High Court Kerala High Court

M/S.Ajantha Electricals And vs The Airport Authority Of India on 4 January, 2007

Kerala High Court
M/S.Ajantha Electricals And vs The Airport Authority Of India on 4 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 14338 of 2002(F)


1. M/S.AJANTHA ELECTRICALS AND
                      ...  Petitioner

                        Vs



1. THE AIRPORT AUTHORITY OF INDIA,
                       ...       Respondent

2. THE ASST.PROVIDENT FUND COMMISSIONER,

3. THE EMPLOYEES PROVIDENT FUND APPELLATE

                For Petitioner  :SRI.B.S.KRISHNAN (SR.)

                For Respondent  :SRI.N.N. SUGUNAPALAN, SC, P.F.

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :04/01/2007

 O R D E R
                                   S. Siri Jagan,  J.

                     =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=

                             O.P. No.  14338 of 2002

                     =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=

                       Dated this, the 4th January, 2007.


                                  J U D G M E N T

Petitioner is a contractor executing some electrical works for

the 1st respondent-Airport Authority of India. The petitioner is

aggrieved by Exts. P14 and P16 orders which are the orders of the

original authority and the appellate authority under the Employees

Provident Funds and Miscellaneous Provisions Act holding that the

petitioner is an establishment liable to be covered under the Act. The

petitioner challenges the same on two grounds. The first is that since

the 1st respondent-authority is an establishment exempted from the

purview of Section 16 of the Act, the petitioner who is executing

works in an exempted establishment is also not liable to be covered

under the Act. The second contention is that since the petitioner is

not employing the required number of workers for coverage under the

Act, the orders of the lower authorities holding that the petitioner’s

establishment is liable to be covered under the Act is unsustainable.

2. I am of opinion that these contentions need not be

considered at all in this case because as revealed from the impugned

orders, the petitioner had earlier suffered an order under Section 7A

of the Act holding that the petitioner is liable to be covered under the

Act. That order was challenged under the erstwhile Section 19A of

the Act, which was later repealed by amendment of the Act as a

consequence of which, that petition was forwarded to the Employees

Provident Fund Appellate Tribunal, who also dismissed the petition.

The petitioner has not chosen to challenge those orders in any

proceedings known to law. Therefore, the question of coverage of

the petitioner under the Act has already become final and he cannot

now rake up the same again in fresh proceedings under Section 7A.

That being so, even without going into the contentions raised in this

original petition, the original petition is liable to be dismissed.

W.P.C. No. -: 2 :-

3. Even otherwise, I do not find any merit in the contentions of

the petitioner. The 1st respondent-authority is exempted from the

provisions of the Act only because the employees of the 1st respondent

are getting social insurance benefits equivalent to the benefits under

the Provident Funds Act under their own rules. The petitioner has no

case that the petitioner’s employees have any kind of such social

insurance by way of provident fund or otherwise. That being so, even

though the 1st respondent is exempted from the purview of the Act,

the petitioner cannot claim the benefit of that exemption in so far as

its employees are not enjoying any of the benefits that are being

enjoyed by the employees of the 1st respondent similar to the benefits

provided under the Act.

4. Regarding the second contention, the petitioner has not

chosen to raise such a contention before the 7A authority to the effect

that the petitioner’s establishment is not liable to be covered under

the Act since the establishment does not employ the required number

of employees required for coverage under the Act. No such

contention has also been raised before the appellate authority. That

being so, the petitioner cannot now raise such a contention in this

original petition.

For the above reasons, I do not find any merit in the original

petition and accordingly the same is dismissed.

Sd/- S. Siri Jagan, Judge.

Tds/