Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Madhyamam Broadcasting Limited vs Assistant Provident Fund Commissioner
2026 Latest Caselaw 333 Ker

Citation : 2026 Latest Caselaw 333 Ker
Judgement Date : 14 January, 2026

[Cites 3, Cited by 0]

Kerala High Court

Madhyamam Broadcasting Limited vs Assistant Provident Fund Commissioner on 14 January, 2026

                                                            2026:KER:2629
W.P (C) Nos.1002 & 1091/2026            -1-

                 IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                      PRESENT

                  THE HONOURABLE MR. JUSTICE GOPINATH P.

     WEDNESDAY, THE 14TH DAY OF JANUARY 2026 / 24TH POUSHA, 1947

                               WP(C) NO. 1002 OF 2026

PETITIONER/S:

              MADHYAMAM BROADCASTING LIMITED
              MEDIA ONE HEAD QUARTERS, 15/594 C, PO VELLIPARAMBA,
              KOZHIKODE, REPRESENTED BY ITS MANAGING DIRECTOR,
              YASEEN ASHRAF KALLINGAL, PIN - 673008


              BY ADVS.
              SRI.PRATAP ABRAHAM VARGHESE
              SHRI.MANOJKUMAR G.
              SHRI.ASHOK MENON
              SHRI.AMEEN HASSAN K.
              SMT.LISNA SHERIN T.T.



RESPONDENT/S:

      1       ASSISTANT PROVIDENT FUND COMMISSIONER
              EPF ORGANISATION, BHAVISHYANIDHI BHAVAN,
              ERANHIPALAM PO, KOZHIKODE, PIN - 673006

      2       RECOVERY OFFICER
              EPF ORGANISATION, BHAVISHYANIDHI BHAVAN,
              ERANHIPALAM PO, KOZHIKODE, PIN - 673006

      3       THE CHIEF MANAGER
              STATE BANK OF INDIA, KANNUR ROAD BRANCH,
              THAVOT PALACE, KANNUR ROAD, KOZHIKODE, PIN - 673001

              BY ADV DR.ABRAHAM P.MEACHINKARA, SC, EPF ORG.
                                                    2026:KER:2629
W.P (C) Nos.1002 & 1091/2026      -2-



OTHER PRESENT:

              SRI. JAWAHAR JOSE (FOR R3)


      THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
09.01.2026, ALONG WITH WP(C).1091/2026, THE COURT ON 14.01.2026
DELIVERED THE FOLLOWING:
                                                             2026:KER:2629
W.P (C) Nos.1002 & 1091/2026            -3-


                 IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                      PRESENT

                  THE HONOURABLE MR. JUSTICE GOPINATH P.

     WEDNESDAY, THE 14TH DAY OF JANUARY 2026 / 24TH POUSHA, 1947

                               WP(C) NO. 1091 OF 2026

PETITIONER/S:

              MADHYAMAM BROADCASTING LIMITED
              MEDIA ONE HEAD QUARTERS, 15/594 C, PO VELLIPARAMBA,
              KOZHIKODE, REPRESENTED BY ITS MANAGING DIRECTOR YASEEN
              ASHRAF KALLINGAL, PIN - 673008


              BY ADVS.
              SRI.PRATAP ABRAHAM VARGHESE
              SHRI.MANOJKUMAR G.
              SHRI.ASHOK MENON
              SHRI.AMEEN HASSAN K.
              SMT.LISNA SHERIN T.T.



RESPONDENT/S:

      1       ASSISTANT PROVIDENT FUND COMMISSIONER
              EPF ORGANISATION, BHAVISHYANIDHI BHAVAN,
              ERANHIPALAM PO, KOZHIKODE, PIN - 673006

      2       RECOVERY OFFICER
              EPF ORGANISATION, BHAVISHYANIDHI BHAVAN,
              ERANHIPALAM PO, KOZHIKODE, PIN - 673006

      3       THE CHIEF MANAGER
              STATE BANK OF INDIA, KANNUR ROAD BRANCH,
              THAVOT PALACE, KANNUR ROAD, KOZHIKODE, PIN - 673001


              BY ADV DR.ABRAHAM P.MEACHINKARA, SC, EPF ORG.
                                                    2026:KER:2629
W.P (C) Nos.1002 & 1091/2026      -4-




OTHER PRESENT:

              SRI. JAWAHAR JOSE (FOR R3)


      THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
12.01.2026, ALONG WITH WP(C).1002/2026, THE COURT ON 14.01.2026
DELIVERED THE FOLLOWING:
                                                                 2026:KER:2629
W.P (C) Nos.1002 & 1091/2026          -5-

                                JUDGMENT

The petitioner is common in both these writ petitions. In W.P (C)

No.1002/2026 the petitioner has approached this court being aggrieved by

the fact that though appeals are pending against Exts.P1 and P3 orders

imposing damages in terms of the provisions contained in Section 14B of the

Employees Provident Funds and Miscellaneous Provisions Act, 1952

(hereinafter referred to as 'the 1952 Act), the authorities have proceeded to

attach bank accounts of the petitioner. It is the submission of the learned

counsel for the petitioner that recovery in terms of the provisions contained in

Section 8F of the 1952 Act can only be in respect of orders which have become

final and not in respect of orders which are pending in appeal. It is submitted

that the petitioner was unable to obtain any order in the appeals filed on

account of the fact that there is no Presiding Officer in the Central

Government Industrial Tribunal-cum-Labour Court (the Appellate

Authority).

