High Court Kerala High Court

Abdul Hameed P vs Provident Fund Commissioner on 7 October, 2009

Kerala High Court
Abdul Hameed P vs Provident Fund Commissioner on 7 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10101 of 2007(C)


1. ABDUL HAMEED P,S/O.ALVAI HAJI,AGED 57
                      ...  Petitioner

                        Vs



1. PROVIDENT FUND COMMISSIONER,
                       ...       Respondent

                For Petitioner  :SRI.K.M.SATHYANATHA MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :07/10/2009

 O R D E R
                      ANTONY DOMINIC, J.
                    ================
                W.P.(C) NO. 10101 OF 2007 (C)
                =====================

           Dated this the 7th day of October, 2009

                         J U D G M E N T

The challenge in this writ petition is against Ext.P4, by which

the respondent called upon the petitioner to pay Rs.2,49,791/-

and informed that on failure to pay, steps will be taken to recover

the amount. According to the petitioner, by Ext.P1 judgment, in

respect of the said liability, this Court has already granted an

instalment facility and he is paying in terms thereof. It is stated

that so long as such payment is being made, it is not open to the

respondent to take coercive action to recover the said amount.

2. On the other hand, standing counsel for the

respondent submits that the liability which is subject matter of

Ext.P1, was the liability of the petitioner to pay contribution of

Rs.3,90,564/- and that the liability in respect of which Ext.P4 has

been issued is the liability arising out of an order under Section

14B of the EPF Act for Rs.2,49,791/-. It is also pointed out that

though when the 14B order was issued to the petitioner, the

petitioner challenged the order before this Court by filing WP(C)

No.28909/02, this court did not grant any stay. It is therefore

WPC 10101/07
:2 :

asserted that the respondent is entitled to realise the amount.

3. The contention of the petitioner can be accepted,

provided the liability for the realisation of which Ext.P4 was issued

was the one covered by Ext.P1 judgment. As can be seen from

the submissions made on behalf of the respondent, the liability

which are covered by Exts.P1 and P4 are different and separate.

If that be so, Ext.P1 judgment or the payments made thereunder

cannot be taken advantage to resist the liability mentioned in

Ext.P4. Therefore, the basis on which the writ petition is filed is

erroneous.

4. If as stated by the respondent, the liability covered by

Ext.P1 is not one in respect of which Ext.P4 has been issued, it is

clarified that they will be free to continue the recovery

proceedings for recovery of the amount in accordance with law.

5. At this stage, counsel for the petitioner submits that

the petitioner may be permitted to pay the amounts due in

instalments.

6. I heard the standing counsel also.

7. Having regard to the submissions made, it is directed

that the petitioner will be permitted to pay the amount due under

WPC 10101/07
:3 :

Ext.P4 in six equal monthly instalments, the first instalment of

which shall be paid on or before 25th of October 2009 and the

subsequent instalments on or before 25th of every succeeding

month. It is clarified that in case default is committed, the

respondent will be free to continue the recovery proceedings.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp