State Consumer Disputes Redressal Commission
Liquidator, The Kotkapura Cooperative ... vs Tej Singh & Ors. on 19 May, 2011
2nd Bench
STATE CONSUMER DISPUTES REDRESSAL COMMISSION, PUNJAB
SCO NO.3009-12, SECTOR 22-D, CHANDIGARH.
First Appeal No.2055 of 2010.
Date of Institution: 02.12.2010.
Date of Decision: 19.05.2011.
Liquidator, the Kotkapura Cooperative Spinning Mill Limited, Sandhwan, District
Faridkot, now C/o Spinfed Punjab, SCO No.22, 1st Floor, Sector 17-E,
Chandigarh.
.....Appellant.
Versus
1. Tej Singh, aged about 55 years, S/o Sh. Boota Singh, R/o Hira Singh
Nagar, Kotkapura, District Faridkot.
....Respondent.
2. Regional Commissioner, EPF, Backside Kali Mata Mandir, near TV
Tower, Model Town, Bathinda.
3. Liquidator, Spinfed, Punjab, SCO No.22, 1st Floor, Sector 17-E,
Chandigarh.
.....Performa Respondents.
First Appeal against the order dated
15.04.2010 of the District Consumer
Disputes Redressal Forum, Faridkot.
Before:-
Shri Inderjit Kaushik, Presiding Member.
Shri Piare Lal Garg, Member.
Present:-
For the appellant : Sh. Puneet Kansal, Advocate .
Respondents no.1&3 : Exparte.
For respondent no.2 : Sh. R.K. Syal, Advocate.
INDERJIT KAUSHIK, PRESIDING MEMBER:-
This order will dispose of three appeals i.e. First Appeal No.2055 of 2010 (Liquidator, the Kotkapura Cooperative Spinning Mill Limited, Sandhwan Vs Tej Singh & Ors.), First Appeal No.2056 of 2010 (Liquidator, the Kotkapura Cooperative Spinning Mill Limited, Sandhwan Vs Lohara Singh & Anr.) and First Appeal No.2057 of 2010 (Liquidator, the Kotkapura Cooperative Spinning Mill Limited, Sandhwan Vs Bhagwan Chand & Anr.), as all the three appeals are directed against the similar impugned orders dated 15.04.2010 passed by the District Consumer Disputes Redressal Forum, First Appeal No. 2055 of 2010 2 Faridkot (in short "District Forum"). The facts are taken from 'First Appeal No. 2055 of 2010' and the parties would be referred by their status in this appeal.
2. Facts in brief are that Sh. Tej Singh, respondent no.1/ complainant (hereinafter called as "respondent no.1") filed a complaint u/s 12 of the Consumer Protection Act, 1986 (in short, "the Act") against the appellant and respondents no.2 & 3, pleading that he was employee of Kotkapura Co-operative Spinning Mill Limited, Sandhwan, District Faridkot (hereinafter called as "the Mill"). The Mill was closed and the employees including respondent no.1 were retrenched in Fabruary, 1999. The EPF account number of the respondent no.1 was 9529/2900.
3. During the service period of respondent no.1, the Mill regularly deducted EPF from his salary and it was the duty of the Mill to deposit the EPF with respondent no.2 along with employer's share equal to the amount deducted from the salary of respondent no.1.
4. After retrenchment, the respondent no.1 withdrew his EPF but later on, it transpired that EPF deducted from the salary of respondent no.1 during the period 1996 to 1998 along with employer's share was not deposited by the appellant-Mill. The respondent no.1 requested the respondent no.2 as well as also made written applications to pay the amount along with interest but the same was not paid and there is deficiency in service on the part of the appellant and respondents no.2 & 3 for not paying the above mentioned amount of EPF as well as interest. Moreover, the appellant-Mill has not paid the revised pay scale to respondent no.1 from September, 1998 to November, 1999.
5. The respondent no.1 suffered financial loss, inconvenience and mental agony on account of the deficiency of service on the part of the appellant as well as respondents no.2 & 3 and they are liable to pay compensation to the tune of Rs.50,000/-. The respondent no.1 is consumer of the appellant and respondents no.2 & 3 being beneficiary of services provided by respondents no.2 and prayed that the appellant and respondents no.2 & 3 be directed to pay First Appeal No. 2055 of 2010 3 interest on the amount of EPF from the date of deduction of EPF till realization with Rs.50,000/- as compensation and further to pay litigation expenses.
