High Court Kerala High Court

A.D. Mathews vs State Of Kerala on 2 September, 2008

Kerala High Court
A.D. Mathews vs State Of Kerala on 2 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22703 of 2006(C)


1. A.D. MATHEWS, S/O.LATE A.L.DEVASSY.
                      ...  Petitioner
2. A.D. JOHN, S/O.LATE SRI.A.L.DEVASSY.

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. KERALA ABKARI WORKERS WELFARE FUDN BOARD

3. THE TAHSILDAR (RR),

                For Petitioner  :SMT.T.D.RAJALAKSHMI

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :02/09/2008

 O R D E R
                      ANTONY DOMINIC, J.

           --------------------------------------------------------

                     W.P.(C) 22703 of 2006

           --------------------------------------------------------

                 Dated: SEPTEMBER 2, 2008

                              JUDGMENT

Admittedly, petitioners are the legal heirs of one

A.L.Devassy. On the strength of a power-of-attorney

executed by Sri Devassy in his favour, one K.F. Jacob was

the successful bidder of a foreign liquor shop and arrack

shops in Chittur Range of Palakkad District for the year

1992-93. On the basis that the welfare fund dues payable

were in default, revenue recovery steps were initiated by

Ext.P2. Thereupon A.L.Devassy filed O.P.19441/1997

before this Court and stay was obtained on condition that

Rs.1,30,000/- is deposited. It is stated that this deposit was

made, but however, the original petition filed by Sri Devassy

was dismissed for default, as per Ext.P3 judgment dated

9.8.2004.

2. Subsequently, being the legal heirs, the petitioners

filed Ext.P4 requesting for lifting the attachment on the

WP(C) 22703 of 2006
2

properties of the defaulter. That was declined by Ext.P5

and it is challenging Ext.P5 and the recovery proceedings,

this writ petition is filed.

3. Initially the contention raised was that Sri Jacob

was the licensee and he being the employer, the petitioners

or their deceased father could not be made liable for the

welfare fund dues. As already noticed, even going by the

averments in paragraph 1 of the writ petition, Jacob was the

power-of-attorney-holder of the petitioners’ father Late A.L.

Devassy. Therefore, the licensee is the deceased father of

the petitioners. If so, I cannot accept the plea that Jacob

should be taken as the licensee. If Devassy was the

licensee, he alone can be treated as the employer who is

liable to pay the dues under the Abkari Workers’ Welfare

Fund Act. In this case, going by the statement filed on

behalf of the 3rd respondent, an amount of Rs.1,86,701/- was

due as on 4.10.2006. Since the petitioners’ father is no

more and if the petitioners have inherited the estate of the

WP(C) 22703 of 2006
3

deceased defaulter, necessarily proceedings can be taken

against them and that cannot be faulted.

Learned counsel for the petitioners submit that the

petitioners want to avail of the benefit of the Amnesty

Scheme in so far as the abkari dues are concerned.

According to him, if so, while making adjustments, this

liability also could be discharged. I leave it open to the

petitioners to pursue the matter and with that liberty, this

writ petition stands dismissed.

ANTONY DOMINIC, JUDGE

mt/-