtail / limit /
   stop the higher pension that was being received by the petitioners, since
   retirement, pending disposal of the Writ Petition.


        This petition coming on for orders upon perusing the petition and
   the affidavit filed in support of WP(C) and upon hearing the arguments of
   M/S. P.N.MOHANAN, C.P.SABARI, AMRUTHA SURESH & GILROY ROZARIO, Advocates
   for the petitioners, the court passed the following:
 WP(C) No.13150/2023   2/6
 WP(C) No.13150/2023                               3/6




                                RAJA VIJAYARAGHAVAN V, J.
                               -------------------------------------
                                W.P.(C) No.13150 of 2023
                            -------------------------------------------
                           Dated this the 12th day of April, 2023

                                                ORDER

The learned DSGI takes notice for the 1st respondent. Smt. Nita N.S.,

the learned Standing Counsel, takes notice for respondents 2 to 4.

Smt. M.A. Zohra, the learned counsel, takes notice for respondents 5 and 6.

2. This Court had occasion to consider identical issues in W.P.(C)

Nos.4958/2023 and connected cases, and an interim order was passed on

01.03.2023. The said order reads as under:-

"Petitioners herein are persons covered under the provisions of the Employees Provident Fund and Miscellaneous Provisions Act, 1952. These writ petitions are filed complaining that the respondents, by misconstruing the judgment rendered by the Apex Court in EPF Organisation and Another v. Sunil Kumar B and Others (2022 SCC Online SC 1521), are discontinuing/curtailing/reducing the pension that was being received by the petitioners and that too without hearing them.

2. The Standing Counsel appearing for the EPF had sought time for getting instructions, and all the matters were posted today for considering the grant of the interim order.

3. I find that the Regional Provident Fund Commissioner, with the approval of the Central Provident Fund Commissioner, has issued a directive vide No.Pension/2022/55893/15785 dated 25.01.2023, the operative portion of which reads as under:

 WP(C) No.13150/2023                                  4/6

        W.P.(C) No. 13150 of 2023






'8. Utmost care should be taken to identify such cases where higher pension was granted on account of judgment of any Court. In such cases, a favorable order shall be obtained from the concerned Court citing the order of Hon'ble Supreme Court dated 04.11.2022 before going ahead with stopping/restoration of pension to wages up to ceiling of Rs.5000 or Rs.6500/-.'

4. I also find that in the counter affidavit filed on behalf of respondents 2 and 3 in W.P.(C).No.4958/2023, it is stated that the pension in respect of the petitioners therein was stopped inadvertently due to some technical glitches and when the same was brought to the notice of the respondents the pension in respect of the petitioners therein were immediately released.

5. Having considered the grievance of the petitioners and taking note of their submission that the pension received by them was being stopped/reduced abruptly, this Court had directed the respondents not to precipitate the issue until the issue is taken up and heard today.

6. When the matter is taken up for consideration, Sri.N.N Sugunapalan, and Sri.S.Gopakumaran Nair, the learned senior counsel appearing for the EPF Organisation, submitted that they require further time to respond to the contentions raised by the petitioners in these writ petitions.

7. The learned counsel appearing for the petitioners urges that despite the directions issued by this Court, not to precipitate the issues until the request for interim relief sought by the petitioners is taken up and considered, the respondents have curtailed/reduced/stopped the pension that was hitherto being received. It is submitted that there is absolutely no justification on the part of the respondents in initiating such action.

Having considered the submissions, as the matter is being adjourned at the request of the respondents and as the matter is under active consideration of this Court, the respondents shall ensure that they shall not curtail/limit/stop the pension that was being received by the petitioners in these writ petitions without getting specific orders from this Court."

 WP(C) No.13150/2023                               5/6

        W.P.(C) No. 13150 of 2023






The benefits of the said order shall be extended to the

petitioners in this case as well.

Post after six weeks.

Sd/-

RAJA VIJAYARAGHAVAN V, JUDGE NS WP(C) No.13150/2023 6/6

APPENDIX OF WP(C) 13150/2023 Exhibit P11 A TRUE COPY OF THE CIRCULAR DATED 20.02.2023 OF THE REGIONAL PF COMMISSIONER (PENSION)

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter