Citation : 2017 Latest Caselaw 5744 Bom
Judgement Date : 8 August, 2017
wp5178.04 1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH
WRIT PETITION NO. 5178 OF 2004
AND
LETTERS PATENT APPEAL NO. 204 OF 2004
(Arising out of WRIT PETITION NO. 3033 OF 2004)
The Assistant Provident Fund
Commissioner, Sub-Regional
Office, 132-A, Ridge Road,
Near Tukdoji Maharaj Square,
Raghuji Nagar, Nagpur. ... PETITIONER
Versus
1. The Agricultural Produce Market
Committee, a statutory body
incorporated and constituted
under the Provisions of the
Maharashtra Agricultural Produce
Marketing (Regulation) Act, 1963,
having its Head Office at Jawaharlal
Nehru Market Yard, Chikhali Layout,
Kalamna, Nagpur through its
Deputy Secretary Shri Manohar s/o
Sampatrao Anjankar.
2. M/s. Intelligence Security Force
(India) Private Limited, a Company
having its office at 230, Hill Road,
Shivaji Nagar, Nagpur through its
Managing Director Shri S.P. Singh.
3. The District Deputy Registrar,
Cooperative Societies, Nagpur. ... RESPONDENTS
Shri (Dr.) R.S. Sundaram with Ms. U.R. Tanna, Advocates for the
petitioner.
Shri Uday Dastane, Advocate for respondent No. 1.
Shri A.B. Balpande, AGP for respondent No. 3.
.....
::: Uploaded on - 10/08/2017 ::: Downloaded on - 12/08/2017 02:00:22 :::
wp5178.04 2
CORAM : B.P. DHARMADHIKARI &
ARUN D. UPADHYE, JJ.
AUGUST 08, 2017.
ORAL JUDGMENT : (PER B.P. DHARMADHIKARI, J.)
Heard Shri (Dr.) Sundaram with Ms. Tanna,
learned counsel for the petitioner, Shri Dastane, learned
counsel for respondent No. 1 and Shri Balpande, learned AGP
for respondent No. 3.
2. The judgment dated 02.09.2004 disposing of Writ
Petition No. 3033 of 2004 finally has been questioned in Letters
Patent Appeal No. 204 of 2004 by the Provident Fund
department. The report submitted by the District Deputy
Registrar after verifying accounts of Respondent No. 1 - APMC
is questioned by the department in Writ Petition No. 5178 of
2004. Both the matters are to be heard together.
3. Dr. Sundaram, learned counsel for the department
submits that inquiry under Section 7-A of the Employees
Provident Fund and Miscellaneous Provisions Act, 1952,
(hereinafter referred to as EPF Act) was conducted against
Respondent No. 2 - Security Service provider for quantifying
and recovering provident fund contribution in respect of
security force made available by it to Respondent No. 1.
According to him, Respondent No. 1 - Agricultural Produce
Market Committee (APMC), is the principal employer and
Respondent No. 2 - Security Service provider is immediate
employer. In Section 7-A inquiry, from payments made by
Respondent No. 1 - APMC to Respondent No. 2 - Agency, the
amount of provident fund contribution has been
proportionately worked out. He submits that for the period
from September 1999 to October 2003, under inquiry, the
amount payable is worked out to Rs.22,56,702/-. He further
states that because of coercive action taken by the department,
that amount has been recovered and received from Respondent
No. 1.
4. Writ Petition No. 3033 of 2004 was filed before the
learned Single Judge by Respondent No. 1 - A.P.M.C.
questioning the above mentioned proceedings and the order of
adjustment issued under Section 8-F thereof. In that writ
petition, learned Single Judge has, while disposing of the same,
directed fresh verification of accounts at the hands of an
independent and impartial authority viz., District Deputy
Registrar. That authority has submitted report and pointed out
that the amount of Rs.5,24,783/- is only receivable by
Provident Fund Department from Respondent No. 1 - A.P.M.C.
The said District Deputy Registrar has, therefore, asked the
Provident Fund department to refund the balance amount of
about Rs.16,51,157/-.
5. Dr. Sundaram, learned counsel, in this backdrop,
submits that the inquiry under Section 7-A of the EPF Act is
statutory in nature and any lacunae or illegality therein needs
to be questioned in the mode and manner prescribed under EPF
Act and not otherwise. The determination of liability is the
obligation of the authority conducting that inquiry and hence
that determination cannot be made over to the District Deputy
Registrar. He contends that, therefore, the impugned direction
and judgment dated 02.09.2004 is unsustainable.
6. In the alternative and without prejudice, he submits
that the District Deputy Registrar has not given any notice of
inspection of accounts of Respondent No. 1 and, therefore,
representative of Provident Fund department was not present
when he allegedly verified the same. According to him, though
the period from September 1999 to October 2003 form subject
matter of scrutiny, only accounts for March and April 2003
appear to have been perused by that authority and on that basis
the amount of Rs.5,24,783/- is found to be receivable by the
department. He contends that this exercise, therefore, is bad.
Lastly, he adds that in any case said authority could not have
ordered refund and hence the direction to refund is without
jurisdiction.
