High Court Kerala High Court

M/S.Ram Bahadur Thakur Limited vs T.A.Varghese on 22 December, 2009

Kerala High Court
M/S.Ram Bahadur Thakur Limited vs T.A.Varghese on 22 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3065 of 2003(D)


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

                        Vs



1. T.A.VARGHESE, ENFORCEMENT OFFICER,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.V.V.RAJA

                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. 3065 of 2003
                ------------------------------------------------------
                      Dated: DECEMBER 22, 2009

                                      ORDER

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

No.1338/1996 of Judicial First Class Magistrate Court, Peerumedu.

They, along with the 8th accused, 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 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 273/1999 dated 19.2.1999. On appeal by accused

Nos.1 to 4 as Crl.A.44/2000 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.49/2000 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.

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

Crl.R.P. 3065/03 2

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 to 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 during the months of January to

March, 1995, the 1st accused company effected recovery of

Rs.16762/-, Rs.14196/- and Rs.14268/- respectively from the salary

of the employees in Kolickanam Estate, but the company failed to

remit those amounts together with its contribution, which is equal to

the employees’ contribution, within 15 days from the close of the

respective months, 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

Crl.R.P. 3065/03 3

the required sanction for prosecution from the competent 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 to P4 were

marked on his side. When questioned under sec.313 of Cr.P.C. the

accused persons denied the allegations. No evidence was produced on

the side of the accused.

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

revision petitioners and the 8th accused 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

Crl.R.P. 3065/03 4

appellate court can be sustained?

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 both the courts below would meet the ends of justice.

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

Crl.R.P. 3065/03 5

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

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

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. 12402 of 2003

Dismissed.

22.12.2009                                P.Q. BARKATH ALI, JUDGE




mt/-