High Court Patna High Court - Orders

Vikash Chandra Guddu Baba vs The State Of Bihar &Amp; Ors on 7 December, 2010

Patna High Court – Orders
Vikash Chandra Guddu Baba vs The State Of Bihar &Amp; Ors on 7 December, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CWJC No.3010 of 2010
                       VIKASH CHANDRA GUDDU BABA
                                     Versus
                         THE STATE OF BIHAR & ORS
                                   -----------

10 7.12.2010 From the submissions it appears that after

filing of this public interest litigation, the authorities of

Employees Provident Fund, respondent no.4 have

initiated the required steps for assessing dues payable

by the employers to the employees engaged in cleaning

and maintaining Medical College and Hospitals at six

places in Bihar.

The employer is required to deposit not

only the employees’ contribution deducted from wages

but also its contribution to match such deduction both

for ESI and EPF. It is a statutory liability and cannot

be shifted on the plea advanced on behalf of the

contractors entrusted with the cleaning work that the

Hospital authorities have delayed in payment of

contractors’ dues. Learned counsel for the State has

submitted that payments to contractors cannot be made

unless they file certain returns and challans showing
-2-

payment of ESI and EPF as per stipulation in the

contract agreement.

Technically, the stand of the State may be

correct but it is also entrusted with the duty to ensure

that the labourers and workers are not denied their

statutory rights. Hence, the money payable to the

contractors should be paid to the ESI and EPF

authorities as per demand and with due intimation to

the contractors so that remaining payments may be

easily made to the contractors without any delay. Such

steps must be taken without any delay and preferably

within six weeks from today. The list of workers as

available with the contractors should be furnished to

the Hospital authorities without any delay and such list

must be updated as and when new workers are engaged

or old workers are disengaged. Further progress in the

matter should be reported by the next date.

The exact amount of dues payable

towards ESI and EPF, if required, should be obtained

by the contractors and Hospitals from the authorities

concerned for meeting the statutory liability.
-3-

Put up under the same heading after six

weeks.

(Shiva Kirti Singh, J.)

(Dr Ravi Ranjan, J.)

sk