High Court Madras High Court

N.E.P.C. Textiles Ltd vs The Assistant Provident Fund … on 22 January, 2007

Madras High Court
N.E.P.C. Textiles Ltd vs The Assistant Provident Fund … on 22 January, 2007
       

  

  

 
 
           IN THE HIGH COURT OF JUDICATURE AT MADRAS
                              
                    Dated :    22-1-2007
                              
                            Coram
                              
           The Honourable Mr.Justice P.SATHASIVAM
                             and
       The Honourable Mr.Justice N.PAUL VASANTHAKUMAR

                              
                     W.A.No.581 of 2002


N.E.P.C. Textiles Ltd.,
rep.by its Director,
SF-256, Kannampalayam Post,
Trichy Road,
Coimbatore - 641 402.         ...            Appellant


                             Vs.


The Assistant Provident Fund Commissioner,
Office of the Regional Provident Fund Commissioner,
Bhavishya Nidhi Bhawan,
Post Box No.3875,
Dr.Balasundaram Road,
Coimbatore - 641 018.         ...            Respondent


      This  Writ  Appeal has been filed under Clause  15  of
Letters Patent against the order of the learned single Judge
in W.P.No.2621 of 1997 dated 10.12.2001.

          For Appellant       :    Mr.R.Parthiban

          For Respondent      :    Ms.V.J.Latha

                              
                          JUDGMENT

N. PAUL VASANTHAKUMAR, J.

This writ appeal is filed against the order made in

W.P.No.2621 of 1997 dated 10.12.2001 declining to interfere

with the proceedings of the respondent dated 14.2.1997.

2. The brief facts necessary for disposal of this

writ appeal are as follows.

(a) Appellant is a Textile Mill, engaged in the

manufacture of cotton yarn. The Mill was originally owned

by M/s.Bharat Textiles, which was a partnership firm and it

was taken over by the petitioner Mill with effect from

14.2.1994. According to the appellant Mill, at the time of

taking over, the Mill had only 3000 spindles and after that

the appellant added another 3000 spindles in the same unit

and established a new unit known as Unit-II with spindleage

of 18,000.

(b) At the time of taking over, eight employees were

employed in the Bharat Textiles and they were absorbed by

the appellant Mill and in respect of them, contribution

under the Employees Provident Fund and Miscellaneous

Provisions Act were made by the appellant Mill. After

establishment of Unit-II, production started from April,

1995 and the appellant Mill employed number of apprentices

over a period of time and according to the appellant, the

said apprentices were engaged as per the standing orders.

(c) The respondent, by proceeding dated 19.7.1996

issued a notice stating that the appellant had failed to

extend the benefits of the Employees Provident Fund to a

large number of employees including the casual/contract/

temporary employees and therefore the petitioner was

directed to appear for an enquiry with all records. On

1.10.1996, the appellant submitted a representation and

stated that all the persons engaged were only apprentices

under the standing orders of the Mill and they were being

paid stipend during the training period as per the scheme

and apprentices are excluded from the purview of the

definition of “employees” under the Employees Provident Fund

and Miscellaneous Provisions Act, 1952 and therefore the

question of paying contribution towards Employees Provident

Fund in respect of the said apprentices does not arise.

(d) An enquiry was conducted on 1.10.1996 and the

appellant produced copy of the documents including the

certified standing orders and thereafter by letter dated

11.12.1996 the respondent observed that 75% of the

establishment’s total work force comprise of apprentices and

therefore they should be considered as ‘Employees’ under the

Act with a direction to the appellant to enroll all the

apprentices and extent the benefit of the Act for them. The

respondent also stated that ESI contributions were deducted

in respect of the apprentices and therefore they are bound

to be given EPF benefit also.

(e) According to the appellant, from December, 1996,

the provident fund contribution is being paid and from

October, 1994 to April, 1995, the appellant is not liable to

pay provident fund contribution.

(f) By the impugned order dated 14.2.1997, the

appellant was directed to enroll all the apprentices under

ESI Scheme and the appellant was directed to pay a sum of

Rs.8,30,322.85 within a period of 15 days. The said order

was challenged by the appellant on the ground that the

‘apprentice’ is not an ’employee’ within the meaning of the

Act and they are excluded from the definition of employee

and no contribution is payable in respect of the

apprentices. It is also stated that merely because the

apprentices are covered under the ESI Act, the management

cannot be compelled to pay contribution to the Provident

Fund.

3. The respondent has filed counter affidavit wherein

it is stated that the appellant is employing several persons

under the name and style of ‘apprentices’ only to avoid the

statutory liability and more than 75% of the labour force is

treated as apprentices by the appellant Mill. It is stated

that after issuing notice and receiving explanation, an

enquiry was conducted and during the enquiry, the wage

register, attendance register, etc. were gone into by the

respondents and a factual finding was arrived at and

thereafter only the impugned order was passed. It is also

stated in the counter affidavit that after issuance of

notice, only the certified standing order was ratified on

20.9.1996 and the period for which the enquiry was

conducted, there was no certified standing order. It is

further submitted that on scrutiny of records, inspection of

the premises and after enquiry, it was found that the

respondent had engaged more number of apprentices than the

regular employees and the apprentices are doing regular work

of the establishment and they were not learners and no

period is specified for the apprentices. It is further

elaborated that out of the 123 employees in the year 1995,

80 were shown as apprentices; and out of the 247 employees

in the year 1996, 177 were shown as apprentices. It is also

stated that the so called apprentices were paid wages for

the work and the payment were directly linked to the number

of days they attended work and therefore the apprentices are

directly contributing to the production of the establishment

and are not learners.

