High Court Kerala High Court

The District Provident Fund … vs K.Raveendranath on 18 August, 2008

Kerala High Court
The District Provident Fund … vs K.Raveendranath on 18 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 862 of 2008(L)


1. THE DISTRICT PROVIDENT FUND COMMISSIONER
                      ...  Petitioner
2. THE REVENUE RECOVERY OFFICER,

                        Vs



1. K.RAVEENDRANATH, MANAGING DIRECTOR,
                       ...       Respondent

                For Petitioner  :SRI.S.GOPAKUMARAN NAIR (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :18/08/2008

 O R D E R
                             S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                          R.P.No. 862 of 2008
                                    &
                      W. P (C) No. 2636 of 2004
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                 Dated this, the 18th    August, 2008.

                            J U D G M E N T

The Provident Fund Organisation has filed this review petition

for review of my judgment dated 24-6-2008 in the writ petition. The

contention is that the amount of Rs. 1,69,735.25 which was taken by

me as the defaulted amount on which damages were calculated was

not actually the principal amount. As per Ext. P1, it was the balance

amount due from the petitioner as contributions as on the date of

issuing Ext. P1. But, the amounts which the petitioner had already

paid were also paid belatedly in respect of which also damages are

payable and therefore my assumption that the amount of Rs.

1,69,735.25 is the principal amount on which damages were

calculated is not correct. The mistake occurred on account of the

failure on the part of the counsel to bring this fact to the attention of

this Court, which is an oversight, is the contention raised in the

review petition. Counsel would also submit that the question

regarding imposition of damages on the administrative charges is also

pending consideration by a Division Bench in W.A.No. 2182/2006

against the judgment based on which I had held that on

administrative charges no damages can be imposed

2. I have heard both sides.

3. It is true that in Ext. P1 order, the balance amount payable

by the petitioner as contributions is mentioned as Rs. 1,69,735.25

after deducting the amounts already paid. It may be true that the

amounts already paid were also belated payments. But the same is

not evident from the impugned order imposing damages, which is Ext.

P6. But all the same, I feel that the Provident Fund Organisation

should be given another opportunity to clarify the matter, after

R.P. No. 862/08 & W.P.C. 2636/04 -: 2 :-

affording an opportunity of being heard to the petitioner. However, I

am not inclined to review my decision regarding the liability for

damages in respect of administrative charges in so far as in the said

writ appeal, admittedly, no stay order has been passed. Accordingly,

my judgment dated 24-6-2008 is reviewed and the writ petition is

disposed of with the following directions:

The finding that no damages are imposable on administrative

charges would remain as such. However, the Provident Fund

Organisation shall re-assess the damages payable by the petitioner,

after affording an opportunity of being heard to the petitioner afresh.

For this purpose, Ext. P6 is quashed. The assessment of damages

shall be strictly in accordance with the principles laid down by me in

Indian Telephone Industries Ltd. v. Asst. P.F. Commnr. & Others,

[2006 (3) KLJ 698]. The review petition and writ petition are disposed

of as above. This is subject to the right of the petitioner to challenge

the fresh orders in accordance with law, if the petitioner is aggrieved

by the same.

Sd/- S. Siri Jagan, Judge.

Tds/