High Court Kerala High Court

Hope Plantations vs The Regional Provident Fund … on 14 August, 2009

Kerala High Court
Hope Plantations vs The Regional Provident Fund … on 14 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1197 of 2009()


1. HOPE PLANTATIONS,(A DIV,OF PODDAR UDYOG
                      ...  Petitioner

                        Vs



1. THE REGIONAL PROVIDENT FUND COMMISSIONER
                       ...       Respondent

2. ASSISTANT PROVIDENT FUND COMMISSIONER,

3. THE RECOVERY OFFICER,EMPLOYEES PROVIDENT

                For Petitioner  :SRI.V.B.HARI NARAYANAN

                For Respondent  :SRI.JOY THATTIL ITOOP, SC, EPF ORGANISA

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :14/08/2009

 O R D E R
              KURIAN JOSEPH & C.T.RAVIKUMAR, JJ.
                 -----------------------------------------
                        W.A.No.1197 of 2009
                 -----------------------------------------
              Dated this the 14th day of August, 2009

                               JUDGMENT

Kurian Joseph,J.

Appellant is the petitioner in the writ petition. The writ

petition was filed challenging the coercive steps taken by the

respondents to realise the contribution, interest and damages to the

Employees Provident Fund. The learned single Judge dismissed the

writ petition granting only liberty to seek for payment of the dues in

instalments. When the writ appeal came up before us, we passed

an order dated 23-6-2009 permitting the appellant to find out a

purchaser so that through private sale the dues to the Provident Fund

can be paid. The appellant has now made a proposal that the dues as

on date can be paid in six instalments. The proposals are submitted in

the form of a memo dated 14-8-2009 filed by the counsel. The terms

proposed are as follows:-

1. The appellant undertakes to remit the actual
dues including arrears as on date in 6 instalments.

The 1st instalment of Rs.50,00,000/- shall be paid on
or before 15th of October 2009. The balance amount
after deducting the remittances already made by the
appellant as per various orders of this Hon’ble Court
shall be paid in 5 equal monthly instalments starting

W.A.No.1197 of 2009
-:2:-

from 1st December 2009.

2. The interest payable under Section 7Q shall be
paid in 36 equal monthly instalments.

3. The appellant shall submit a result before the
Central Board of Trustees for 100% waiver of damages
assessed under Section 14 (B) within a period of 4
weeks from today. The Central Board of Trustees, New
Delhi may be directed to consider the same
sympathetically and favourably after giving an
opportunity of being heard to the appellant and pass
favourable orders within a further period of 2 months.

4. All the prosecution proceedings initiated against
the Company and its Directors shall be withdrawn upon
receipt of the payments as mentioned above. In the
meanwhile the proceedings now pending before the
Judicial 1st Class Magistrate Court I, Peerumedu shall be
kept in abeyance.

Having regard to the proposals and having heard the learned counsel

appearing for the Organisation we feel that the request for payment of

interest in 36 instalments is unreasonable. Therefore, we permit the

appellant to pay the up-to-date dues in six monthly instalments, the

first instalment shall be paid on or before 15-10-2009 and thereafter

the balance in five equal monthly instalments starting from 1st

December 2009. The dues shall be paid before the 10th of every month.

The dues by way of interest shall be paid in 24 equal monthly

instalments starting from the month of October 2009. The appellant is

permitted to move the Central Board of Trustees in the matter of waiver

of damages. In the event of such a representation being filed within a

W.A.No.1197 of 2009
-:3:-

period of one month from today, the same shall be considered by the

Central Board of Trustees with notice to the appellant within another

three months. It is made clear that until a decision is taken as above,

subject to the petitioner filing the representation, there shall be no levy

of damages under Section 14-B. We record the submission made on

behalf of the respondents that on clearing the dues, the criminal cases

will be withdrawn.

The writ appeal is disposed of as above. We make it clear that in

the event of default of any two consecutive instalments, either in the

matter of principal or in the matter of interest, it will be open to the

respondents to proceed with the recovery by coercive steps as proposed

in Ext.P6.

The appellant will produce a copy of this judgment along with the

representation before the Central Board of Trustees.

(KURIAN JOSEPH, JUDGE)

(C.T.RAVIKUMAR, JUDGE)
ahg.

KURIAN JOSEPH &
C.T.RAVIKUMAR, JJ.

—————————

W.A.No.1197 of 2009

—————————-

JUDGMENT

14th August, 2009