6. In the reply filed on behalf of the appellant and respondent no.3, legal objections were taken that respondent no.1 is not a consumer of the appellant, nor there is any contract between respondent no.1 and appellant as well as respondent no.3 and the complaint is liable to be dismissed. The complaint is not within limitation and is bad for mis-joinder of parties, as the respondent no.1 has admitted that he is employee of the Kotkapura Co-operative Spinning Mill, Ltd., but has not impleaded the said employer as party in the complaint.
7. U/s 57 of the Punjab Cooperative Societies Act, 1961 (hereinafter called as "Act"), the Registrar Cooperative Societies, Punjab, vide order No.RCS/Mkg/MA-2/3/8/106-A dated 6.4.1998 brought the Mill under the process of winding up and appointed a liquidator vide order dated 06.04.1998 and as per section 82 (2) of the Act, the District Forum has no jurisdiction to entertain and try the complaint. The respondent no.1 has no cause of action or locus standi to file the complaint. The complaint is false and the appellant is entitled to special costs.
8. On merits, it was admitted that the respondent no.1 is ex-worker of the Mill and he was retrenched along with other employees of the mill on 22.02.1999 U/s 25(o) of the Industrial Dispute Act, because the Mill was running into losses and the total accumulated losses on 31.3.1997, were Rs.1575-91 lacs against the total investment of Rs.531-63 lacs and the electric connection of the Mill was disconnected for non payment of the power bill by the Mill and the Liquidator was appointed on 06.04.1998.
9. It was admitted that the EPF account number of the respondent no.1 was 9529/2900 and the appellant has deposited the share of EPF of the employees with respondent no.2. The Mill management had already deposited a sum of Rs.27,39,569-95 of the share of EPF of employees as well as employer's First Appeal No. 2055 of 2010 4 share including that of respondent no.1 for the period March, 1996 to September, 1996 in the year 1996 and the balance amount of Rs.98,48,810-10 for the period October, 1996 to February, 1999 was deposited by the appellant with respondent no.2 on 22.06.2006 and the amount of EPF was deposited by the Mill with respondent no.2 in the year 1996 to February, 1999, as per the list enclosed.
10. The amount of EPF of respondent no.1 has already been deposited by the original employer of respondent no.1 as well as by the appellant with respondent no.2 and as such, there is no deficiency in service on the part of the appellant. The respondent no.1 is entitled to receive the same from respondent no.2. The respondent no.1 has claimed the amount for the period 1996 to 1998 by filing this complaint in the year 2009 i.e. after the lapse of 11 years and as such, the complaint is hopelessly time barred. The respondent no.1 has dragged the appellant unnecessarily into the litigation and prayed that the complaint be dismissed.
11. In the reply filed on behalf of respondent no.2, it was admitted that the respondent no.1 is having EPF account no.9529/2900 and it was the responsibility of the establishment, to deduct and deposit the dues with respondent no.2. The amount of Rs.8505/- towards PF of respondent Tej Singh was transferred to the Regional Office, Chandigarh on 31.07.2007 vide cheque no.377965 dated 31.07.2007 for its credit into members last EPF account no.PN/10153/364. The interest amounting to Rs.41,613/- has been paid vide cheque no.224564 dated 18.09.2009 in the EPF account of respondent no.1. Hence, there is no deficiency in service on the part of respondent no.2 and prayed that the complaint may be dismissed.
12. Parties led evidence in support of their respective contentions by way of affidavits and documents.
13. After going through the documents and material placed on file and after hearing the learned counsel for the parties, the learned District Forum observed that it was admitted fact that respondent no.1 (complainant) was First Appeal No. 2055 of 2010 5 employee of the appellant-Mill and the appellant and respondent no.3 stepped into the shoes of the Mill on its liquidation and no explanation much less satisfactory is forthcoming for delay of payment of EPF amount even after the appointment of liquidator on 26.3.1998. The appellant and respondent no.3 are deficient in providing service to respondent no.1, by not depositing the EPF amount at the time when it was due, and accepted the complaint against the appellant and respondent no.3, directed them to pay Rs.1000/- as compensation to respondent no.1 for causing him harassment, within one month from the receipt of copy of the order, failing which the appellant and respondent no.3 were further directed to pay interest @ 9% p.a. on the above amount from the date of filing the complaint till realization.
14. Aggrieved by the impugned order dated 15.04.2010, the appellant has come up in appeal.
15. We have gone through the pleadings of the parties, perused the record of the learned District Forum and heard the arguments of the learned counsel for the appellant and respondents no.2.
