Loading...

High Court Patna High Court - Orders

M/S Sone Vanaspati Ltd.& Anr vs Union Of India & Ors on 7 July, 2011

Last Updated on 10 years

| Leave a comment

Patna High Court – Orders
M/S Sone Vanaspati Ltd.& Anr vs Union Of India & Ors on 7 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    CWJC NO.5611 OF 2005
                   1. M/S SONE VANASPATI LTD. HAVING ITS REGISTERED
                      OFFICE AT WEST MORABADI MAIDAN, RANCHI THROUGH
                      ITS ONE OF THE DIRECTORS MR. INDU BHUSHAN JHA.
                   2. MR. INDU BHUSHAN JHA SON OF LATE DAROGA JHA
                      AGED ABOUT 63 YEARS, RESIDENT OF 202, MALABAR
                      RESORT, ANANTPUR, P.S.- DORANDA, P.O.- DORANDA,
                      DISTRICT-RANCHI, ONE OF THE DIRECTORS M/S SONE
                      VANASPATI LTD.
                                                         ..... PETITIONERS.

                                             VERSUS
                   1. UNION OF INDIA THROUGH COMMISSIONER, EMPLOYEES
                      PROVIDENT FUND ORGANISATION, REGIONAL OFFICE,
                      BHAVISHYA NIDHI BHAWAN, 'R' BLOCK ROAD NO.-6
                      PATNA.
                   2. THE RECOVERY OFFICER, EMPLOYEES PROVIDENT FUND
                      ORGANISATION, REGIONAL OFFICE, BHAVISHYA NIDHI
                      BHAWAN, 'R' BLOCK ROAD NO.-6, PATNA.
                                                               .... RESPONDENTS.
                                             -----------
                   For the petitioners : Mr. Gajendra Pratap Singh, Advocate.
                   For the respondents : Mr. R.S.Pradhan, Senior Advocate with
                                         Mr. Rajeev Lochan, Advocate.
                                              ---------

                                         PRESENT
                                HON'BLE MR. JUSTICE S.N.HUSSAIN
                                             ---------
                                          ORDER

06/ 07.07.2011 Petitioner is no.1 is a Joint Sector Undertaking being

Public Limited Company registered under the provisions of the

Companies Act, 1956, whereas petitioner no.2 is one of the

Directors of the said Company.

2. This writ petition has been filed by the petitioners

challenging the entire proceeding of Certificate Case No.2076 of

2001 which was initiated against the petitioners for recovery of

Rs.12, 90, 317.00 and also challenging warrant of arrest issued

against petitioner no.2 in the aforesaid case.

3. The petitioners have challenged the said proceeding
-2-

on the ground that there was a labour unrest in the petitioner-

company which was declared sick and for its liquidation Company

Petition No.06 of 2009 was filed by the petitioners and winding up

order was passed and Official Liquidator was appointed for the

company who submitted his report on 05.07.2010 annexing the

statement of affairs, whereafter by order dated 09.07.2010

(Annexure-A series), the High Court of Jharkhand at Ranchi

appointed valuer and directed the Official Liquidator to invite

claims for sale of the assets of the company by public notice in the

newspaper. He thus claimed that once a company is declared sick

under the Sick Industrial Companies (Special Provisions) Act,

1985 (hereinafter referred to as ‘SICA’ for the sake of brevity), no

proceeding for realisation of any amount from the company can be

initiated without taking recourse to the said law. In this

connection, he relied upon Section 32 of the SICA in which it has

been provided that the provision of the Act and of any Rules and

scheme made thereunder shall have effect notwithstanding

anything inconsistent therewith contained in any other law except

the provision of Foreign Exchange Regulation Act, 1973 and

Urban Land (Ceiling and Regulation) Act, 1976. He also relied

upon a decision of the Apex Court in case of Bharat Singh & Ors

Vs. State of Haryana and Ors, reported in A.I.R. 1988 S.C. 2181

as well as a decision of Division Bench of this High Court in case

of Kanhaiya Lal Vs. The State of Bihar & ors, reported in 2002

(2) P.L.J.R.553.

