IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1648 of 2008(U)
1. T.A.MOHAMMED KUTTY, THELAPPALLIL HOUSE,
... Petitioner
Vs
1. THE ASSISTANT PROVIDENT FUND,
... Respondent
For Petitioner :SRI.E.K.NANDAKUMAR
For Respondent :SRI.S.GOPAKUMARAN NAIR (SR.)
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :11/01/2010
O R D E R
P.N.RAVINDRAN, J.
---------------------------------------
W.P.(C)No.1648 of 2008
----------------------------------------
Dated 11th January, 2010
JUDGMENT
Ext.P5 letter dated 26.6.2007 sent by the respondent to
the petitioner informing him that the respondent has decided to issue
warrant of arrest to arrest and detain him in the civil prison in exercise
of the power conferred on him under Section 8B(1)(b) of the
Employees’ Provident Funds and Miscellaneous Provisions Act, 1952,
for recovery of the sum of Rs.1,54,099/- due from the petitioner’s
establishment is under challenge in this writ petition.
2. The learned counsel appearing for both sides submit
that the amount demanded in Ext.P5 has been paid in full. The
learned counsel appearing for the respondent however submits that
besides the amount demanded in Ext.P5, damages levied under
Section 14B and interest under Section 7Q of the Employees’
Provident Funds and Miscellaneous Provisions Act, 1952 is also due
from the petitioner’s establishment. The learned counsel submits that
in such circumstances, the petitioner may be directed to remit the said
amounts also in full.
3. Sri.E.K.Nandakumar, the learned counsel appearing for
the petitioner submits that as the amount demanded in Ext.P5 has
WP(C).No.1648/2008 2
been paid in full, the decision to issue a warrant of arrest to detain the
petitioner in civil prison for non-payment of Rs.1,54,099/= does not
any longer survive and that if at all further amounts are due from the
establishment and payable by the establishment, the remedy of the
respondent is to initiate fresh proceedings in accordance with law. The
petitioner also submits that he cannot be proceeded against in the first
instance and that the establishment and its assets will have to be
proceeded. The learned counsel for the respondent opposes the said
submissions and submits that the petitioner who is one among the
Directors can be proceeded against for recovery of the
damages/interest under Section 8B of the Act and that it is open to the
Employees’ Provident Fund Organization to adopt any one or more of
the methods set out in Section 8B of the Act to recover the amounts
due from the establishment.
I have considered the submissions made at the Bar by the
learned counsel appearing on either side. In this writ petition, the
challenge is only to Ext.P5 notice whereby the petitioner was informed
that the respondent has decided to issue a warrant of arrest to arrest
and detain him in the civil prison. It is not in dispute that the amount
demanded in Ext.P5 has been paid in full. In such circumstances, no
further orders are called for in this writ petition except to close it as
WP(C).No.1648/2008 3
infructuous, with the observation that if further amounts are due from
the petitioner’s establishment, it will be open to the Employees’
Provident Fund Organization to initiate fresh proceedings in accordance
with law to recover the said amount. The contentions of both sides on
the merits are kept open.
P.N.RAVINDRAN
Judge
TKS