16. It was contended on behalf of the appellant that respondent no.1 was employee of the Mill and due to losses, winding up order was passed on 06.04.1998 by the Registrar, Co-operative Societies and in February, 1999, all the employees, including respondent no.1, were retrenched. The respondent no.1 has filed this complaint for the payment of EPF dues for the period 1996 to 1998 and the complaint is hopelessly time barred. Respondent no.1 has no cause of action to file the present complaint. It was further contended that respondent no.1 was employee of the Mill and is not covered under the definition of 'consumer'. The Mill was depositing the share deducted from the salary of respondent no.1 after adding its own share, with respondents no.2 & 3 and there is no deficiency in service, nor the deduction and deposit was for any consideration and the relation of the Mill and respondent no.1, is that of master and servant. The finding of the District Forum that being an employee, First Appeal No. 2055 of 2010 6 respondent no.1 is a consumer, is not correct. The Mill was under the process of winding up and the liquidator was appointed and after completion of the winding up process and selling the assets of the Mill, the appellant deposited the balance amount of EPF with respondent no.2 on 22.06.2006 and the balance amount of EPF along with interest has already been paid to respondent no.1. No harassment was caused and the appellant or the Mill was not liable to pay any compensation.
17. Respondent no.1 & 3 have not contested the appeal and were proceeded against exparte.
18. On behalf of respondent no.2, it was contended that entire dues of EPF as well as interest have already been paid to respondent no.1. The appellant Mill was under winding up process and the payment was made by the liquidator on the priority basis as per the rules and regulations.
19. We have considered the submissions made by the learned counsel for the appellant and respondent no.2.
20. Admittedly, respondent no.1 was employee of the Mill and was a member of Employees Provident Fund Scheme. The Mill was deducting the share of EPF from the salary of respondent no.1 and after adding its own share, was depositing the EPF amount with respondent no.2. The Registrar, Co- operative Societies, Punjab, vide its order dated 06.04.1998 brought the Mill under the process of winding up and a liquidator was appointed on the same day. Respondent no.1 along with other employees was retrenched on 22.02.1999 under the provisions of section 25(o) of the Industrial Dispute Act. The appellant deposited the balance amount of EPF on 22.06.2006 and lastly, the interest amounting to Rs.41,613/- was transferred to the EPF account no.PN/10153/364 of respondent no.1 vide cheque no.224564 dated 18.09.2009.
21. Much emphasis was laid during the arguments by the learned counsel for the appellant that the complaint is hopelessly time barred and has been filed after 11 years, for claiming the amount for the period 1996 to 1998. First Appeal No. 2055 of 2010 7 The arguments of the learned counsel for the appellant, are not tenable because the payment of interest on the EPF amount was lastly made on 18.09.2009, whereas the present complaint was filed on 19.08.2009. Thus, the cause of action continued till the last payment was made and it seems that the entire payment of the interest due has been made on filing of the present complaint. Thus, the complaint cannot be said to be time barred.
22. This fact is further corroborated as the Mill was under the winding up process and the liquidator was appointed on 06.04.1998 and after appointment of the liquidator, he has taken over all the assets and liabilities of the Mill. Later on, the payments were to be made as per the rules and the established law and the liquidator did so and deposited the share of the Mill with EPF authorities on 22.06.2006 and thereafter, the payments were made including that of the interest on the above date.
23. The next question to be decided is whether respondent no.1 was consumer of the Mill or not and whether the Mill was doing it for some consideration and getting the benefit or not? This question was answered by the Hon'ble National Commission in case "Capt. C.P. Gupta Vs Indian Airlines Provident Fund Trust, through its Principal Officer & Others", 2003(3) CLT- 46(NC). The Hon'ble National Commission discussed and distinguished the judgment of the Hon'ble Supreme Court in Shiv Kumar Joshi's case reported in 1 (1996) CPJ-199 (Regional Provident Fund Commissioner Vs Shiv Kumar Joshi) and the relevant Para Nos.12, 13 and 16 are reproduced as under:-
"12. Supreme Court also rejected the argument that Regional Provident Fund Commissioner, being Central Government, could not be held to be rendering service within the meaning and Scheme of the Act. Finally the Court said:-
"A perusal of the scheme clearly and unambiguously indicate that it is a 'service' within the meaning of Section 2(1) (o) and the member is a consumer within the meaning of section 2(1) (d) of the Act. It is, therefore, without any substance to urge that the services under the scheme, are rendered free of charge and, therefore, the scheme is not a 'service' under the Act".First Appeal No. 2055 of 2010 8
13. We have now to analyze the provisions of the Service Regulations and Provident Fund Regulations keeping in view the principles laid by the Supreme Court in the case of Shiv Kumar Joshi. However, for that we might as well refer to the Trust established by the Indian Airlines for the purpose of vesting the provident fund in the Trustee- for the benefit of the employees. Reference in this connection may be made to Section 2(38) of the Income Tax Act, 1962 which defines recognized provident fund and to various other provisions in that Act which help the employer not to pay income-tax on the contributions made by it to the provident fund. An employee also gets benefits under the provisions of the Income-tax Act.
16. To that extent, there may be difference in the facts of the case in Shiv Kumar Joshi and the present one. But the facts remain that Supreme Court observed it is immaterial as to who meets the expenses of administering the Fund whether it is employer or the employee, particularly, when fund has been established for the benefit of the employee. In the present case, the employer also gets benefit of deduction in income-tax on the contribution made by it to the Fund and also the expenses incurred for maintaining the Fund. It is, therefore, clear that there is a consideration. In our view, State Commission was not correct in holding otherwise. Captain Gupta is a 'consumer' and consumer dispute has been raised".
Thus, applying the above ratio of the law to the facts and circumstances of the present case, the EPF was deducted by the Mill from the salary of the employee and after adding its own share, it was being deposited with respondent no.2 and the Mill was getting the benefit of income-tax on the contribution made by it to the EPF scheme. The employee also gets the benefit under the provisions of Income-tax Act. Therefore, respondent no.1 was a 'consumer' of the Mill in whose steps the appellant has stepped in.
24. The District Forum awarded Rs.1000/- as compensation to respondent no.1 against the appellant for not depositing the EPF amount collected from its employees, for about eight years and on failure to pay, further awarded the interest. The learned District Forum while passing the impugned order under appeal, altogether ignored the fact that the Mill was under the winding up process from 06.04.1998 onwards and on that very date, the First Appeal No. 2055 of 2010 9 liquidator was appointed and after appointment of the liquidator, it was for the liquidator to pay the debts on priority basis as per the law. Once the liquidator has been appointed, the Mill could not make payment of its contribution, as the Mill was under winding up process and the management of the Mill had no control on the fiscal matters after appointment of the liquidator. The liquidator, on priority basis, ultimately deposited the balance amount with respondent no.2 on 22.06.2006 and respondent no.2, accordingly, made the payments including the interest. So, the Mill or the appellant cannot be said to be at fault for not making the payment or delaying the payment of the EPF dues and cannot be held liable for delay, if any, because during this period, the liquidator was proceeding with the winding up process of the Mill in accordance with the provisions of law and respondent no.1 has no right to claim any compensation from the Mill or the appellant. As such, the impugned order under appeal passed by the District Forum, being erroneous, cannot be sustained.
25. Accordingly, the appeal is accepted and the impugned order under appeal dated 15.04.2010 passed by the District Forum, is set aside. Consequently, the complaint filed by respondent no.1 (complainant) is dismissed. No order as to costs.
26. The appellant had deposited an amount of Rs.500/- with this Commission at the time of filing of the appeal. This amount with interest accrued thereon, if any, be remitted by the registry to the appellant by way of a crossed cheque/demand draft after the expiry of 45 days.
First Appeal No.2056 of 2010:-
27. Similarly, in F.A. No.2056 of 2010, respondent no.1 (complainant) was employee of Kotkapura Co-operative Spinning Mill Limited, Sandhwan, District Faridkot (hereinafter called as "the Mill"). The Mill was closed and the employees including respondent no.1 were retrenched in February, 1999. The EPF account number of the respondent no.1 was 9529/204. During the service period of respondent no.1, the Mill regularly deducted EPF from his salary and it First Appeal No. 2055 of 2010 10 was the duty of the Mill to deposit the EPF with respondent no.2 along with employer's share equal to the amount deducted from the salary of respondent no.1. After retrenchment, the respondent no.1 withdrew his EPF but later on, it transpired that EPF deducted from the salary of respondent no.1 during the period 1996 to 1998 along with employer's share was not deposited by the appellant-Mill. There is deficiency in service on the part of the appellant and respondent no.2 for not paying the above mentioned amount of EPF as well as interest as well as in not revising the pay scale to respondent no.1 from September, 1998 to November, 1999 and prayed that the appellant and respondent no.2 be directed to pay interest on the amount of EPF from the date of deduction of EPF till realization with Rs.50,000/- as compensation and further to pay litigation expenses.