4. In connection with the question of alternative remedy

available to the petitioners against the order passed in the
-3-

certificate case, learned counsel for the petitioners submitted that

when the pleadings have changed hands and substantial progress

has been made in the case, there is no occasion for the court to

throw out the writ petition on the ground of alternative remedy. In

this connection, he relied upon a decision of Ranchi Bench of this

Court in case of Oriental Insurance Company Ltd. Vs. Lal Muni

Devi and another, reported in 1998(2) P.L.J.R. 154.

5. On the other hand, learned counsel for the

respondents submitted that the petitioner-company was covered

under the Employees Provident Fund and Miscellaneous

Provisions Act, 1952 (hereinafter referred to as ‘EPF & MP Act’

for the sake of brevity) with effect from 20.09.1996 and when it

was reported to be in default of payment of dues with respect to

employees provident fund a proceeding was initiated for

determination of the dues for the period concerned and during the

course of hearing Area Enforcement Officer submitted dues and

deposit statement against which no dispute was raised by the

petitioners and the Assistant Provident Fund Commissioner vide

his order dated 30.08.2000 determined the payable dues at

Rs.12,90,317.00 directing the petitioners to pay the same within

fifteen days indicating the consequences of failure. He further

submitted that the said order having not been challenged by the

petitioners either in appeal under Section 7-I of the EPF & MP Act

or even in the writ petition, the writ petition is not maintainable.

He further submitted that where the question of employees

provident fund is concerned, the provision of Section 27 of the

SICA is not applicable. In this connection, he relied upon a
-4-

decision of Orissa High court dated 09.10.2001 in O.J.C. No.2851

of 2001 (Industrial Development Corporation Orissa Ltd. and

another Vs. Regional Provident Fund Commissioner-II and

another).

6. From the pleadings of the parties as well as from the

materials on record it is quite apparent that neither order dated

30.08.2000 passed by the Assistant Provident Commissioner

determining the payable EPF dues at Rs.12,90,317.00 has been

annexed, nor any order of the Recovery Officer in the certificate

case for issuance of warrant against the petitioner has been

annexed, nor even the date of issuance of warrant of arrest has

been mentioned in the writ petition which was filed on 02.05.2005,

annexing copy of notice dated 29.04.2002 issued by the Recovery

Officer in the certificate case (Annexure-2) without any statement

as to what happened in the interregnum three years.

7. It is not in dispute that petitioner no.1 is a Public

Limited Company registered under the provisions of the

Companies Act, 1956 having six partners including officers of the

Government and its Corporation and it was covered under the EPF

& MP Act with effect from 20.09.1996. Subsequently, the

petitioners defaulted in payment of dues and hence the authorities

under the said Act initiated a proceeding and in course of its

hearing, the Area Enforcement Officer submitted his statement

regarding dues and deposit which was not deposited by the

petitioners and finally the Assistant Provident Fund Commissioner

by his order dated 30.08.2010 determined the payable dues at

Rs.12,90,317.00. The aforesaid determination was made under
-5-

Section 7A of the EPF & MP Act which was never challenged by

the petitioners, nor any appeal was filed by them as has been

provided under Section 7-I of the said Act. The said order has not

even been challenged in the instant writ petition and as such the

same has attained finality.

8. In the said circumstances, Certificate Case No.2076

of 2001 for recovery of the said amount was rightly initiated in

April, 2001 by the Recovery Officer, whereafter notice of demand

was served upon the petitioner, but no compliance having been

received from the petitioner summon dated 29.04.2002 (Annexure-

2) was issued by the Recovery Officer requiring the petitioner to

appear on 30.05.2002 along with documents/information relating

to petitioners’ assets failing which the petitioner has become

subject to procedure as laid down under Order XVI Rule 12 of the

Code of Civil Procedure which is for appearance of witnesses. The

petitioners have not stated anything with respect to any step taken

thereafter by the Recovery Officer in the certificate case, although

a period of more than three years had lapsed before the filing of the

writ petition. Hence, there appears to be no reason for the

petitioners to file a writ petition challenging a non existent warrant

of arrest against petitioner no.2 in connection with the aforesaid

certificate case.

