High Court Kerala High Court

M/S.Ram Bahadur Thakur Limited vs J.Thulaseedharan Pillai on 22 December, 2009

Kerala High Court
M/S.Ram Bahadur Thakur Limited vs J.Thulaseedharan Pillai on 22 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 209 of 2004(A)


1. M/S.RAM BAHADUR THAKUR LIMITED,
                      ...  Petitioner
2. C.B.SHARMA, CHAIRMAN, M/S.RAM BAHADUR
3. MANOJ MOHAN SHARMA, DIRECTOR,
4. S.M.SHARMA, DIRECTOR,

                        Vs



1. J.THULASEEDHARAN PILLAI, ENFORCEMENT
                       ...       Respondent

2. STATE OF KERALA REP. BY THE

                For Petitioner  :SRI.JOSEPH KODIANTHARA

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

The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :22/12/2009

 O R D E R
                           P.Q. BARKATH ALI, J.

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

                         CRL. R.P. 209 of 2004

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

                      Dated: DECEMBER 22, 2009

                                      ORDER

The revision petitioners are accused Nos.1 to 4 in S.T.Case

No.717/1996 of Judicial First Class Magistrate Court, Peerumedu.

They, along with accused No.8, are convicted under sec.14(2A) read

with sec.6A(2) of the Employees Provident Funds and Miscellaneous

Provisions Act, 1952 (for short, the EPF Act) read with paragraphs 9

and 10 of Employees Family Pension Scheme, 1971. They, along with

accused No.8, were sentenced to undergo rigorous imprisonment for

three months and to pay a fine of Rs.5000/- each under sec.14(2A) of

the EPF Act, in default to undergo simple imprisonment for one month.

Proceedings against accused Nos.5 to 7 were dropped by the trial

court as per order in CMP 5227/1999 dated 19.2.1999. On appeal

by accused Nos.1 to 4 as Crl.A.17/2001 of Addl.District and Sessions

Court, Thodupuzha, the lower appellate court altered the charge into

sec.41(d) of Family Pension Scheme and confirmed the substantive

sentence, but reduced the fine to Rs.4000/-. The appeal by the 8th

accused as Crl.A.11/2001 was allowed by the lower appellate court

and he was found not guilty and acquitted of all the charges levelled

against him. Accused Nos.1 to 4 have now come up in revision

challenging their conviction and sentence.

Crl.R.P.209/04 2

2. The 1st accused/1st revision petitioner is a limited company

having 9 estates in Idukki District and engaged in agricultural

activities. The 2nd accused is the Chairman and accused Nos.3 to 7

are the Directors of the company. The 8th accused is the Manager of

the estates. The 1st respondent, the Enforcement Officer, Employees

Provident Fund in Idukki District filed the complaint before the trial

court alleging that the accused persons, in violation of the mandatory

provisions of the EPF Scheme of 1971 failed to remit the Family

Pension Fund contribution of the company’s employees together with

the employer’s share of contribution and thereby committed the

offence punishable under paragraph 76(d) of the EPF Scheme, 1952

read with sec.14(1A), 14(2) and 14(A) of Provident Funds Scheme. It

is alleged in the complaint that for the month of June 1995, the 1st

accused company failed to remit an amount of Rs.29286/- towards

the Family Pension Fund Contribution which include the employees’

share and employer’s share in respect of Munjamullay Estate within

15 days from the close of the month, and that accused Nos.2 to 8 are

the persons in charge and responsible for the conduct of the business

of the establishment of the 1st accused company and hence they are

liable for the non-payment of the dues. The complaint was filed after

getting the required sanction for prosecution from the competent

Crl.R.P.209/04 3

authority, who in this case is the Regional Provident Fund

Commissioner, Kerala.

3. The revision petitioners on their appearance before the trial

court pleaded not guilty to the charge mentioned above. The

complainant officer was examined as PW.1 and Exts.P1, P2, P3 series

and P4 were marked on his side. When questioned under sec.313 of

Cr.P.C. the accused persons denied the allegations. On the side of

the accused persons Dws.1 to 5 were examined and Exts.D1 to D13

were marked.

4. The trial court on an appreciation of evidence found the

revision petitioners guilty of the offence alleged against them,

convicted them and sentenced them as aforesaid. On appeal by

Accused Nos.1 to 4, the lower appellate court altered the charge to

sec.41(d) of Family Pension Scheme and confirmed their substantive

sentence, but reduced the fine to Rs.4000/-. Accused Nos.1 to 4 have

now come up in revision challenging their conviction and sentence.

5. Heard the counsel for the revision petitioners and the counsel

for the revision 1st respondent and also the Public Prosecutor.

6. The following points arise for consideration:-

I. Whether the conviction of the revision petitioners under

sec.41(d) of the Family Pension Scheme by the lower

appellate court can be sustained?

Crl.R.P.209/04 4

II. Whether the sentence imposed is excessive or unduly

harsh?

Point No.I

7. When the revision petition came up for hearing counsel for

the revision petitioners submitted that the entire dues from the

company has already been paid and produced the information obtained

under the Right to Information Act to the effect that the entire dues

upto 1996-97 outstanding with the 1st accused company has already

been paid, which is also not disputed by the other side. Counsel for

the 1st respondent argued that the respondent should be permitted to

recover any other dues which are not paid by the 1st accused company.

Therefore I confirm the conviction of the revision petitioners under

sec.41(d) of the Employees Family Pension Scheme.

Point No.II

8. Taking into consideration the fact that the revision petitioners

have paid the entire dues upto 1996-97, I feel that the sentence

imposed against the revision petitioners can be reduced to the fine

amount only. In the circumstances I feel that the fine of Rs.4000/-

imposed by the lower appellate court would meet the ends of justice.

In the result the revision petition is allowed in part. The

conviction of the revision petitioners under sec.41(d) of the Employees

Family Pension Scheme is confirmed. They are sentenced to pay a

Crl.R.P.209/04 5

fine of Rs.4000/- each, in default revision petitioners 2 to 4 to

undergo simple imprisonment for three months. One month time is

granted for payment of fine. The amount, if any, deposited by the

accused persons before the trial court shall be adjusted towards the

fine imposed.

P.Q. BARKATH ALI, JUDGE

CRL.M.A. 782 of 2004

Dismissed.

22.12.2009                             P.Q. BARKATH ALI, JUDGE




mt/-