IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21762 of 2008(N)
1. TECHNIBHARATI LTD.,
... Petitioner
Vs
1. ASSISTANT PROVIDENT COMMISSIONER
... Respondent
2. EMPLOYEES PROVIDENT FUND APPELLATE
For Petitioner :SRI.JOMY GEORGE
For Respondent :SRI.N.N. SUGUNAPALAN, SC, P.F.
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :24/07/2008
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 21762 of 2008
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 24th July, 2008.
J U D G M E N T
The petitioner is an establishment covered under the Employees
Provident Funds and Miscellaneous Provisions Act. In respect of
delay in payment of contributions for certain periods, the 1st
respondent initiated proceedings for recovery of damages under
Section 14B which has resulted in Exts. P1 and P2 orders. Against
these orders, the petitioner filed two appeals, namely, Exts.P3 and P4.
Petitioner’s grievance is that while the appeals are pending, by Ext.
P5, coercive recovery proceedings have been initiated. The
petitioner challenges the same on the ground that it is unjust on the
part of the 1st respondent to initiate proceedings for recovery while
the appeals are pending.
2. I have heard the learned standing counsel for the Provident
Fund Organisation also.
3. I am satisfied that it is not proper for the 1st respondent to
initiate coercive recovery proceedings while the appeals are pending.
But, in so far as the petitioner cannot say that they are not liable for
any damages at all, I am of opinion that they shall pay a part of the
amount now demanded from them. In the above circumstances, the
writ petition is disposed of as follows:
The 2nd respondent shall consider and pass appropriate orders
on Exts. P3 and P4 appeals as expeditiously as possible. Till disposal
of the appeals, further proceedings for coercive recovery pursuant to
Exts. P1 and P2 including proceedings under Ext. P5 shall be kept in
abeyance on condition that the petitioner pays an amount of Rs. 1
lakh within one month.
Sd/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.