High Court Kerala High Court

John Daniel vs The Regional Provident Fund on 12 February, 2009

Kerala High Court
John Daniel vs The Regional Provident Fund on 12 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 568 of 2006()


1. JOHN DANIEL, DIRECTOR OF ST.JOHN'S
                      ...  Petitioner

                        Vs



1. THE REGIONAL PROVIDENT FUND
                       ...       Respondent

2. THE EMPLOYEES' PROVIDENT FUND

3. GRACE KUTTY, D/O. LATE KOSHY MATHUNNI,

                For Petitioner  :SRI.S.EASWARAN

                For Respondent  :SRI.N.N. SUGUNAPALAN, SC, P.F.

The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :12/02/2009

 O R D E R
             J.B.KOSHY, Ag.CJ & P.BHAVADASAN, J.
                 ===========================
                    W.A.No.568 of 2006 - B
               ===============================
           Dated this the 12th day of February, 2009.

                        J U D G M E N T

Koshy, Ag.CJ.

Action was taken to recover amounts from the appellant’s

establishment under the Provident Fund Act with effect from

31.5.1988. Appellant is a registered society under the

Travancore-Cochin Literary, Scientific and Charitable Societies

Act, 1955. It was running three schools in the same premises.

One is a residential school called St.John’s Residential School

with CBSE syllabus. The other is St.John’s High School with KER

syllabus. The third school is under ICSC syllabus. Steps were

taken to combine the schools as one establishemnt under the

Employees Provident Fund Act. Even though the matter was

contended up to the Tribunal level, their contention was not

accepted. Three schools were clubbed and contributions were

demanded. Counsel for the appellant contends that all the three

schools have got different Headmasters. Administration of the

schools is done by Headmasters and not by the society and three

W.A.No.568 of 2006 – B

2

schools have different accounts and different syllabuses. Rules to

be obeyed by the schools are also different. On the contrary,

contention of the respondent is that the management was the

same even though the accounts are separately maintained.

Accounts were also found combined and its managed from the

same office. Financial control also rests with the management.

Even though three separate syllabuses were there, facility like

school bus, boarding, grounds etc. are common. Taking these

aspects, there is functional integrality with these three schools.

Common non-teaching staff are also employed. They were

unaided institutions. The emblem, uniform etc. are also

common. Considering all these facts, Tribunal as well as the

learned Single Judge found that there is functional integrality and

establishment is liable to be covered under the Employees

Provident Fund Act. But learned Single Judge directed to deposit

contribution only from February, 1991 for valid reasons. Learned

counsel for the appellant submits that now even as separate

establishment each school is liable to be covered as all these

three schools employees may not have 20 staff members. Staff

W.A.No.568 of 2006 – B

3

strength of each school as on February, 1991 is also not

produced by the appellant. In these circumstances, we see no

ground to interfere in the finding of fact entered by the

authorities as confirmed by the learned Single Judge. Hence, we

dismiss the appeal.

J.B.KOSHY,
ACTING CHIEF JUSTICE.

P.BHAVADASAN, JUDGE.

bkn/-