9. The petitioners are relying upon a much subsequent

order dated 16.08.2002 passed in petitioners’ Case No.89 of 1993

by the Board for Industrial and Financial Reconstruction

(hereinafter referred to as ‘the Board’ for the sake of brevity) in

which it was mentioned that on account of complete erosion of its
-6-

network, the company was referred to the Board and was declared

sick under the SICA at the hearing held on 21.05.1998 and

subsequently on 31.05.2001 O.A. submitted its final report

containing the scheme, envisaging substantial capital expenditure

along with OTS for the dues of the involved Bank and Institution.

This followed certain clarifications and correction from O.A. vide

letters dated 30.11.2001 and 27.05.2002. By the said letter Draft

Rehabilitation Scheme (DRS) was approved by the Board and

direction was given to publish the said scheme in the newspaper,

whereafter the final scheme incorporating the statement of the dues

was to be considered. Hence, the entire matter before the aforesaid

Board was initiated and proceeded much after final order was

passed by the Assistant Provident Commissioner and the Recovery

Officer. Furthermore, although in the said order dated 16.08.2002

(Annexure-1) the next meeting of the Board was fixed on

11.11.2002, but neither any further order has been annexed to the

writ petition nor the pleading reveals what had happened thereafter

in the case before the Board, although writ petition was filed more

than 2 ½ years thereafter.

10. From the draft rehabilitation scheme annexed along

with the order of the Board dated 16.08.2002 (Annexure-1), it is

quite apparent that cut off date has been fixed for the EPF

authorities to consider the instalment facility for payment of

arrears of dues and to consider waiver of damages levied on

delayed payment of EPF contributions, but the petitioners have not

produced any document whatsoever to establish that the said draft

scheme had been approved and is under implementation, nor the
-7-

petitioners have produced any application filed by them for grant

of instalment for liquidating the arrears/ dues in question. In the

said circumstances, there appears to be no genuine cause shown by

the petitioner to quash the certificate case which was instituted in

lawful discharge of the statutory duties cast upon the Regional

Provident Fund Commissioner to determine the contributions/dues

in respect of the employees and to take prompt action for its

recovery by invoking jurisdiction under Section 8 B to 8 G of the

Act. Hence, the said proceeding under the EPF &MP Act cannot

be legally assumed to be barred due to the pendency of BIFR case

under the SICA.

11. The parties are not disputing the fact that the

employees provident fund scheme under the EPF & MP Act is

applicable to the employees of the petitioner-company and hence it

is liable to pay its contribution, but the petitioner-company has

defaulted in payment of the same, although it has continued to

deduct the employees contribution towards provident fund from

their wages for several years and had not deposited the same even

after specific direction of the authorities concerned and hence

petitioners were duty bound to deposit the employees’ contribution

and the employer contribution as well as administrative charges in

the provident fund. In the said circumstances, the provision of

Section 22(1) of the SICA cannot be of any help to the petitioner

and such provision cannot act as a bar to the recovery proceeding

under the EPF & MP Act. According to mandate enshrined in EPF

& MP Act a certificate proceeding is initiated to secure the

statutory contribution of poor worker of the establishment which is
-8-

directly related to the livelihood of such poor person and hence the

financial position of the establishment or any rehabilitation cannot

come in the way of securing fundamental rights of the workers of

the petitioner establishment. Hence, the impugned action has been

taken by the authorities concerned in the lawful discharge of their

duties cast under the provisions of the Act after following the

procedure prescribed in law.

