IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25897 of 2008(G)
1. VEGETABLE AND FRUIT PROMOTION COUNCIL
... Petitioner
Vs
1. THE LABOUR WELFRARE FUND INSPECTOR,
... Respondent
2. THE LABOUR WELFARE FUND COMMISSIONER,
3. THE DEPUTY TAHSILDAR (RR),
For Petitioner :SRI.V.M.KURIAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :29/08/2008
O R D E R
S.SIRI JAGAN, J
==================
W.P(C)No.25897 of 2008
==================
Dated this the 29th day of August, 2008.
J U D G M E N T
The petitioner is a company registered under the
Companies Act, which is sponsored by the Government of
Kerala. The company has been established with the assistance
of the European Union with the object of improvement of
horticulture production in the State by helping the farmers
engaged in horticulture, which objects are pursued by the
Company. According to the petitioner, theirs is a service
organization and not a commercial establishment or factory.
Their grievance is that in spite of the above facts the
respondents have initiated proceedings under the Kerala
Labour Welfare Fund Act to cover their establishment under
that Act and to recover contributions under that Act. The
petitioner challenges the same on the ground that the
petitioner is not an establishment as defined in the Kerala
Labour Welfare Fund Act and therefore they are not liable to
pay contribution under the Act.
2. I am of opinion that, the petitioner being a Government
sponsored organization, the Government should first consider
W.P(C)No.25897 of 2008 – 2 –
the matter. The petitioner has now submitted Ext.P8
representation in this regard before the additional 4th
respondent. In the above circumstances, I dispose of this writ
petition with a direction to the additional 4th respondent,
Government of Kerala to consider and pass appropriate orders
on Ext.P8, as expeditiously as possible, at any rate, within three
months from the date of receipt of a copy of this judgment
after affording an opportunity of being heard to the petitioner.
Till orders are thus passed further proceedings under the
Labour Welfare Fund Act against the petitioner shall be kept in
abeyance.
The petitioner shall forward a certified copy of this
judgment along with a copy of the writ petition to the
additional 4th respondent for compliance.
S.SIRI JAGAN, JUDGE
rhs