High Court Kerala High Court

P.J.A.Mohan vs The R.P.F.Commissioner on 12 September, 2007

Kerala High Court
P.J.A.Mohan vs The R.P.F.Commissioner on 12 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 5663 of 2000(Y)



1. P.J.A.MOHAN
                      ...  Petitioner

                        Vs

1. THE R.P.F.COMMISSIONER
                       ...       Respondent

                For Petitioner  :SRI.S.SUBHASH CHAND

                For Respondent  :SRI.N.N.SUGUNAPALAN

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :12/09/2007

 O R D E R
                        ANTONY DOMINIC, J.
                ------------------------------------------
                       O.P.NO.5663 OF 2000-Y
                ------------------------------------------
         Dated this the 12th day of September,             2007.

                              JUDGMENT

The challenge in this writ petition is against Ext.P5 order

issued by the 2nd respondent exercising his power under Section 14

B of the employees Provident Funds and Miscellaneous Provision Act,

1952. Petitioner is the Manager of a firm, which owned a covered

establishment. The establishment was covered from 31.7.1995.

The establishment committed a default for the period from

September, 1995 to October,1996. Although the liabilities were

discharged, proceedings were initiated under Section 14 B by Ext.P3

show cause notice. That was replied by Ext.P4 pointing out the

circumstances which led to the delay in payment. According to

the petitioner, for reasons beyond his control, the dues could not

be paid in time and that such mitigating circumstances justify his

total exoneration from damages. However, in the opportunity of

hearing that was granted, this contention did not appeal to the 2nd

respondent. By Ext.P5, he levied damages at the rate prescribed

in Paragraph 38 A of the scheme 1952. It is the said order,

that is sought to be challenged in this writ petition.

O.P.NO.5663/00 2

2. Though the learned counsel for the writ petitioner do not

dispute the allegation that there was default for the period in

question , the learned counsel would contend for the position that

the authority levying damages did not exercise the discretion

conferred on him in terms of the provisions of the Act. In this

context, the learned counsel for the writ petitioner makes reference

to the counter affidavit wherein it has been pleaded that under

Section 14 B, the 1st respondent has no jurisdiction to reduce or

waive damages.

2. This stand of the 1st respondent does not appear to be the

correct position. Para 14 B of the Act provides for levy of damages .

This confers discretion to the authorities. Therefore, the authority

exercising that power has to consider the facts of each case and then

decide as to what is the rate of damages that has to be levied.

Para 32 only gives a broad communication and the upper limit. This

position is also settled by a series of judgments of this court as also

the Apex Court. Thus in this case, the discretion so conferred has not

been exercised and it is the admitted case as stated in the

counter affidavit.

O.P.NO.5663/00 3

3. Therefore, I dispose of this writ petition quashing Ext.P5 and

directing the 1st respondent to take a fresh decision in the matter after

affording an opportunity of hearing to the petitioner. Orders shall

be passed adverting to the contentions raised by the parties.

With these observations, this writ petition is disposed of .

                             ANTONY DOMINIC,           JUDGE.


  cl

O.P.NO.5663/00    4




                   ANTONY DOMINIC, J.




                   O.P.NO.5663 OF 2000-Y




                   JUDGMENT




                   12th September, 2007.

O.P.NO.5663/00    5