High Court Kerala High Court

Mnager vs The Regional Provident Fund on 25 September, 2009

Kerala High Court
Mnager vs The Regional Provident Fund on 25 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 748 of 2009(D)


1. MNAGER, GURUJYOTHI MODEL SCHOOL
                      ...  Petitioner

                        Vs



1. THE REGIONAL PROVIDENT FUND
                       ...       Respondent

2. THE EMPLOYEES PROVIDENT FUND

3. ASSISTANT PROVIDENT FUND

                For Petitioner  :SRI.G.BHAGAVATH SINGH(PARTY-IN-PERSON)

                For Respondent  :SRI.N.N.SUGUNAPALAN (SR.)

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :25/09/2009

 O R D E R
                   ANTONY DOMINIC,J.
                ---------------------
            R.P.No.748/09 in OP.No.31954/00 &
             R.P.No.750/09 in OP.No.22711/00
              ------------------------
        Dated this the 25th day of September, 2009.

                         O R D E R

By filing these review petitions, the petitioners herein

are seeking to have the judgment dated 25.5.2009

dismissing the Original Petitions reviewed.

2. By that judgment this court upheld the order

passed by respondents 1 and 2, ordering coverage of

establishment and the rejection of the appeal filed by the

petitioners. By the aforesaid two orders the statutory

authorities concurrently took the view that irrespective of

the change of hands, the establishment remains the same

and therefore liable for coverage under the Act. The

contention that the employees strength was below the

statutory minimum of 20 was also overruled referring to the

documents available to the Enquiry Officer during the

course of the equiry held under Section 7A of the

RPNo.748/09 & anor. 2

Employees Provident Fund and Miscellaneous Provisions Act,

1952. The original Petitions filed challenging the aforesaid

proceedings were dismissed by a common judgment rendered

by this court on 25.5.2009 affirming both the aforesaid

findings. It is seeking review of the aforesaid judgment the

present Review Petitions have been filed.

3. The contention raised is that while rendering the

judgment this court did not advert to Exts.P2 and P3, the

interim order passed by the civil court in O.S.No.86/93 and

the judgment dismissing the suit. A reference to the order

passed by the Appellate Tribunal shows that these

proceedings have been duly adverted to by the Appellate

Tribunal and the Tribunal has taken note of that fact, the suit

was ultimately dismissed. Even apart from that, the fact that a

suit was filed and an interim order was obtained has no impact

on the conclusion arrived at by the respective authorities, that

irrespective of the change of hands the establishment and the

employees remained the same. Therefore the fact that these

RPNo.748/09 & anor. 3

two documents were not adverted to in the judgment does not

make out a case of error apparent on the face of record

warranting review of the judgment.

Review Petitions therefore are devoid of merit and are

dismissed.

(ANTONY DOMINIC)
JUDGE
vi/