Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Hongkong And Shanghai Banking ... vs Union Of India And Ors
2018 Latest Caselaw 7243 Del

Citation : 2018 Latest Caselaw 7243 Del
Judgement Date : 7 December, 2018

Delhi High Court
Hongkong And Shanghai Banking ... vs Union Of India And Ors on 7 December, 2018
*      IN THE HIGH COURT OF DELHI AT NEW DELHI

                                       Date of Order: December 07, 2018

+      W.P.(C) 13240/2018 & CMs 51523-24/2018

       HONGKONG AND SHANGHAI BANKING CORPORATION
       LTD.                                  ..... Petitioner
                  Through: Mr. Dhruv Mehta, Senior
                           Advocate with Mr. Sanjay Gupta,
                           Mr. Ateev Mathur, Ms. Varsha
                           Kirpalani and Mr. Kiran Bapat,
                           Advocates

                     versus

       UNION OF INDIA AND ORS                   .....Respondents
                     Through: Mr. Akshay Makhija, CGSC with
                              Mr. Ankit Tyagi, Advocate for
                              respondent No.1
                              Mr. Keshav Mohan, Standing
                              Counsel with Mr. Piyush
                              Choudhary, Advocate for
                              respondents No.2 to 4

       CORAM:
       HON'BLE MR. JUSTICE SUNIL GAUR

                              ORDER

(ORAL)

1. A mandamus is sought to second respondent to determine the applicability of the Employees' Provident Funds and Miscellaneous Provisions Act, 1952 (hereinafter referred to as 'the EPFMP Act, 1952')

after following the procedure as prescribed in Section 7-A(1)(a) of the said EPFMP Act, 1952. Quashing of summons dated 5th November, 2018 (Annexure P-23) and respondents' letter of 5th November, 2018 (Annexure P-25) issued by third respondent to the Director of Income Tax is also sought in this petition while seeking quashing of Central Government's Notification of 10th February, 2016 (Annexure P-2) and letter of 30th March, 2016 (Annexure P-10) on the subject of coverage of banks.

2. Upon notice, learned standing counsel for respondents No.2 to 4 submits that petitioner has not effectively responded to the summons (Annexure P-23).

3. At this stage, learned senior counsel for petitioner points out that vide Communication of 22nd November, 2018 (Annexure P-24), petitioner had sought eight weeks' time to produce the record, provided it is clarified that the records of which relevant years are sought. In this Communication, petitioner has reiterated that the EPFMP Act, 1952 is not applicable to petitioner-Bank.

4. Learned senior counsel for petitioner submits that a detailed Representation highlighting inapplicability of the EPFMP Act, 1952, was made to respondent No.3 on 27th September, 2018. It is submitted that there is no response by respondents No.2 or 3 to the said detailed Representation of 27th September, 2018.

5. At this stage, learned standing counsel for respondents No.2 to 4 submits that respondent No.3 has already given a response to petitioner's earlier Representations of 22nd January, 2018 (Annexure P-15) and 6th

February, 2018 (Annexure P-17). It is clarified by learned standing counsel for respondents No.2 to 4 that petitioner has been called upon to produce the documents for a period post the Notification of 10th February, 2016 (Annexure P-2).

6. Learned senior counsel for petitioner submits that the documents sought vide summons (Annexure P-23) would be produced before respondent No.3 during the course of personal hearing which be provided by third respondent. Such a course is being adopted because there is no response to the said detailed Representation of 27th September, 2018 (P-

22).

7. Upon having heard at length, I find that petitioner certainly has a arguable case which requires examination but the challenge to impugned Notification is not required to be gone into in these proceedings as examination of documents ought to be undertaken by third respondent. In the peculiar facts and circumstances of this case, this petition and the applications are disposed of with direction to third respondent to give a effective speaking response to petitioner's Representation of 27th September, 2018 (Annexure P-22) within a period of six weeks and in any case, within twelve weeks, after providing an opportunity of hearing to petitioner, to produce the requisite documents in terms of Section 7- A(1)(a) of the EPFMP Act, 1952. The fate of the said Representation be made known to petitioner within two weeks thereafter, so that petitioner can avail of the remedies as available in law, if need be. Till it is so done, the proceedings initiated in pursuance of the impugned summons of 5th November, 2018 (Annexure P-23) be kept in abeyance.

8. With aforesaid directions, this petition and the applications are accordingly disposed of while not commenting upon the merits.

Copy of this order be given Dasti to counsel for the parties.

(SUNIL GAUR) JUDGE DECEMBER 07, 2018 s

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter