High Court Kerala High Court

R.Raghavan vs Employees Provident Fund … on 8 April, 2009

Kerala High Court
R.Raghavan vs Employees Provident Fund … on 8 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12131 of 2009(J)



1. R.RAGHAVAN
                      ...  Petitioner

                        Vs

1. EMPLOYEES PROVIDENT FUND CORPORATION
                       ...       Respondent

                For Petitioner  :SRI.V.V.RAJA

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :08/04/2009

 O R D E R
                       ANTONY DOMINIC, J.
                    ================
                 W.P.(C) NO. 12131 OF 2009 (J)
                =====================

             Dated this the 8th day of April, 2009

                         J U D G M E N T

Petitioner is a receiver appointed by Munsiff Court, Attingal

in Ext.P1 order passed in OS 32/82 and on that basis, petitioner is

the receiver of the assets of Dr.Ambedkar Memorial Cashew

Factory.

2. It is stated that the establishment was covered by the

provisions of the Employees Provident Fund and Miscellaneous

Provisions Act. Some of the factories of the establishment were

given on lease to different persons including the 4th respondent.

3. Ext.P4 is the order passed by the 1st respondent

exercising its powers under Section 7A of the Act and directing

remittance of an amount of Rs.1,79,405/-. This liability is in

respect of a factory which, according to the petitioner, was

leased out to the 4th respondent.

4. Subsequently, review of the aforesaid order were sought

under Section 7B of the Act and that was disposed of by Ext.P5

order. Petitioner being the receiver of the assets of the

establishment, was aggrieved by the aforesaid orders and

WPC 12131/09
:2 :

therefore filed Ext.P10 appeal before the Appellate Tribunal

accompanied by Ext.P11, an application seeking stay of recovery

of the amounts due under Exts.P4 and P5. While the appeal and

the stay petition are pending before the Tribunal, it is stated that

the respondents 1 to 3 have proceeded with recovery pursuant to

Exts.P4 and P5 and as part thereof, have issued Ext.13

proclamation of sale proclaiming certain assets of the

establishment for sale on 27th of this month. It is in these

circumstances, the writ petition has been filed seeking for an

order for expeditious disposal of the appeal keeping in abeyance

further proceedings pursuant to Ext.P13.

5. I heard the standing counsel appearing for the

respondents also. He objects to the prayer made for deferring

further proceedings pursuant to Ext.P13, contending that in the

absence of any stay order passed by the Tribunal, they are

entitled to continue with the revenue recovery proceedings.

6. Though technically respondents cannot be faulted for

what it has done, fact remains that the Receiver of the properties

of the establishment have challenged the proceedings before the

Tribunal and the Tribunal is seized of the issue, I am inclined to

WPC 12131/09
:3 :

think that at this stage, the proclamation of sale and the sale now

proposed is premature.

4. Therefore, I dispose of this writ petition with the

following directions.

(1) That the Employees Provident Fund Appellate Tribunal,

New Delhi shall consider Ext.P11, the stay petition filed by the

petitioner along with Ext.P10 appeal with notice to the parties, as

expeditiously as possible, at any rate within 3 months of

production of a copy of this judgment.

(2) It is directed that in the meanwhile further proceedings

pursuant to Ext.P13 shall be kept in abeyance.

(3) Petitioner shall produce a copy of this judgment before

the Tribunal and the 1st respondent for compliance.

ANTONY DOMINIC, JUDGE
Rp