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

The Regional Provident Fund ... vs The Presiding Officer
2023 Latest Caselaw 13606 Mad

Citation : 2023 Latest Caselaw 13606 Mad
Judgement Date : 6 October, 2023

Madras High Court
The Regional Provident Fund ... vs The Presiding Officer on 6 October, 2023
                                                                                   W.A.(MD)No.1697 of 2023


                             BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                  DATED : 06.10.2023

                                                      CORAM:

                              THE HONOURABLE MR.JUSTICE S.M.SUBRAMANIAM
                                                        AND
                          THE HONOURABLE MR.JUSTICE V.LAKSHMINARAYANAN

                                            W.A.(MD)No.1697 of 2023

                The Regional Provident Fund Commissioner,
                Employees' Provident Fund Organization,
                Regional Office, No.1, Lady Doak College Road,
                Chokkikulam, Madurai-625 002.                      ... Appellant / Petitioner
                                                         Vs.
                1.The Presiding Officer,
                   The Employees' Provident Fund Appellate Tribunal,
                   New Delhi.


                2.M/s.Sri Saravana Spinning Mills (P) Ltd.,
                  Unit-II,Renganathapuram,
                   Dindigul, Dindigul District.                    ... Respondents / Respondents


                PRAYER: Writ Appeal filed under Clause 15 of Letters Patent Act, to set aside
                the order passed in W.P.(MD)No.1384 of 2013, dated 22.09.2022 on the file of
                this Court.

                1/4


https://www.mhc.tn.gov.in/judis
                                                                                        W.A.(MD)No.1697 of 2023




                                           For Appellant     : Mr.R.Ravikumar
                                           For R2            : Mr.M.Elenchezhian


                                                           JUDGMENT

(Judgment of the Court was delivered by V.LAKSHMINARAYANAN, J.)

The present Writ Appeal challenges the order of the learned Single

Judge in W.P(MD)No.1384 of 2013, dated 22.09.2022.

2.The issue that has to be gone into is whether the apprentices engaged

by the 2nd respondent Mill, as per its standing order are covered, under the Act.

The Officer originally held that the apprentices are covered. An appeal was filed

before the Employees' Provident Fund Appellate Tribunal at New Delhi. A

specific finding had been returned by the fact finding authority, namely, Tribunal

that as per the Standing Order of the 2nd respondent, apprentices, neither have a

right of appointment nor are they under any obligations to accept employment, if

offered.

3.As per Section 2(f) of the Employees' Provident Fund Act, an

employee, who is engaged under the Apprentices Act or under the Standing

https://www.mhc.tn.gov.in/judis W.A.(MD)No.1697 of 2023

Orders is specifically excluded. The Tribunal on the basis of the said definition

had come to the conclusion that the apprentices are not covered and therefore,

allowed the appeal. This was challenged before this Court in W.P.(MD)No.1384

of 2013, wherein the learned Single Judge referred to a verdict of the Division

Bench of this Court in W.A.No.904 of 2012 and came to a conclusion that the

apprentices are not covered.

4.The point urged by the learned counsel for the appellant is that the

enquiry officer has found that there are totally 264 regular employees and 110

apprentices. The finding that 110 apprentices are being issued certificates, at the

end of the apprentice period, shows that they are not treated as regular workmen.

In the light of Section 2(f) of EPF Act, we do not find any reason to interfere with

the order of the learned Single Judge dated 22.09.2022 passed in W.P.(MD)No.

1384 of 2013.

5.In fine, this Writ Petition stands dismissed. No costs.





                                                                     (S.M.S., J.) & (V.L.N., J.)
                                                                                06.10.2023
                NCC      : Yes / No
                Index : Yes / No
                Internet : Yes / No

                Yuva




https://www.mhc.tn.gov.in/judis
                                              W.A.(MD)No.1697 of 2023




                                      S.M.SUBRAMANIAM, J.
                                                             AND
                                  V.LAKSHMINARAYANAN, J.
                                                              Yuva




                                     W.A.(MD)No.1697 of 2023




                                                     06.10.2023







https://www.mhc.tn.gov.in/judis

 
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