High Court Kerala High Court

Tapioca Products Glucose … vs Employees’ Provident Fund … on 10 June, 2009

Kerala High Court
Tapioca Products Glucose … vs Employees’ Provident Fund … on 10 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 28454 of 2002(K)


1. TAPIOCA PRODUCTS GLUCOSE EMPLOYEES
                      ...  Petitioner
2. PRABHAKARAN, CHIRACKAL THRIVENI

                        Vs



1. EMPLOYEES' PROVIDENT FUND ORGANISATION
                       ...       Respondent

                For Petitioner  :SMT.PREETHI KESAVAN

                For Respondent  :SRI.S.GOPAKUMARAN NAIR (SR.)

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :10/06/2009

 O R D E R
                        V.K.MOHANAN, J.
              ---------------------------------------------
                  O.P.No. 28454 of 2002 - K
              ---------------------------------------------
              Dated this the 10th day of June, 2009

                         J U D G M E N T

The first petitioner is a trade union representing

the workers of M/s.Tapioca Products, Chalakkudy and the

second petitioner is the member of the union and an

employee of the said establishment. The employees of the

above establishment were covered by the Employees’

Provident Fund Scheme. According to the petitioners, serious

errors were committed by the respondents while computing

the pensionary benefits and therefore, they approached this

Court by filing O.P.No.37162 of 2001 which was disposed of

by Ext.P1 judgment by which the respondent was directed to

consider the matter again and to pass fresh orders. Ext.P2 is

the order thus passed.

2. Now the grievance of the petitioner is that no

effective opportunity was given to the petitioners to present

their claims and case though there was a direction in Ext.P1

judgment to hear the petitioners. Therefore, the petitioners

have preferred this writ petition with a prayer to quash Ext.P2

and hold that the members of the first petitioner-Union are

OP NO.28454 of 2002

:-2-:

entitled to their pension refixed in accordance with the scheme

formulated under the Employees’ Provident Funds and

Miscellaneous Provisions Act, 1952. It is also prayed for issuing

a writ of mandamus directing the respondent to reconsider the

issue of pensionary benefits to the members of the first petitioner-

union in accordance with law.

3. I have heard learned counsel for the petitioners as well

as the Standing Counsel for the respondents. A statement is

seen filed on behalf of the respondents.

4. The main grievance of the petitioner in this writ petition

is to the effect that though as per Ext.P1 judgment, the

respondent was directed to consider the matter afresh and give

opportunity to the petitioners, such opportunity was not given.

According to the petitioners, the union representatives were not

aware of the procedure and the materials to be considered for the

purpose of calculation and they sought permission to engage a

lawyer. But, the officer, who heard the matter in a hasty manner,

disposed of the matter and the representatives were not in a

position to follow the measures adopted by the officer in

calculating the monthly pension.

OP NO.28454 of 2002

:-3-:

5. Learned counsel for the respondents submits that as

directed by this Court in Ext.P1 judgment, a competent officer has

passed Ext.P2 order after hearing the petitioners and it is also the

case of the counsel that going by Ext.P2, it can be seen as to

how the monthly pension was fixed by the officer.

6. I am not proposed to go into the merits or demerits of

the case as the main grievance of the petitioner is that they were

not given an effective opportunity to present their case. It is true

that the workers or their representatives may not be aware of the

entire details and the mode of calculation for fixing the monthly

pension and therefore, it was only proper for the respondent to

allow the prayer of the petitioners to engage a lawyer during the

hearing of the matter as directed by Ext.P1 judgment. Therefore,

I am inclined to dispose of this writ petition with a direction to the

respondent to reconsider the matter and pass fresh orders after

hearing the petitioners and their representatives.

In the result, this writ petition is disposed of directing the

respondent to reconsider the matter, by giving an effective

opportunity to the petitioners by permitting them to engage a

lawyer or any representative according to their choice at the time

of hearing and the respondent is further directed to pass fresh

OP NO.28454 of 2002

:-4-:

orders and for enabling the respondent to pass appropriate

orders, Ext.P2 is quashed. The petitioner is directed to produce a

copy of this judgment before the respondent within one month

from today and the respondent is directed to dispose of the

matter within three months thereafter.

V.K.Mohanan,
Judge

MBS/

OP NO.28454 of 2002

:-5-:

V.K.MOHANAN, J.

——————————————–

O.P.NO. 28454 OF 2002

——————————————–

J U D G M E N T

DATED: 10-6-2009

OP NO.28454 of 2002

:-6-: