Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 7, Cited by 0]

Kerala High Court

Malabar Business Centre (P) Limited vs Employees Provident Fund Appellate on 27 February, 2007

       

  

  

 
 
                         IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                             PRESENT:

                      THE HONOURABLE MR.JUSTICE K.VINOD CHANDRAN

               MONDAY,THE 10TH DAY OF MARCH 2014/19TH PHALGUNA, 1935

                                  WP(C).No. 9419 of 2011 (B)
                                  -------------------------------------

PETITIONER:
-------------------

            MALABAR BUSINESS CENTRE (P) LIMITED,
            G.B.ROAD, PALGHAT, REPRESENTED BY ITS
            MANAGING DIRECTOR AMJAD HUSSAIN.T.P.

            BY ADVS.SRI.E.K.NANDAKUMAR
                        SRI.K.JOHN MATHAI
                        SRI.P.BENNY THOMAS
                        SRI.P.GOPINATH

RESPONDENTS:
------------------------

          1. EMPLOYEES PROVIDENT FUND APPELLATE
             TRIBUNAL, SCOPE MINAR, CORE II,
             4TH FLOOR, LAXMI NAGAR DISTRICT CENTRE, LAXMI NAGAR,
             NEW DELHI-110 092.

          2. THE ASST.PROVIDENT FUND COMMISSIONER,
             EMPLOYEES PROVIDENT FUND ORGANIZATION,
             SUB REGIONAL OFFICE, 'BHAVISHYANIDHI BHAVAN,
             P.B.NO.1806, POST ERANHIPALAM, CALICUT-673 006.

            R2 BY ADV. SRI.THOMAS MATHEW NELLIMOOTTIL,SC, P.F.

            THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON 10-03-2014,
ALONG WITH WP(C) NO. 9753 OF 2011 AND WP(C) NO.19479 OF 2011, THE COURT ON
THE SAME DAY DELIVERED THE FOLLOWING:


Msd.

WP(C).No. 9419 of 2011 (B)
-------------------------------------

                                            APPENDIX
                                            ---------------

PETITIONER(S)' EXHIBITS:
--------------------------------------

EXHIBIT P1:          TRUE COPY OF THE ORDER DATED 27.02.2007 ISSUED BY THE
                     CERTIFYING OFFICER.

EXHIBIT P2:          TRUE COPY OF THE CERTIFIED STANDING ORDER OF THE COMPANY
                     DATED 27.02.2007.

EXHIBIT P3:          TRUE COPY OF THE STATEMENT DATED 04.12.2007 FILED BY THE
                     PETITIONER BEFORE THE 2ND RESPONDENT.

EXHIBIT P4:          TRUE COPY OF THE ORDER DATED 22.04.2008 PASSED BY THE
                     2ND RESPONDENT.

EXHIBIT P5:          TRUE COPY OF THE APPEAL PETITION, ATA.NO.486(7) 2008,
                     DATED 23.06.2008, (WITHOUT ITS ENCLOSURES).

EXHIBIT P6:          TRUE COPY OF THE ARGUMENT NOTE IN ATA.NO.486 (7) 2008,
                     DATED 18.01.2011 FILED BY THE PETITIONER BEFORE THE
                     1ST RESPONDENT.

EXHIBIT P7:          TRUE COPY OF THE ORDER DATED 20.01.2011 IN ATA.NO.486(7) 2008
                     PASSED BY THE FIRST RESPONDENT.

EXHIBIT P8:          TRUE COPY OF THE ORDER PASSED BY THE ESI COURT, PALAKKAD
                     IN I.C.NO.76/2007 DATED 20.05.2010.

RESPONDENT(S)' EXHIBITS:
-----------------------------------------

EXHIBIT R2(A):                 TRUE COPY OF THE PROFORMA COVERAGE SIGNED AND
                               SUBMITTED BY THE PETITIONER.

                                                            //TRUE COPY//


                                                            P.A.TO JUDGE.


Msd.



             K.VINOD CHANDRAN, J
              - - - - - - - - - - - - - - - - - - - -
      W.P.(C).Nos. 9419, 9753 & 19479 of 2011
                  - - - - - - - - - - - - - - - -
               Dated 10th March, 2014
           - - - - - - - - - - - - - - - - - - - - - - - -

                        JUDGMENT

The issue raised in all these writ petitions is whether the trainees appointed under a certified standing orders so certified under the Industrial Employees (Standing Orders) Act, 1946, (for short "Standing Orders Act") can be covered under the Employees Provident Fund and Miscellaneous Provisions Act, 1952 (for short "EPF Act").

2. The employers, in all the above writ petitions, are Private Limited Companies engaged in the business of manufacture and sale of jewellery. The determination orders under Section 7A of the EPF Act determining contributions to be payable on behalf of the trainees also were challenged in appeal before the Tribunal. In W.P.(C).19479/2011, the EPF W.P.(C).9419, 9753 & 19479 of 2011 2 Organization assails the Tribunal's orders which set aside the determination order of the authorized Officer of the Organization. In the other two writ petitions, the determination orders were upheld by the Tribunal and the employers are before this Court challenging such orders of the Tribunal confirming the order of the Organization.

3. In fact, the determination order in W.P. (C).19479/2011 has extracted the definition of "Industrial Establishment" under the Standing Orders Act and the Payment of Wages Act, 1946 to find that the petitioners who are the employers herein, would not be covered under the definition in either of the enactments. Admittedly, the employers herein have submitted standing Orders under the Standing Orders Act, before the Certifying Officer and obtained certification under the Act. The employers had W.P.(C).9419, 9753 & 19479 of 2011 3 also engaged trainees as permissible under the certified Standing Orders; who are now sought to be covered under the EPF Act. The definition of "Employee" under the EPF Act, being clause

(f) of Section 2, clearly exempts apprentice who has been appointed under the Apprentices Act, 1961 or under the Standing Orders of the Establishment. A trainee appointed under the certified Standing Orders, hence, would be exempted from the purview of the EPF Act.

4. A contention is raised by the Provident Fund Organization with respect to the employers/assessee herein being termed "Industrial Establishment" as per the Standing Orders Act or Payment of Wages Act. Section 2(e) of the Standing Orders Act defines "Industrial Establishment" inter alia as an Industrial Establishment as defined in clause (ii) of Section 2 of the Payment of Wages Act. Sub- W.P.(C).9419, 9753 & 19479 of 2011 4 clause (f) of clause (ii) of Section 2 of the Payment of Wages Act, includes "workshop or other Establishment in which articles are produced, adapted or manufactured, with a view to their use, transport or sale". Hence the Private Limited Companies herein, who manufacture jewellery and have a workshop for such manufacture wherein ornaments are manufactured for the purpose of sale, definitely would be an Industrial or other Establishments as defined under the Payment of Wages Act and hence, would fall within the ambit of the Standing Orders Act.

5. In the circumstances of the petitioners having certified Standing Orders it has to be held that the trainees appointed by the employers are not covered under the EPF Act. On the teeth of such finding, the order of the Tribunal in W.P.(C).19479/2011 is upheld and the W.P.(C).9419, 9753 & 19479 of 2011 5 writ petition stands dismissed. The determination orders of the Tribunal, confirming the determination orders of the authorized Officer of the Organization in W.P.(C) s.9419/2011 and 9753/2011 stand set aside and the writ petitions would hence, stand allowed. Parties are left to suffer their respective costs.

Sd/-

K.VINOD CHANDRAN, Judge Mrcs