High Court Kerala High Court

Thapovan Heritage Home(P)Ltd vs The Assistant Provident Fund on 2 March, 2009

Kerala High Court
Thapovan Heritage Home(P)Ltd vs The Assistant Provident Fund on 2 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12019 of 2008(E)


1. THAPOVAN HERITAGE HOME(P)LTD,
                      ...  Petitioner

                        Vs



1. THE ASSISTANT PROVIDENT FUND
                       ...       Respondent

                For Petitioner  :SMT.K.LATHA

                For Respondent  :SRI.N.N. SUGUNAPALAN, SC, P.F.

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :02/03/2009

 O R D E R
                       ANTONY DOMINIC, J.
                      ---------------------------
                     W.P.(C) No. 12019 of 2008
                  ------------------------------------
               Dated this the 2nd day of March, 2009

                             JUDGMENT

The Petitioner is an establishment to which Employees’

Provident Fund and Miscellaneous Provisions Act, 1952 is

applicable. Exhibit P2 is the order passed by the first respondent,

exercising his powers under Section 7A of the Act, holding that

the petitioner is liable to remit an amount of Rs.18,64,821.65/-.

It would appear that on receipt of this order petitioner filed

Exhibit P3, application under section 7B of the Act. That

application was rejected by Exhibit P4 order dated 21/02/2008.

It is challenging this proceedings, this writ petition has been filed

on 7/04/2008.

2. During the pendency of this writ petition, the

petitioner filed Exhibit P6 appeal, Exhibit P6A application for

waiver of pre-deposit, Exhibit P6B for stay and Exhibit P6C for

condoning delay in filing the appeal. It is seen from Exhibit P7,

that the appeal and other applications have been delivered at the

office of the second respondent. At this stage, counsel for the

petitioner confines his prayer for a direction to the additional

W.P.(C) No. 12019/2008
2

second respondent to consider and pass orders on Exhibit P6A

application for waiver, Exhibit P6B for stay and P6C for

condonation of delay in filing the appeal.

3. Standing counsel appearing for the respondents

objected to entertaining the appeal and stay petition contending

that the appeal is highly belated. He points out that in terms of

Section 7(I) of the Act, the appeal is to be filed within 60 days of

the order and maximum period up to which the Tribunal can

condone the delay is further 60 days. It is stated that even if said

period is counted from the date of Exhibit P4, rejecting the

application filed by the petitioner under Section 7B, still the

appeal is hopelessly time barred.

4. Although, the contention raised by counsel for the

petitioner is factually correct, still the fact remains that on receipt

of Exhibit P4 order referred to above, immediately thereafter the

petitioner had approached this Court and this writ petition was

filed. It is during the pendency of this writ petition, realizing that

the appropriate remedy is to approach Tribunal, petitioner has

filed Exhibit P6 appeal along with the applications stated above.

W.P.(C) No. 12019/2008
3

At this stage, it can therefore be taken as a case where the

petitioner was bonafidely prosecuting his remedy before a wrong

forum. If that be so, ends of justice require that appeal should be

treated within time, on that basis the appeal and other

applications should be considered by the additional second

respondent.

In view of this I dispose of this writ petition with the

following directions;

That subject to the petitioner remitting 50% of

amount due under Exhibit P2 within four weeks from

today, and on production of proof before the additional

second respondent, I direct that the additional second

respondent shall consider Exhibit P6 appeal with notice

to petitioner and pass orders thereon.

Petitioner shall produce a copy of this judgment before

additional respondents 1 and 2 for compliance.

ANTONY DOMINIC, JUDGE

scm