High Court Kerala High Court

Smt.T.K.Savithri vs The Inspector Of Factories And … on 16 February, 2010

Kerala High Court
Smt.T.K.Savithri vs The Inspector Of Factories And … on 16 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1996 of 2009()


1. SMT.T.K.SAVITHRI, OCCUPIER,
                      ...  Petitioner

                        Vs



1. THE INSPECTOR OF FACTORIES AND BOILERS,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :16/02/2010

 O R D E R
            M.SASIDHARAN NAMBIAR,J.
          ===========================
          CRL.M.C.No. 1996    OF 2009
          ===========================

    Dated this the 16th day of February,2010

                     ORDER

Petitioner is the accused in C.C.198/2009

taken cognizance for the offence under section

92 of the Factories Act on Annexure I complaint

filed by the Inspector of Factories and

Boilers, Kozhikode under section 105(1) of

Factories Act. This petition is filed under

section 482 of the Code of Criminal Procedure

to quash Annexure I complaint as well as the

cognizance taken.

2. Learned counsel appearing for the

petitioner and learned Public Prosecutor were

heard.

3. The argument of the learned counsel is

that the allegations in Annexure I complaint is

that the licence issued to the petitioner to

run the factory M/s.Super Pencil Industries,

Crl.M.C.1996/2009 2

Feroke expired on 31.12.2006 and was not renewed

thereafter and therefore there is violation of

Rule 7 of Kerala Factories Rules, 1957 as

prescribed under section 6(d) of the Factories Act

and punishable under section 92 of the Factories

Act. It is also the case that by failing to

maintain first aid box equipped with the prescribed

contents as provided under Rule 89A of Kerala

Factories Rules, 1957, as provided under section

45(1) of Factories Act 1948, petitioner is liable

for punishment under section 92 of the Factories

Act. It is also contended that by failure to

provide and maintain adequate number of fire

extinguishers, petitioner violated the provisions

of sub section (1) of Section 38 of Factories Act

which is punishable under section 92 of the

Factories Act. The argument of the learned counsel

is that though petitioner did not file an

application for renewal of the licence, within the

statutory period sub rule (3) of Rule 7 enables

Crl.M.C.1996/2009 3

the petitioner to file an application for renewal

after expiry of the period of licence and as an

application for renewal was subsequently submitted

and it is even now pending, there is no violation

of Rule 7 and therefore prosecution for violation

of rule 7 is only an abuse of process of the

court. The argument of the learned counsel is

that proviso to sub rule (3) makes it absolutely

clear that an application for renewal could be

filed even after the period provided under sub rule

(2), by paying an additional fee of 25% and even

after expiry of the period of licence, an

application could be filed with an excess fee of

50% and as petitioner filed an application for

renewal, there cannot be a prosecution for

violation of Rule 7, as violation could only be if

petitioner did not apply for renewal of licence

and still run the factory without a valid licence.

Learned counsel also argued that if ultimately the

application for renewal is allowed, it would relate

Crl.M.C.1996/2009 4

back to 1.1.2007, in which case there cannot be a

violation of Rule 7 and on that ground also, the

prosecution for violation of Rule 7 is an abuse of

process of the court.

4. Learned counsel then argued that though it

is alleged that there is violation of Rule 89A of

the Kerala Factories Rules 1957, the complaint does

not disclose whether the failure is to maintain

first aid box with all the prescribed contents as

provided under the Rules or though first aid box

is maintained, it is without all the prescribed

contents and the material produced do not

establish what is the violation and hence

prosecution for violation of Rule 89A is also

unsustainable. Learned counsel then argued that

Annexure I complaint does not disclose whether the

failure of the petitioner is to provide any fire

extinguisher or adequate number of fire

extinguisher and if it is failure to maintain

adequate number of fire extinguisher, what was the

Crl.M.C.1996/2009 5

shortage, and hence learned Magistrate should not

have taken cognizance for violation of Section 38

(1) of the Factories Act.

5. Learned Public Prosecutor pointed out that

under sub rule (2) of Rule 7, an application for

renewal of licence is to be filed in the prescribed

form, not less than two months before the date on

which the licence expires and though the proviso to

sub rule (3) enables her to file an application

belatedly, the deeming provision under sub rule (2)

is not available in that case and if that be so,

as the licence expired on 31.12.2006 and when

petitioner did not file an application for renewal

even on 19.2.2009, when the complaint was filed,

there was violation of the provisions of Rule 7

and hence the complaint cannot be quashed. Learned

Public Prosecutor also argued that complaint makes

it absolutely clear that petitioner failed to

provide first aid box equipped with prescribed

contents and also maintain adequate number of fire

Crl.M.C.1996/2009 6

extinguishers and prosecution cannot be quashed as

sought for.

6. Rule 7 of the Factories Rules provides for

renewal of licence. Under sub -rule (1), a licence

is to be renewed by the competent authority. Under

sub- rule (2) an application for renewal of licence

is to be filed in the prescribed form in triplicate

and it shall be made to the competent authority.