12. So far the point raised by learned counsel for the

petitioners that out of six Directors of the petitioner-company,

three of them are from the State Government or its Corporation is

concerned, the said plea is similarly frivolous and misconceived as

existence of such Directors does not entitle the petitioner-company

to commit default in payment of the dues of the EPF, nor can it

legally stop the authorities from taking any action either against

the petitioner-company or against its Directors in accordance with

law and hence the Provident Fund Authorities have rightly taken

the aforesaid steps.

13. No doubt the question of alternative remedy was

raised by learned counsel for the respondents which was objected

to by learned counsel for the petitioners, but this court also thinks

that considering the special facts of this case as well as the

completion of the pleadings and arguments at length on behalf of

the parties, there is no question of disposing of this case merely on

the ground of alternative remedy, especially when the alternative

remedy cannot be treated as an absolute bar to entertain a writ

petition so as to amount to denudation of the power of the High

Court under Articles 226 and 227 of the Constitution of India
-9-

which power the High court can always exercise in the facts and

circumstances of a given case notwithstanding availability of any

alternative remedy provided in the Statute. In this connection,

learned counsel for the petitioner has rightly relied upon a decision

of a Division Bench of this Court in case of Kanhaiya Lal (supra).

14. Learned counsel for the petitioners relied upon a

decision of the Ranchi Bench of this Court in case of Oriental

Insurance Company Ltd.(supra), but the said decision was with

respect to certain facts and provisions which are not at all

applicable to the facts and circumstances of this case.

15. Learned counsel for the petitioners has referred to

Section 32 of SICA and has also relied upon a decision of the

Apex Court in case of Bharat Singh (supra), but in the aforesaid

facts and circumstances of this case mentioned above, the

provision of Section 32 cannot be used as a bar to the impugned

action of the authorities concerned which was legal and justified as

per the findings of this court in the above paragraphs. Furthermore,

the abovementioned decision cited by the petitioners does not help

them at all rather it goes against the petitioners as it has been held

therein that in a writ petition not only the facts, but the evidence in

proof of such facts have to be pleaded and annexed to it, but in this

case the petitioners have miserably failed in that regard as has been

discussed above.

16. So far reliance of the petitioners’ counsel on an

order of a Division Bench of this Court dated 28.01.2002

(Annexure-3) passed in CWJC No.1419 of 2002 as well as upon a

decision of the Apex Court in case of Tata Davy Ltd. Vs. State of

– 10 –

Orissa and others, reported in (1997) 6 Supreme Court Cases 669

is concerned, it is quite apparent from a bare perusal of the same

that the said cases were with respect to arrears of sales tax which

was directed to be recovered without the consent of the Board. In

those cases the arrear was with respect to sales tax and the law is

settled in that regard that once the industry has been declared sick

under the provision of the SICA and steps have been taken for

formation of the scheme, the State Government cannot recover the

arrears of sales tax prior to declaration of the industry as a sick

industry without taking consent of the Board. But here the matter

is completely different as it concerns the fundamental right of

livelihood of the workers in the establishment of the petitioner-

company and non-fulfillment of the statutory obligation with

respect thereto by the petitioner company. Hence, these two

matters cannot be legally equated.

17. So far the plea of the petitioners that Company

Petition No.06 of 2009 in which Official Liquidator has been

appointed, and winding up order has been passed is concerned, it

had been filed at the instance of the petitioners in the year 2009

after about seven years of the impugned action taken against the

petitioners and it transpires from order dated 09.07.2010 by which

notice inviting claims was directed to be issued that the facts which

are involved in the instant writ petition had not been brought to the

notice of the High Court of Jharkhand at Ranchi where the

aforesaid company petition is pending.

18. Considering the entire facts and circumstances of

the case as well as the pleadings and evidence of the parties on

– 11 –

record as well as the position in law, this court does not find any

reason to interfere with the impugned order of the authority

concerned and accordingly this writ petition is dismissed.

However, if the petitioners, so like, they may bring the entire facts

and circumstances of this case mentioned above to the notice of the

High Court of Jharkhand where Company Petition no.06 of 2009 is

pending.

(S. N. Hussain, J.)

Sunil