High Court Kerala High Court

Zeenath Garments vs Asst.Provident Fund … on 20 March, 2007

Kerala High Court
Zeenath Garments vs Asst.Provident Fund … on 20 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 21005 of 2003(A)


1. ZEENATH GARMENTS, UNEEN TOWER
                      ...  Petitioner

                        Vs



1. ASST.PROVIDENT FUND COMMISSIONER,
                       ...       Respondent

                For Petitioner  :SRI.P.GOPINATH

                For Respondent  :SRI.R.SUDHIR, SC, P.F.

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :20/03/2007

 O R D E R
                                  S. SIRI JAGAN, J.

                        ----------------------------------

                         W.P.(C)NO. 21005 OF 2003

                     -------------------------------------

             DATED THIS THE 20th DAY OF MARCH, 2007


                                     JUDGMENT

The petitioner is a partnership firm engaged in the business of

sale of ready made garments in the 1st floor of a building leased by

them in the name and style of Zeenath Garments. The firm consists of

the following partners.

” 1. M. Aboobacker Hajee, S/o. Ahammed Hajee,

(Managing Partner).

2. P. Abdul Nazer, S/o. Moideen Hajee.

3. M. Abdul Gafoor, S/o. Muhammed Hajee.

4. M. Shameer Abdul Rahman, S/o. Abdul Rahman

Hajee.”

2. There is another firm running another business in the

ground floor of the same building also on lease owner of the building

being the same in the name and style of Zeenath Textiles. That

partnership firm consists of the following partners.

” a) Abdurahiman Hajee (Managing Partner)

b) M. Abdurahiman Hajee.

                        c)    M. Abdul Salam


                       d)     P. Abdul Shukoor   "




3. The respondent- Assistant Provident Fund Commissioner

W.P.(c)21005/03 2

issued notice to the petitioner for clubbing these two establishments

together for the purpose of coverage under the Employees’

Provident Funds and Miscellaneous Provisions Act. After taking

evidence, ultimately the respondent passed Ext.P6 order holding

that there is functional integrality between the two establishments

and therefore these two establishments are liable to be clubbed

together for the purpose of coverage under the Employees’

Provident Fund and Miscellaneous Provisions Act. Ext.P6 order is

under challenge in this writ petition. At the outset, the learned

counsel for the petitioner was asked as to why he did not file an

appeal before the Appellate Tribunal. He pointed out that in Ground

C, he has specifically stated as to why he could not file an appeal,

the reason being that at the relevant time the Tribunal was not

sitting on account of certain enquiries pending against the Presiding

Officer of the Tribunal. The learned counsel also submits that the

writ petition was filed in 2003 and at this point of time, the

petitioner would also not be able to file an appeal because the

period of limitation prescribed for filing the appeal is long over. I

find that Ext.P6 order was passed on 1.5.03 and the petitioner has

filed this writ petition on 30.6.03. The petitioner would have

received the order only subsequent to 1.5.03 and therefore it is

clear that this original petition has been filed within the period of

limitation prescribed for filing an appeal. In such circumstances, I

W.P.(c)21005/03 3

feel that it would not be in the interest of justice to relegate the

petitioner to the alternate remedy by way of filing an appeal to the

Tribunal. Therefore, I am inclined to consider this case on merits.

4. The learned counsel for the petitioner submits that the

reasons mentioned in Ext.P6 for arriving at the conclusion that there

is functional integrality between the two firms is palpably

inadequate for such a finding. He points out that apart from the

finding that the partners of the two firms are closely related and

that both the firms are using the same staircase for access to their

establishments, there is absolutely no material on record to enter a

finding of functional integrality. He therefore seeks quashing of

Ext.P6 order holding that the two establishments are not liable to be

clubbed together and declaring that the petitioner’s establishment is

not liable to be covered under the Act.

5. Learned counsel for the Provident Fund Organisation

strongly disputes the contentions of the petitioner. He points out

that the Enforcement Officer, who has visited the establishments,

has found that there was only one name board mentioning

“Zeenath”, and no other name board was found in both the

establishments. He would submit that the fact that both the

establishments are using a common staircase, which starts from the

inside of the ground floor would show that once the establishment in

the ground floor is closed there would not be any access to the 1st

W.P.(c)21005/03 4

floor which would mean that on closure of the establishment in the

ground floor, the other would also have to be automatically closed

down, which is a test to hold that one establishment is functionally

dependant on the other.

6. I have considered the rival contentions in detail. The

reasons stated by the respondent in Ext.P6 for arriving at the

conclusion that there is functional integralilty between the two

establishments are as follows:

After a lengthy analysis of factual

circumstance and also going through chief

Examination of petitioner Shri.

Abdurahiman Haji, Managing Partner by

Advocate as Exhibit-P.18 and cross

Examination of Shri. Abdurahiman Haji, by

Enforcement Officer as Exhibit.P19 the

following facts are established.

1. Though it cannot be said that

the partners of the firm Zeenath Textiles

are same as of Zeenath Garments the

partners of the two firms are close

relatives.