4. On consideration of the rival contentions, the

learned single Judge dismissed the writ petition on

10.12.2001 taking note of the stand taken by the appellant

by letter dated 27.12.1996, in which the appellant requested

the respondent to grant one year grace period from May, 1995

to April, 1996 for paying the contribution of the Provident

Fund. The said letter clearly establishes the admission of

the liability of the appellant to pay contribution towards

Provident Fund.

5. The learned counsel for the appellant submitted

that merely because the impugned order was passed by the

respondent solely on the ground that the appellant remitted

ESI contribution to the apprentices and the apprentices

having been exempted under section 2(f) of the Employees

Provident Fund and Miscellaneous Provisions Act, 1952, and

they having been engaged under the certified standing

orders, the respondent has no jurisdiction to direct the

appellant to remit the contribution towards Employees

Provident Fund in respect of the apprentices. In support of

his contention, the learned counsel cited the decision of

the Honourable Supreme Court reported in (2006) 2 SCC 381

(Regional Provident Fund Commissioner, Mangalore v. Central

Arecanut & Coca Marketing and Processing Co-op. Ltd.,

Mangalore).

6. The learned counsel for the respondent on the

other hand submitted that the appellant is evading payment

of Provident Fund contribution to the workmen on the guise

of having engaged apprentices for the regular work and a

factual finding is given by the respondent after perusal of

the wage register, attendance register, etc. to the effect

that the term ‘apprentice’ is used instead of ‘workmen’ only

to defeat the provisions of the Act. The learned counsel

further argued that the fact finding authority has come to

the conclusion that more than 75% of the works in the

appellant Mill are being carried out by the so called

apprentices and therefore they cannot be treated as

trainees/learners and they are paid regular wages as per the

number of days of their employment and the same cannot be

treated as stipend.

7. We have considered the rival submissions made by

the learned counsel for the appellant as well as the learned

counsel for the respondent in the light of the pleadings as

well as the order of the learned single Judge dated

10.12.2001.

8. Admittedly the appellant is paying contribution in

respect of the so called apprentices towards Employees

Provident Fund from May, 1996, and requested the respondent

on 27.12.1996 to give one year grace period for the payment

of contribution towards Provident Fund from May 1995 to

April, 1996. The said stand clearly establishes the factual

aspect that the appellant has not engaged apprentices and

they are treated as regular workmen. If at all the

contention of the appellant is to be accepted that the

appellant is engaging only apprentices and they shall not be

treated as employees, the same should be the stand

throughout. On the contrary, one year grace period alone

was sought for and the same was rejected. There is no basis

to claim one year grace period by the appellant as it is

factually found by the respondent in the impugned order

after perusing the records and after hearing the

representative of the appellant Mill on 12.2.1997.

9. A categorical finding is given by the respondent

after perusing the records that a modern textile mill like

the appellant establishment cannot run solely on the

strength of the apprentices alone. Hence the respondent was

of the view that the workmen in question were the actual

employees of the appellant establishment and should be

enrolled to the Provident Fund Scheme right from the date of

their eligibility. The respondent also perused the wage

register and attendance register and found that the persons

in question were paid the wages for the actual days of their

employment and not paid any stipend as contended by the

appellant.

10. The decision cited by the learned counsel for the

appellant reported in (2006) 2 SCC 381 (Regional Provident

Fund Commissioner, Mangalore v. Central Arecanut & Coca

Marketing and Processing Co-op. Ltd., Mangalore) will not

help the appellant as factually the respondent has proved

that actually the appellant has not engaged apprentices and

they are treated as regular employees and wages are paid for

actual days of their employment and only to circumvent the

statutory liability the appellant Mill has claimed that the

persons are engaged as apprentices and not as regular

employees. If really the appellant has not employed the

persons as regular employees and not paid salary and paying

only stipend, definitely appellant is entitled to get the

benefits under section 2(f) of the Employees Provident Fund

and Miscellaneous Provisions Act, 1952. Relying upon the

documentary evidences, a categorical factual finding is

given by the respondent that the said persons are not

engaged as apprentices, but as workmen. Hence the said

decision cannot he held applicable to the facts of this

case.

11. The respondent being a statutory authority,

exercised powers conferred on him under section 7(f) of the

Employees Provident Fund and Miscellaneous Provisions Act,

1952, and factually found that the appellant is liable to

pay contribution to the Employees Provident Fund and

specifically found that the persons engaged by the appellant

are employees and not apprentices. There is no perversity

in the said finding. The said order is upheld by the

learned single Judge. There is no error apparent on the

face of the order of the respondent as well as the order of

the learned single Judge inviting interfere in the writ

appeal.

12. We do not find any merit in the writ appeal and

the same is dismissed. No costs.

vr/

To

The Assistant Provident Fund Commissioner,
Office of the Regional Provident Fund Commissioner,
Bhavishya Nidhi Bhawan,
Post Box No.3875,
Dr.Balasundaram Road,
Coimbatore – 641 018.