2. In W.P (C) No.1091/2026 it is the case of the petitioner that the

demand for interest in terms of Ext.P2 order under Section 7Q of 1952 Act has

been paid in full as is evident from Ext.P3. It is submitted that no appeal has

been filed against the order under Section 14B (imposing damages) which is

produced as Ext.P1 in W.P (C) No.1091/2026. However, it is submitted that 2026:KER:2629

the demand is only a sum of Rs.22,37,706/- and presently an amount of

Rs.27,28,219/- has already been recovered from the bank accounts. It is

submitted that since the demand arising out of Ext.P1 in W.P (C)

No.1091/2026 is the only demand that can be recovered in terms of the

provisions contained in Section 8F of the 1952 Act and since amounts larger

than the amount of demand in Ext.P1 in W.P (C) No.1091/2026 have already

been recovered, the petitioner may be permitted to operate its bank accounts

which are, presently the subject matter of attachment by the Provident Fund

authorities.

3. The learned Standing Counsel appearing for the Provident Fund

Department does not dispute the fact that against the orders produced as

Exts.P1 and P3 in W.P (C) No.1002/2026 appeals are pending before the

Central Government Industrial Tribunal. He also does not dispute the fact

that the demand for interest under Section 7Q in Ext.P2 in W.P (C)

No.1091/2026 has already been paid by the petitioner. He also agrees that the

demand in Ext.P1 in W.P (C) No.1091/2026 is a sum of Rs.22,37,706 and an

amount of Rs.27,28,219/- has been recovered from the bank accounts of the

petitioner.

4. Having heard the learned counsel for the petitioner in both these

cases and the learned counsel appearing for Provident Fund Department, I 2026:KER:2629

am of the view that in the facts and circumstances noticed above, further

recovery in terms of the orders produced as Exts.P1 and P3 in W.P (C)

No.1002/2026 have to be suspended pending consideration of the appeals by

the Central Government Industrial Tribunal. I am also of the opinion that

since the demand for interest in terms of Section 7Q under Ext.P2 order

produced in W.P (C) No.1091/2026 have already been paid and since the

amount larger than the amounts demanded in Ext.P1 order in W.P (C)

No.1091/2026 have already been recovered, the Provident Fund Organization

can be directed to release the attachment over the bank accounts of the

petitioner.

5. Accordingly, these writ petitions will stand disposed of directing that

the attachment proceedings (Exts.P5 and P6 in W.P (C) No.1002/2026 and

Exts.P4 and P5 in W.P (C) No.1091/2026) shall be withdrawn forthwith by

the competent authority. The demands which are subject to Exts.P1 and P3 in

W.P (C) No.1002/2026 shall not be enforced till the stay petitions filed by the

petitioners before the Central Government Industrial Tribunal are taken up

and considered by the Tribunal. The amounts already recovered will be

adjusted against the demand in Ext.P1 in W.P (C) No.1091/2026 and the

balance amount will be retained in deposit by the Provident Fund

Department, to be adjusted or refunded depending upon orders to be passed 2026:KER:2629

by the Appellate Authority in the appeals referred to above.

Writ petitions are ordered accordingly.

Sd/-

GOPINATH P. JUDGE AMG 2026:KER:2629

APPENDIX OF WP(C) NO. 1002 OF 2026

PETITIONER EXHIBITS

Exhibit P-1 TRUE COPY OF ORDER DATED 29/12/2021 ISSUED BY THE 1ST RESPONDENT Exhibit P-2 TRUE COPY OF APPEAL MEMORANDUM IN APPEAL NO.

Exhibit P-3 TRUE COPY OF ORDER DATED 27/2/2024 ISSUED BY THE 1ST RESPONDENT Exhibit P-4 TRUE COPY OF APPEAL MEMORANDUM IN APPEAL NO.

Exhibit P-5 TRUE COPY OF ORDER DATED 7/1/2026 ISSUED BY THE 2ND RESPONDENT Exhibit P-6 TRUE COPY OF ORDER DATED 7/1/2026 ISSUED BY THE 2ND RESPONDENT IN RESPECT OF AMOUNT DETERMINED AS PER EXHIBIT P-3 Exhibit P-7 TRUE COPY OF LETTER DATED 8/1/2026 ISSUED BY THE 3RD RESPONDENT 2026:KER:2629

APPENDIX OF WP(C) NO. 1091 OF 2026

PETITIONER EXHIBITS

Exhibit P-1 TRUE COPY OF PROCEEDINGS DATED 24/1/2025, THE 1ST RESPONDENT Exhibit P-2 TRUE COPY OF ORDER DATED 24/1/2025 ISSUED BY THE 1ST RESPONDENT.

Exhibit P-3 TRUE COPY OF DETAILS OF THE REMITTANCE MADE WITH CHALAN NOS. AND AMOUNT.

Exhibit P-4 TRUE COPY OF PROHIBITORY NOTICE DATED 7/1/2026 IN RESPECT OF EXHIBIT P-1 ORDER Exhibit P-5 TRUE COPY OF PROHIBITORY NOTICE DATED 7/1/2026 IN RESPECT OF EXHIBIT P-2 ORDER Exhibit P-6 TRUE COPY OF LETTER DATED 8/1/2026 ISSUED BY THE 3RD RESPONDENT

 
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