Bombay High Court High Court

Shri Nandkishore Laxminarayan … vs The Union Of India on 30 September, 2009

Bombay High Court
Shri Nandkishore Laxminarayan … vs The Union Of India on 30 September, 2009
Bench: P. R. Borkar
                                      (1)




                                                                         
                IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                           BENCH AT AURANGABAD




                                                 
                      WRIT PETITION NO. 4185 OF 1996




                                                
    Shri Nandkishore Laxminarayan Agarwal                 ..       Petitioner
    Aged 33 years, R/o. Plot No. EG-1,
    Suraj Apartment, Mustgad, Jalna, 
    through Power of Attorney 
    Ghanshyam Dhanraj Gupta, Aged. 39 years,




                                      
    R/o. As Above.
                          ig          Versus
                        
    1.   The Union of India,                              ..       Respondents
         through the Standing Counsel,
         High Court of Judicature of Bombay,
         At Aurangabad.
          


    2.   The Asst. Regional Provident Fund
         Commissioner, N-1, Cidco, Aurangabad.
       



    3.   The Jalna People Co-operative Bank Ltd.,
         Kavi Ramkrishna Shola Chowk, Sadar Bazar,
         Jalna - 431 203, through the 





         Special Recovery Officer, Class-I.

    4.   M/s. Mahendra Re-rolls Industries,
         through : the Partner Shri Badri Vishal
         Pitty, Pitty Complex, Nehru Road,
         Saraf, Jalna.





         [Res. Nos. 3 & 4 deleted as per order
         dated 11.10.1996]

    Shri   Yugant   Marlapalle   h/f.   Shri   T.K.   Prabhakaran,   Advocate 
    for the petitioner.
    Shri K.B. Choudhari, Advocate for respondent No.2.




                                                 ::: Downloaded on - 09/06/2013 15:08:27 :::
                                          (2)




                                                                            
                                                    
                                               CORAM :       P.R. BORKAR,J.
                                               DATED :       30.09.2009

    ORAL JUDGMENT :-




                                                   

1. This is a writ petition which challenges the order

of attachment passed by the Assistant Commissioner and

Recovery Officer, Employees Provident Fund Organization,

Maharashtra and Goa. By its order dated 14.08.1996, it

attached the property of respondent No.4 that was purchased

by present petitioner in the auction sale held by respondent

No.3 Bank on 23.07.1996. The petitioner paid amount of Rs.

31,35,000/-. As per the attachment order the attachment was

for a sum of Rs. 3,63,230/-. Said amount is said to be

deposited under protest on 20.08.1996. According to the

petitioner, issuance of recovery certificate and attachment

by the order dated 14.08.1996 is illegal and needs to be

quashed and set aside.

2. Heard learned advocate Shri Marlapalle for the

petitioner. He has argued that, what were purchased were

dead assets. The factory was closed long back and therefore

::: Downloaded on – 09/06/2013 15:08:27 :::
(3)

it is not an establishment and Section 17-B of the Employees

of the Provident Fund and Miscellaneous Provisions Act, 1952,

(for short “E.P.F. Act”), is not applicable. Section 17-B of

the E.P.F. Act is as follows :-

“17-B. Liability in case of transfer of
establishment. – Where an employer, in relation to

an establishment, transfers that establishment in
whole or in part, by sale, gift, lease or licence

or in any other manner whatsoever, the employer and
the person to whom the establishment is so
transferred shall jointly and severally be liable
to pay the contribution and other sums due from the

employer under any provision of this Act or the
Scheme or the Pension Scheme or the Insurance
Scheme, as the case may be, in respect of the
period up to the date of such transfer:

Provided that the liability of the
transferee shall be limited to the value of the

assets obtained by him by such transfer.”

3. The words used is not ’employer’ so far as

transferee is concerned, but the word ‘person’ is used with

reference to transferee. The transfer can be of whole of the

establishment or part and the liability of transferor and

transferee of establishment is said to be joint and several.

Admittedly, amount of Rs. 3,63,230/- was due towards

contribution of employees of respondent No.4.

::: Downloaded on – 09/06/2013 15:08:27 :::
(4)

4. The learned advocate for the petitioner argued that

‘industrial establishment’ is defined under Section 25-L of

the Industrial Disputes Act, but as the definition of

‘industrial establishment’ under Section 25-L of the

Industrial Disputes Act states that ‘industrial

establishment’ means a factory as defined in clause (m) of

Section 2 of the Factories Act, 1948. Under the Factories

Act, ‘factory’ is defined under clause (m) of Section 2 as

any premises including precincts thereof where 10 or more

workers are working, or were working at any day of the

preceding twelve months, and in any part of which a

manufacturing process is being carried on with the aid of

power, or is ordinarily so carried on, or whereon twenty or

more workers are working, or were working on any day of the

preceding twelve months, and in any part of which a

manufacturing process is being carried on without the aid of

power, or is ordinarily so carried on.

5. So, it is argued that manufacturing process should

be carried on. When the factory assets were purchased it

were junk assets/dead assets. No manufacturing activity was

going on. If, we consider provisions of the E.P.F. Act,

::: Downloaded on – 09/06/2013 15:08:27 :::
(5)

particularly Section 1 (3), idea is not only applying the Act

to a factory, but also to other establishments employing ten

or more persons. As preamble discloses, the Act is enacted

to provide for the institution of Provident Funds, Pension

Fund and deposit-linked insurance fund for employees in

factories and other establishments. In the statement of

objects and reasons, the situation in which the Act came into

force are discussed. One thing is clear that under the

E.P.F. Act, employer is also liable to contribute to the

Provident Fund along with employees or workmen and the funds

so collected by the employer are to be remitted to the

Provident Fund authorities as per Section 38 of the Act.

Section 17-B of the E.P.F. Act is made for protecting the

interest of employees.

6. In the facts and circumstances of the case, it does

not appear from reading provisions of the E.P.F. Act that a

factory should be running when attachment or other steps for

recovery of contribution payable under the E.P.F. Act are

contemplated by the authorities. There is no express

provision in the Act, which lays down as pre-condition that

the factory must be running before the Provident Fund

::: Downloaded on – 09/06/2013 15:08:27 :::
(6)

Authorities would resort to attachment of property.

7. In the facts and circumstances of the case, in my

opinion, this is not a case where any interference in the

extra-ordinary jurisdiction, under Articles 226 and 227 of

the Constitution of India, is called for. However, it is

made clear that if the amount of Rs. 3,63,230/- is already

deposited under protest, present petitioner will be entitled

to reimbursement from previous employer of respondent No.2.

8. With these observations, this writ petition is

dismissed. Rule discharged.

[P.R. BORKAR,J.]

snk/2009/SEP09/wp4185.96

::: Downloaded on – 09/06/2013 15:08:27 :::