The application shall be filed not less than two

months before the date on which the licence

expires. Sub-rule (2) further provides that if the

application is so made, the premises shall be held

to be duly licenced until such date as the

competent authority under sub rule (1) renews the

licence or till the competent authority intimates

the applicant in writing his refusal to renew

licence as the case may be. Sub- rule (3) provides

that the fee for renewal of a licence shall be the

same as that for grant of a licence. The proviso

to sub rule (3) provides that if the application

Crl.M.C.1996/2009 7

for renewal is not received by the competent

authority within the time specified in sub-rule

(2), the licence shall be renewed only on payment

of an additional fee. Under clause (i), if the

application is received before the expiry of the

licence, 25% of the fee ordinarily payable is to be

paid. Under clause (ii) if the application is

received after the expiry of the licence, 50% of

the fee ordinarily payable is to be paid. Second

proviso mandates that the State Government or

subject to the control of the State Government, the

Chief Inspector may waive the payment of additional

fee by a written order for valid reasons.

7. Sub-rule (4) provides for an application

for renewal of licence. Sub-rule (5) provides that

every licence renewed under the rule shall remain

in force upto 31st December of the years for which

the licence is renewed. The proviso to sub-rule

(5) makes it clear that the Chief Inspector or the

competent authority may renew the licence for more

Crl.M.C.1996/2009 8

than one year but not exceeding 5 years at a

stretch, if an application is so made along with

the chalan receipt towards the payment of the

required fee in lumpsum.

8. Sub-rule (2) of Rule 7 makes it clear that

an application for renewal shall be filed in the

prescribed form not less than two months before the

date on which the licence expires. The consequence

of such an application is also provided under sub

rule(2). It reads:-

“(2) Every application for the

renewal of licence shall be in

the prescribed Form No.2 in

triplicate, and shall be made

to the Competent Authority not

less than two months before the

date on which the licence

expires and if the application

is so made the premises shall

be held to be duly licenced

Crl.M.C.1996/2009 9

until such date as the

Competent Authority under sub-


         rule (1) renews the licence or

         till    the  Competent Authority

         intimates    the   applicant  in

         writing his refusal to renew

         the licence as     the case may

         be."

Though proviso to sub-rule (3) provides that an

application for renewal, if not received within

time provided under sub rule (2) the licence could

be renewed on payment of additional fee, it does

not provide that if an application for renewal is

made after the expiry of the period provided under

sub rule (2) the premises shall be held to be duly

licenced until a decision is taken in that

application, as is the case of an application filed

within the period as provided under sub-rule (2).

Therefore eventhough a licence which expired could

be renewed later, by filing an application for

Crl.M.C.1996/2009 10

renewal, the licensee cannot claim that there is a

deemed licence as provided under sub-rule (2). If

that be so, the argument of the learned counsel

appearing for the petitioner that in view of the

application subsequently filed on 28.5.2009, there

is no violation of Rule 7 of the Factories Rules

cannot be accepted. It is more so, when the

application for renewal was filed only on

28.5.2009 and the complaint was filed earlier

even the cognizance on Annexure I complaint was

taken on 24.2.2009. When cognizance was taken on

24.2.2009, there was no licence as the licence

expired on 31.12.2006. There was not even an

application for renewal of the licence. Therefore

the complaint or the cognizance taken cannot be

quashed on that ground.

9. The complaint makes it clear that

petitioner failed to maintain first aid box

equipped with the prescribed contents as provided

under Rule 89A of Factories Rules, 1957. The case

Crl.M.C.1996/2009 11

is not that petitioner maintained the first aid

box, but failed to provide the prescribed contents

in the first aid box. The allegation is that

petitioner failed to maintain first aid box

equipped with the prescribed contents. Therefore I

find no justifiable reason to quash the prosecution

for violation of Rule 89A also. Similar is the

case with the violation to maintain adequate number

of fire extinguishers as provided under section 38

(1) of the Factories Act. Therefore Annexure I

complaint or the cognizance taken cannot be quashed

as sought for by the petitioner.

10. Learned counsel then submitted that as

Annexure VI application is pending before the

competent authority, a direction be issued to

dispose the application without further delay. As

the application is pending from 27.5.2009, the

competent authority may dispose the application

expeditiously.

11. Learned counsel appearing for the

Crl.M.C.1996/2009 12

petitioner then submitted that petitioner is aged

about 68 years and her presence may not be insisted

for the purpose of trial and she be permitted to

appear through a counsel. It is up to the

petitioner to file an application, before the

Magistrate seeking permission to appear through a

counsel and to dispense with her presence as

provided under section 205 of Code of Criminal

Procedure. If an application is filed, learned

Magistrate to consider it and pass appropriate

orders in accordance with law. Petitioner is

entitled to take up all defence before the learned

Magistrate even based on the order to be passed in

the application for renewal.

Petition is disposed.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006