7. Shri Dastane, learned counsel for respondent No. 1
- APMC submits that accounts of Respondent No. 1 - APMC are
not in dispute. The liability of Respondent No. 2 - Security
Agency was worked out earlier on the basis of the very same
documents. Those documents only have been looked into by an
independent officer appointed by this Court. According to him,
after hearing respective counsel, the learned Single Judge felt it
proper to have accounts inspected through an independent and
unconcerned person. That person, therefore, has verified the
records and submitted his report. The department, therefore,
cannot object to it and it is not necessary to inspect the
accounts in the presence of department. He relies upon the
terms and conditions of agreement between Respondent No. 1
and Respondent No. 2. The provident fund and other dues, in
respect of guards to be supplied to APMC, were to be borne by
respondent No. 2. He contends that thus, Respondent No. 2
has already recovered that amount from respondent No. 1 and
as such, there is no question of Respondent No. 1 again paying
it to the department. In this situation, the department only can
have lien on the amount payable to respondent No. 2 by the
APMC. This lien has been recognized by the District Deputy
Registrar in his report and accordingly appropriate adjustment
has been ordered. He, therefore, prays for dismissal of Letters
Patent Appeal as also Writ Petition.
8. Shri Balpande, learned AGP appearing for
respondent No. 3 - District Deputy Registrar, supports the
arguments of Shri Dastane, learned counsel for respondent
No.1.
9. During arguments, it has been brought to the notice
of this Court that Respondent No. 2 - Security Agency has also
filed a writ petition against the adjudication under Section 7-A
of the EPF Act and other proceedings, and the same is pending
before the learned Single Judge. The arguments supra clearly
show that the provident fund dues of Security guards made
available by Respondent No. 2 to Respondent No. 1 form
subject matter of controversy. An inquiry under Section 7-A of
the EPF Act was against the establishment of Respondent No. 2.
Respondent No. 1 was not subjected to that inquiry. Records of
Respondent No. 1 were looked into only to find out the
quantum of wages paid to Security Guards by it. On quantum
of wages, proportionately the provident fund contribution
payable by the employer and by the employees, could have
been worked out. It appears that it has been accordingly
worked out and total then, for the above mentioned period,
worked out to Rs.22,56,702/-
10. The efforts were made to recover this amount and
in the process Bank account of Respondent No. 1 - APMC was
attached by invoking Section 8(F) of the EPF Act. This gave
rise to the challenge in Writ Petition No. 3033 of 2004. Thus,
the learned Single Judge on 02.09.2004 was not considering
the liability of the petitioner APMC before him, to be assessed
under Section 7-A of the EPF Act. In inquiry under Section 7-A
of the EPF Act, conducted against Respondent No. 2 -
establishment, APMC at the most has played role of witness.
The question was of correctness of statement of accounts
supplied by the APMC. To verify that aspect only, an
independent officer in the shape of Respondent No. 3 was
appointed. However, writ petition was then disposed of.
11. The report submitted by Respondent No. 3 could
have been called for in that writ petition and then writ petition
could have been considered further in the backdrop of that
report. In that situation, not only present appellant but
respondent No. 1 - APMC and Respondent No. 2 - Security
Agency would have got an opportunity to object to that report.
12. When writ petition was disposed of and the exercise
was left totally to Respondent No. 3, Respondent No. 3 should
have issued notice to the Provident Fund department and also
to Respondent No. 2 - Security Agency. The accounts of
respondent No. 1 - APMC ought to have been verified in
presence of representatives of present appellant and respondent
No. 2, thereafter the report could have been drawn.
Admittedly, no such notice has been issued by respondent No. 3
and hence the report has been prepared behind their back.
13. In this situation, we find that said report prepared
by respondent No. 3 cannot be relied upon to the prejudice of
present appellant in LPA No. 204 of 2004 and the petitioner in
Writ Petition No. 478 of 2004.
14. As already mentioned supra, a substantive writ
petition filed by Respondent No. 2 - Security Agency is already
pending for consideration before the learned Single Judge. The
determination of liability of respondent No. 2, therefore, is still
receiving consideration. This Letters Patent Appeal and Writ
Petition are a collateral proceedings arising out of that exercise.
15. In this situation, we find that the report submitted
by Respondent No. 3 in Writ Petition No. 3033 of 2004 cannot
be sustained and used against the petitioner by the Provident
fund department. The report is accordingly quashed and set
aside.
16. As the liability of Respondent No. 2 - Security
Agency to pay provident fund dues is still under consideration
in writ petition before the learned Single Judge, it is
appropriate that Writ Petition No. 3033 of 2004 is restored to
the file of learned Single Judge by setting aside judgment dated
02.09.2004. The learned Single Judge can, after hearing the
respective counsel, find out necessity and legality of appointing
any outsider as an independent agency to examine the accounts
of APMC.
17. Accordingly, for that purpose, we quash and set
aside the judgment dated 02.09.2004 in Writ Petition No. 3033
of 2004 and restore that writ petition to file for its
consideration along with Writ Petition No. 1913 of 2013
(Regional Provident Fund Commissioner vs. M/s. Intelligence
Security).
18. Accordingly, both the proceedings are disposed of.
However, in the facts and circumstances of the case, there shall
be no order as to costs.
JUDGE JUDGE
******
*GS.
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!