High Court Kerala High Court

The Welfare Fund Inspector vs P.N. Krishnadas on 21 July, 2008

Kerala High Court
The Welfare Fund Inspector vs P.N. Krishnadas on 21 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1624 of 2005()


1. THE WELFARE FUND INSPECTOR,
                      ...  Petitioner

                        Vs



1. P.N. KRISHNADAS, S/O. NARAYANAN,
                       ...       Respondent

2. STATE OF KERALA,

3. DISTRICT COLLECTOR, ERNAKULAM.

4. THE DEPUTY TAHSILDAR (R.R),

                For Petitioner  :SRI.A.K.JOHN, SC, KTWWF BOARD

                For Respondent  :SRI.VAKKOM N.VIJAYAN

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER

 Dated :21/07/2008

 O R D E R
               H.L.DATTU, C.J. & A.K.BASHEER, J.
              -----------------------------------------------------
                         W.A.No.1624 of 2005 &
                          W.A.No.2585 of 2005
                  ----------------------------------------------
                 Dated, this the 21st day of July, 2008

                                JUDGMENT

H.L.Dattu, C.J.

These writ appeals are directed against the orders passed

by the learned Single Judge in W.P.(C) No.16047 of 2003 dated

22-3-2005 and R.P.No.319 of 2005 dated 7-4-2005.

2. While allowing the Review Petition filed by the

contesting respondent in this writ appeal, the learned Single Judge has

modified the rate of interest payable by the petitioner for belated payment

of the amount due under the provisions of the Kerala Toddy Workers’

Welfare Fund Act from 15% (sic 18%) to 12%.

3. The learned counsel appearing for the appellants in

these writ appeals would submit that, the learned Single Judge while

allowing the Review Petition No.319 of 2005 filed by the contesting

respondent herein, should not have reduced the interest from 15% to 12%

and the direction so issued by the learned Single Judge, according to the

appellants, is contrary to the decision of this Court in Kerala Toddy

Workers Welfare Fund Board Vs. K.K.Thankappan and others

W.A.No.1624 of 2005 &
W.A.No.2585 of 2005 -2-

(W.A.No.567 of 2006 disposed of on 26th June, 2006).

In the aforesaid decision, a Division Bench of this Court at

paragraph 6 has observed as under:

“6. We have heard learned counsel for the parties and

perused the impugned judgment. There is considerable

merit in the contention of the learned counsel as noted

above. Rate of interest statutorily provided cannot be

reduced in judicial proceedings. The High Court, with the

power vested in it under Article 226 of the Constitution of

India, would have no discretion to vary the interest payable

under the statute as that would amount to enacting law,

which is not permissible.”

4. After saying so, the learned Judges have granted

permission to the defaulters under the Kerala Toddy Workers Welfare

Fund Board to approach appropriate authorities either for

modification/reduction of interest payable for the belated payment of the

Kerala Toddy Workers’ Welfare Fund contribution.

5. In view of the above, we cannot sustain the orders

passed by the learned Single Judge in reducing the interest from 15% to

12%. We declare that the assessee is liable to pay interest as provided in

the statutory provisions of the Kerala Toddy Workers’ Welfare Fund Act.

W.A.No.1624 of 2005 &
W.A.No.2585 of 2005 -3-

However, we make it clear that the orders passed by us, will not come in

the way of the contesting respondent herein, if they so desire to

approach the State Government by making appropriate

application/representation for modification/reduction of interest payable

for the belated payment of the Kerala Toddy Workers’ Welfare Fund

contribution. We have made this exception, in view of the peculiar facts

and circumstances pleaded by the contesting respondent herein, in the

Review Petition. It is needless to state that if and when such an

application is filed, the appropriate authority/State Government may

consider the representation.

5. In view of the orders passed in the writ appeals, all

pending interlocutory applications are closed.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(A.K.BASHEER)
JUDGE

MS/dk.