IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 2275 of 2006()
1. VICTOR OLAV FERNANDEZ,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE COMMISSIONER, REGIONAL PROVIDENT
3. THE ASSISTANT PROVIDENT FUND
4. THE RECOVERY OFFICER, EMPLOYEES
For Petitioner :SRI.BECHU KURIAN THOMAS
For Respondent :SRI.N.N. SUGUNAPALAN, SC, P.F.
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :14/12/2009
O R D E R
C.N.RAMACHANDRAN NAIR &
V.K.MOHANAN, JJ.
....................................................................
Writ Appeal Nos.2275 & 2256 of 2006
....................................................................
Dated this the 14th day of December, 2009.
JUDGMENT
Ramachandran Nair, J.
Appellant IS challenging judgment of the learned Single Judge
holding that appellant and the licencee are jointly and severally liable
under Section 17B of the Employees Provident Fund Act to pay the
liability of the employees. We have in similar cases also held that the
factory owner as well as the licencee are jointly and severally liable to
pay the Provident Fund contribution under Section 17B of the
Employees Provident Fund Act. It is for the appellant to claim
reimbursement from the licencee and in fact, Suit filed by the appellant
is stated to be pending. Writ Appeal, therefore, lack any merit and is
dismissed. Appellant can approach the second respondent-Regional
Provident Fund Commissioner and give a proposal and we are sure the
second respondent will grant reasonable instalment facility for clearing
the arrears on condition of appellant furnishing post-dated Cheques for
recovering amounts on due dates of instalments granted by him. If
2
appellant gives undertaking along with post-dated Cheques, then the
second respondent will direct the Recovery authorities to withhold
recovery proceedings for recovery of arrears in terms of the instalment
facility. Writ Appeals are dismissed, but with the above observation.
C.N.RAMACHANDRAN NAIR
Judge
V.K.MOHANAN
Judge
pms