High Court Patna High Court - Orders

Veerayatan, Rajgir vs The Union Of India & Anr on 20 October, 2011

Patna High Court – Orders
Veerayatan, Rajgir vs The Union Of India & Anr on 20 October, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Civil Writ Jurisdiction Case No.6842 of 2010
                                       Veerayatan, Rajgir
                                              Versus
                                 The Union of India & Anr.
                                        ---------------------

03. 20.10.2011 Mr. Alok Kumar Sinha, learned counsel for the

petitioner is present.

A prayer has been made on behalf of Mr. Bhupendra

Kumar Verma, learned counsel appearing on behalf of the

respondent Provident Fund Organization and its authorities for

adjournment.

The writ petition has been filed questioning the order

dated 19.2.2010 passed by the Regional Provident Fund

Commissioner, Bihar, Patna in purported exercise of power vested

under Section 7A of the Employees Provident Fund and

Miscellaneous Provisions Act, 1952 (hereinafter referred to as the

‘Act’) and the Scheme framed thereunder, as contained in

Annexure-1, whereby the respondent Commissioner while

purporting to act in pursuance of the order dated 25.11.2008 placed

at Annexure-7, whereby the act was made applicable on the

petitioner, has initiated assessment proceedings for determination

of the dues for the anterior period being March, 1972 until

1.4.2008, from which date the Act was made applicable on the

petitioner.

The case of the petitioner in brief is that the respondent

authorities under the powers vested under the Act had initiated a

similar proceedings as back as in the year 1996 and considering the
2

response filed on behalf of the petitioner, the proceedings initiated

under Section 7A of the Act was dropped by order dated 22.7.1996

placed at Annexure-3 to the writ petition, inter alia, on grounds of

the petitioner being a charitable institution. In the circumstances

aforesaid, the Act was held not applicable on the petitioner’s

establishment. While the matter rested at that stage a complaint

was filed on behalf of the Veerayatan Employees Union on

30.5.2008 i.e. after a lapse of almost 12 years making a complaint

of deprivation of their rights flowing under the Act by the

petitioner establishment. It is not in dispute that the earlier

proceedings which culminated in the order dated 22.7.1996 was

neither reviewed by the respondent Organization nor any appeal was

filed and thus has become conclusive and binding on the parties.

Following the complaint dated 30.5.2008 a fresh proceeding was

initiated under Section 7A of the Act and the petitioner was directed

to respond to the same by letter dated 27.8.2008 as contained in

Annexure-5. The petitioner while responding to the notice as

contained in Annexure-5 filed a detailed response mentioning

therein that a similar proceeding under the Act having been initiated

was dropped by order dated 22.7.1996 holding the Act not

applicable on the petitioner and which order continues to remain in

force and has neither been modified nor set aside by a superior

authority under the Act. However, considering the grievance of the

employees the petitioner voluntarily accepted the applicability of the

Act with effect from 1.4.2008. In the circumstances aforesaid, the

Assistant Provident Fund Commissioner vide coverage order dated
3

25.11.2008 held the Act applicable on the petitioner’s

establishment with effect from 1.4.2008 and by a stipulation made

in paragraph-9 thereof required the petitioner to make payment of

arrears with effect from 1.4.2008. Learned counsel for the petitioner

submits that the petitioner in compliance of the coverage order as

contained in Annexure-7 has started compliance in terms of the

provisions of the Act and the Scheme framed thereunder and that

the position is not in dispute. It so appears that following the

coverage order and voluntary acceptance by the petitioner, a second

complaint was made by the workers Union on 20.10.2009

requesting the Regional Provident Fund Commissioner to hold that

the workers employed by the petitioner would be entitled to the

benefits arising under the Act with effect from their respective date

of appointment.

It is the complaint of the petitioner that the respondent

Regional Provident Fund Commissioner by the impugned notice

dated 19.2.2010 proceeding mechanically on the complaint filed by

the workers Union has directed remittance of contribution by the

petitioner under the Act and the Scheme framed therein with effect

from March, 1972 until 1.4.2008 being the date from which the

petitioner had voluntarily accepted the applicability of the Act.

Learned counsel for the petitioner makes a very short submission. It

is contended that the earlier proceeding initiated under Section 7A

of the Act having culminated in an order dated 22.7.1996,

whereunder, by a quasi judicial determination of the issue, the

Assistant Provident Fund Commissioner had held the Act not
4

applicable on the petitioner establishment, considering its activities

being of a charitable character and the said order not having been

upset by a superior statutory authorities, there lies no occasion for

the Regional Provident Fund Commissioner to have preponed the

applicability of the Act from March, 1972 to 1.4.2008 in absence of

any determination in the coverage order and which is unsustainable,

in teeth of the order dated 22.7.1996 as well as in violation of the

statutory provisions.

Let a comprehensive counter affidavit be filed on behalf

of the respondent organization in the light of the averments made in

the writ petition.

As prayed, put up on 17.11.2011 retaining its position.

Until further orders of this Court, the proceedings

initiated by the Regional Provident Fund Commissioner pursuant to

the notice dated 19.2.2010 as contained in Annexure-1 shall remain

stayed.

(Jyoti Saran, J.)
S.Sb/-