2. The Managing partner of

Zeenath Textiles M. Abdurahiman Haji and

partner of Zeenath Garments M. Abdul

Gafoor are sons of Shri,. Mohammed Haji.

3. Shri. M. Abdul Salam, Partner,

Zeenath Textiles is son of M. Aboobacker

Haji, Managing Partner of Zeenath

Garments.

4. Shri. Shamer Abdul Rahiman,

Partner of Zeenath Garments is son of Shri.

M. Abdurahiman Haji.

5. it was also established that there is

no access to M/s. Zeenath Garments in

W.P.(c)21005/03 5

First Floor through the staircase in the

North Esternmost side of the building,

which cannot be utilized, as the passage to

this staircase connecting the road is

completely closed due to construction of

another building is also agreed by Shri.

Abdurahiman Haji, Managing Partner

(Question and Answer number 22 to 25 of

Exhibit P-19) more over access to Zeenath

Garments through Western side is denied

due to closed wall on that side (Question

and answer number 34 of Exhibit P19).

The only staircase to Zeenath Garments

starts from inside of Zeenath Textiles

showroom and the entrance to Zeenath

Garments in 1st floor is without any

interlocking facility and such staircase is

built only in easternmost side of the “U”

shaped building and not on western side of

the building (Question and Answer Number

40 to 50, Question and Answer number 81

in Exhibit P.19). This reveals that once

the shutter of M/s. Zeenath Textiles is

closed there is no further access to M/s.

Zeenath Garments at I Floor.

6. Initially from 03/1996 to

03/1998 Zeenath Garments and Zeenath

Textiles had only one power connection

and the electricity charges were paid only

by Zeenath Textiles (As observed in Exhibit

P-10 and Exhibit P-17.)”

7. From the same, evidently it is clear that he has not

relied upon the report of the Enforcement Officer that there is only

one name board mentioning ‘Zeenath’ for both the establishments.

Admittedly there are two separate establishments by name

‘Zeenath Garments’ and ‘Zeenath Textiles’, which is not in dispute.

Now as far as first four reasons are concerned, there cannot be any

W.P.(c)21005/03 6

doubt that those by themselves are not reasons for holding that

there is functional integrality between the two establishments. It is

also settled law now that common ownership even would not lead to

an automatic inference of functional integrality. Therefore it has to

be examined as to whether those reasons coupled with the other

two reasons would lead to such a conclusion.

8. Admittedly, the building is not owned by either of the

two establishments. The two establishments have separate lease

deeds in respect of their respective portion of the building. They

have separate registrations, licences, accounts etc and the

respondent has not pointed out any other thing common to both.

There is also no allegation of transfer of employees or financial inter

dependence. Of course, it is true that the petitioner is using a

staircase for access to their establishment which starts from inside

of the establishment on the ground floor and therefore if the ground

floor is closed, the petitioner would not get access to the first floor.

I am of opinion that this is not what is contemplated by the test of

functional integrality to see whether on closure of one, the other

would also automatically close down. That test should itself be

relating to the functional integrality between the two establishments

meaning thereby that the business itself must be inter-dependant

on each other and not merely the physical access to the two

establishments. When the two persons, who are conducting the two

W.P.(c)21005/03 7

separate business of their own, joins together to take on rent two

floors of the same building which have only one staircase that too

starting from inside the shutter of the ground floor, it cannot be

stated that, that amounts to a presumption of automatic closure of

the one when the shutter of the other is downed. This is all the

more so since as observed by the respondent himself in Ext.P6, the

situation arose because passage to the staircase connecting the

road was completely closed due to the construction of another

building apparently by the owner of the building. As such I am of

opinion that the mere fact that the common stair case starts from

the inside of the ground floor is not at all a factor much less a

determining factor to presume functional integrality between the

two establishments.

9. The 6th ground also does not appear to be supportive of

the conclusion of the respondent. Admittedly the building does not

belong to the petitioner or the other establishment. If the owner

has provided only one power connection and the electricity charges

are paid by one that does not essentially lead to a conclusion of

functional integrality between the two. It is perfectly open to the

two establishments to share the electricity charges.

In the above circumstances, I am satisfied that going by the

reasons mentioned in Ext.P6, no conclusion of functional integrality

can be arrived at on the basis of the dictum laid down in the various

W.P.(c)21005/03 8

decisions of the Supreme Court and this Court. Therefore I am

satisfied that the reasons mentioned in Ext.P6 are not sufficient to

come to a conclusion that there is functional integrality between the

two establishments. Resultantly the clubbing of the establishments

together for the purpose coverage under the Act is without

justification. Since the respondent has no case that without clubbing

together the petitioner’s establishment is liable to be covered

separately, the petitioner’s establishment is not liable to be covered

under the Act. Therefore, I am satisfied that Ext.P6 order has been

passed on extraneous considerations and therefore is liable to be

set aside. I do so, but without any order as to costs.






                                                S. SIRI JAGAN, JUDGE





Acd


W.P.(c)21005/03    9