High Court Kerala High Court

Jayalal .C vs The State Of Kerala on 12 September, 2007

Kerala High Court
Jayalal .C vs The State Of Kerala on 12 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 27116 of 2007(C)


1. JAYALAL .C.
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,REPRESENTED BY
                       ...       Respondent

2. THE WELFARE FUND INSPECTOR,

                For Petitioner  :SRI.M.K.CHANDRA MOHANDAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :12/09/2007

 O R D E R
                        ANTONY DOMINIC, J.
               ------------------------------------------
                   W.P.(C)NO.27116 OF 2007-C
               ------------------------------------------
        Dated this the 12th day of September,            2007.

                             JUDGMENT

The challenge in this writ petition is against the orders passed

under the Toddy Workers Welfare Fund Act 1969, fastening liability

on the petitioner’s father. Ext.P1 is a final determination for the

year 1997-98 and the appeal filed against the said order has been

rejected by Ext.P3. According to the petitioner, his father was not a

licensee and this fact is certified by the Assistant Excise

Commissioner in Ext.P4. On the contrary, the contention of the

standing counsel for the 2nd respondent Board is that the petitioner’s

father was conducting the toddy shops in question on the basis of

an agreement with the licensee and that this factual issue could be

proved with a documentary evidence. It is on that basis, the final

determination order was passed and which was confirmed by the

appellate authority in Ext.P3 order.

2. The learned counsel for the writ petitioner reiterates the plea

that his father was not a licensee. She refers me the judgment

of the Supreme Court in Joseph Joseph v. State of Kerala (ILR

2002(2) Kerala 390). Referring to this judgment, the learned

W.P.(C).NO.27116/2007 2

counsel submits that the petitioner’s father could not be treated as

an employer. However, on reading the judgment, I find that

ordinarily only the licensee can be made liable for the contribution

under the Act but, if in any particular case the authorities find that

besides the licensee any other person conducting the business is also

liable to contribute to the fund under the Act, such persons can also

be made liable provided the authorities discharge their legal duty

to assert and positively hold that such persons were also employers

vis-a-vis the workers and that they were conducting the business

with the legal authority either of the licensee or the licensing

authority. In this case the 2nd respondent could satisfy the

authorities that there was an agreement on the basis of which the

shops were being conducted by the petitioner’s deceased father and

oral evidence was also let in. Such factual findings rendered by the

authorities cannot be upset in a proceedings under Article 226

and I do not find any perversity in the findings.

In the circumstances, the orders are only to be upheld and I

do so. The writ petition lacks merit and is dismissed.

                                        ANTONY DOMINIC,        JUDGE.



   cl

W.P.(C).NO.27116/2007    3

W.P.(C).NO.27116/2007    4