High Court Kerala High Court

M/S. Sahithya Pravarthaka … vs Regional Provident Fund … on 18 August, 2008

Kerala High Court
M/S. Sahithya Pravarthaka … vs Regional Provident Fund … on 18 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18821 of 2007(N)


1. M/S. SAHITHYA PRAVARTHAKA CO-OPERATIVE
                      ...  Petitioner

                        Vs



1. REGIONAL PROVIDENT FUND COMMISSIONER,
                       ...       Respondent

2. ASSISTANT PROVIDENT FUND COMMISSIONER &

3. RECOVERY OFFICER,

4. THE EMPLOYEES PROVIDENT FUND APPELLATE

5. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.P.V.SURENDRANATH

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :18/08/2008

 O R D E R
                          S.SIRI JAGAN, J.
                    ==================
                    W.P.(C).No.18821 of 2007
                    ==================
              Dated this the 18th day of August, 2008
                          J U D G M E N T

The petitioner is a society comprised of leading literary

personalities of the State as members thereof. The Society has

defaulted payment of amounts due under the Employees’

Provident Funds and Miscellaneous Provisions Act. Coercive

proceedings have been initiated by the Provident Fund

Organization, which are under challenge in this writ petition. The

only ground put forward by the petitioner is of extreme financial

difficulties. They would also submit that the Government has

promised to help them by making available funds for payment.

Although they would submit that the petitioner and the

Government have approached the Provident Fund Organization

for waiver of the damages and interest, they do not actually

dispute the liability to pay. They only submit that they may be

given the facility to pay off the balance amounts in instalments.

They also point out that with great difficulty and with the help of

the Government, they have been able to pay more than Rs.17

lakhs. In the above circumstances, the petitioner prays that the

petitioner may be permitted to pay off the balance amounts due

w.p.c.18821/07 2

in instalments of Rs.50,000/- per month.

2. This is opposed by the learned Standing Counsel

appearing for the Provident Fund Organization.

3. After hearing both sides, I dispose of this writ petition

with the following directions:

Respondents 1 to 3 shall permit the petitioner to pay off the

balance amount due in instalments at the rate of Rs.75,000/- per

month. The first instalment shall be paid on the first working day

of October, 2008. Every subsequent instalment shall be paid on

the first working day of every succeeding month till the entire

dues are cleared off. If the petitioner pays the instalments in

time, coercive proceedings shall be kept in abeyance. However, if

the petitioner commits default in payment of any of the

instalments, it would be open to the respondents to continue the

recovery proceedings as per law. I make it clear that this would

not stand in the way of the petitioner approaching the Provident

Fund Organization for remission of any amount due which shall

be considered in accordance with law by the Provident Fund

Organization.

Sd/-

sdk+                                         S.SIRI JAGAN, JUDGE
             ///True copy///
                            P.A. to Judge

w.p.c.18821/07    3