28. The case was contested by the appellant and respondent no.2 by filing their respective written statements.
29. The learned District Forum considered the matter and accepted the complaint against the appellant vide impugned order dated 15.04.2010 and directed the appellant to pay Rs.1000/- as compensation to respondent no.1 for causing him harassment, within one month from the receipt of copy of the order, failing which the appellant was further directed to pay interest @ 9% p.a. on the above amount from the date of filing the complaint till realization.
30. In view of the discussions and findings given in the order passed in F.A. No.2055 of 2010 (Liquidator, the Kotkapura Cooperative Spinning Mill Limited, Sandhwan Vs Tej Singh & Ors.), this appeal i.e. First Appeal No.2056 of 2010 (Liquidator, the Kotkapura Cooperative Spinning Mill Limited, Sandhwan Vs Lohara Singh & Ors.), is also accepted and the impugned order under appeal dated 15.04.2010 passed by the District Forum, is set aside. Consequently, the complaint filed by respondent no.1 (complainant) is dismissed. No order as to costs.
First Appeal No. 2055 of 2010 11
31. The appellant had deposited an amount of Rs.500/- with this Commission at the time of filing of the appeal. This amount with interest accrued thereon, if any, be remitted by the registry to the appellant by way of a crossed cheque/demand draft after the expiry of 45 days.
First Appeal No.2057 of 2010:-
32. Similarly, in F.A. No.2057 of 2010, respondent no.1(complainant) was employee of Kotkapura Co-operative Spinning Mill Limited, Sandhwan, District Faridkot (hereinafter called as "the Mill"). The Mill was closed and the employees including respondent no.1 were retrenched in Fabruary, 1999. The EPF account number of the respondent no.1 was 9529/1917. During the service period of respondent no.1, the Mill regularly deducted EPF from his salary and it was the duty of the Mill to deposit the EPF with respondent no.2 along with employer's share equal to the amount deducted from the salary of respondent no.1. After retrenchment, the respondent no.1 withdrew his EPF but later on, it transpired that EPF deducted from the salary of respondent no.1 during the period 1996 to 1998 along with employer's share was not deposited by the appellant-Mill. There is deficiency in service on the part of the appellant and respondent no.2 for not paying the above mentioned amount of EPF as well as interest as well as in not revising the pay scale to respondent no.1 from September, 1998 to November, 1999 and prayed that the appellant and respondent no.2 be directed to pay interest on the amount of EPF from the date of deduction of EPF till realization with Rs.50,000/- as compensation and further to pay litigation expenses.
33. The case was contested by the appellant and respondent no.2 by filing their respective written statements.
34. The learned District Forum considered the matter and accepted the complaint against the appellant vide impugned order dated 15.04.2010 and directed the appellant to pay Rs.1000/- as compensation to respondent no.1 for causing him harassment, within one month from the receipt of copy of the order, First Appeal No. 2055 of 2010 12 failing which the appellant was further directed to pay interest @ 9% p.a. on the above amount from the date of filing the complaint till realization.
35. In view of the discussions and findings given in the order passed in F.A. No.2055 of 2010 (Liquidator, the Kotkapura Cooperative Spinning Mill Limited, Sandhwan Vs Tej Singh & Ors.), this appeal i.e. First Appeal No.2057 of 2010 (Liquidator, the Kotkapura Cooperative Spinning Mill Limited, Sandhwan Vs Bhgwan Chand & Ors.), is also accepted and the impugned order under appeal dated 15.04.2010 passed by the District Forum, is set aside. Consequently, the complaint filed by respondent no.1 (complainant) is dismissed. No order as to costs.
36. The appellant had deposited an amount of Rs.500/- with this Commission at the time of filing of the appeal. This amount with interest accrued thereon, if any, be remitted by the registry to the appellant by way of a crossed cheque/demand draft after the expiry of 45 days.
First Appeal No.2055 of 2010:-
37. The arguments in these three appeals were heard on 16.05.2011 and the order was reserved. Now the order be communicated to the parties.
38. Copy of this order be placed in First Appeal No.2056 of 2010 (Liquidator, the Kotkapura Cooperative Spinning Mill Limited, Sandhwan Vs Lohara Singh & Anr.) and First Appeal No.2057 of 2010 (Liquidator, the Kotkapura Cooperative Spinning Mill Limited, Sandhwan Vs Bhagwan Chand & Anr.) (Inderjit Kaushik) Presiding Member (Piare Lal Garg) Member May 19, 2011.
(Gurmeet Singh)