Citation : 2024 Latest Caselaw 19445 Mad
Judgement Date : 17 October, 2024
WP(MD)No.4869 of 2022
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED : 17.10.2024
CORAM:
THE HONOURABLE MR.JUSTICE B.PUGALENDHI
WP(MD)No.4869 of 2022
and
WMP(MD)No.4025 and 2972 of 2022
M/s.Shri Govindaraja Textiles Private Limited,
S.No.60,63,64 Kurunaikulam,
Kulasekaranallur Village,
Ramsamay Nagar – 626 105,
Aruppukottai Taluk,
Virudhunagar District State of Tamil Nadu,
Represented by its General Manger ...Petitioner
Vs
Regional Provident Fund Commissioner,
Employees Provident Fund Organisation,
Regional Office,
Lady Doak College Road,
Chokkikulam,
Madurai – 625 002. ...Respondents
PRAYER: Writ Petitions filed under Article 226 of the Constitution of
India for issuance of a writ of certiorari to call for the records relating to the
impugned order dated 28.10.2021 passed by the Presiding Officer,
Central Government Industrial Tribunal cum Labour Court, Chennai in
EPFA.No.56 of 2021 and quash the same as illegal insofar as it relates to the
1/14
https://www.mhc.tn.gov.in/judis
WP(MD)No.4869 of 2022
condition imposing on the petitioner herein to deposit a sum of Rs.20 lakh is
concerned.
For Petitioner : Mr.M.E.Ilango
For Respondents : Mr.Murali Shankar,
Standing Counsel for EPFO
ORDER
This writ petition is filed as against the interim order dated
28.10.2021 passed by the Central Government Industrial Tribunal cum
Labour Court, Chennai / Appellate Tribunal under the Employees
Provident Fund and Miscellaneous Provident Funds Act [herein after
shall be referred to as 'the Act'] in EPFA No.56 of 2021.
2.The petitioner a private limited company had failed to pay the
contribution towards the Employees Provident Fund, for which the
respondent has initiated proceedings under Section 14-B as well as 7-Q
of the Act and imposed damages by an order dated 07.07.2021.
Challenging the damages, the petitioner filed an appeal before the
appellate Tribunal and also moved an application for stay. The appellate
https://www.mhc.tn.gov.in/judis
Tribunal granted interim stay, however with a condition directing the
petitioner to deposit a sum of Rs.20,00,000/- before the respondent and
the said conditional order is challenged in this writ petition.
3.The learned Counsel for the petitioner submits that this appeal is
filed under Section 7-I of the Act as against the damages levied under
Section 14-B of the Act. Section 7-O of the Act mandates pre-deposit for
entertaining an appeal filed against the determination made under
Section 7-A of the Act. No such pre-deposit is contemplated for the
appeals filed against the damages levied under Section 14-B of the Act.
While so the appellate Tribunal has passed this conditional order to
deposit a portion of the damages amount, which would amount to
conditional order for pre-deposit.
4.The learned Counsel for the petitioner has relied on the judgment
of the Hon'ble Supreme Court in Shiv Herbal Research Laboratory Vs
the Assistant P.F. Commissioner (Civil Appeal No.3001 of 2010, dated
05.04.2010). The learned Counsel has also relied on the orders passed by
this Court in Sri Naga Nanthana Mils Ltd Vs The Presiding Officer,
https://www.mhc.tn.gov.in/judis
EPF Appellate Tribunal, reported in (2013) 5 LLN 667 and in
M/s.Madhuranthagam Agricultural Producers Co-Operative
Marketing Society Ltd Vs Regional Provident Fund commissioner,
Chennai [WP.No.22860 of 2023 dated 03.08.2023], wherein, this Court
by referring to the orders of the Hon'ble Supreme Court in Shiv Herbal
Research Laboratory's case, has passed orders, setting aside similar
conditional order passed by the appellate authority that the appellate
authority cannot insist for pre-deposit for entertaining the appeal.
5.The learned Counsel for the respondent submits that the order
passed by the appellate Tribunal is not an order for pre-deposit to
entertain the appeal as projected by the petitioner and it is only a
conditional order for grant of stay. The petitioner has moved an
application for grant of stay for the operation of the orders passed under
Section 14-B, otherwise the authority would recover the same.
Mere pendency of appeal would not prohibit the competent authority to
recover the damages. Therefore the petitioner along with his appeal
moved an application for stay and the tribunal while exercising its
discretionary power granted an interim order with certain condition. This
https://www.mhc.tn.gov.in/judis
cannot be termed as an order directing for pre-deposit for entertaining the
appeal.
6.The learned Counsel for the respondent has also relied on the
judgment of a Division Bench of the High Court of Delhi in Jai Balaji
Security Services (Regd.) Vs A.P.F.C. Delhi (North) reported in (2015
SCC OnLine Del 14099) and the judgment of the High Court of Madhya
Pradesh in Center for Entrepreneurship Development through its
Secretary Johon Eppon Vs Regional Provident Commissioner reported
in 2024 SCC OnLine MP 2528.
7.This Court considered the rival submissions made and perused
the materials placed on record.
8.The petitioner company has failed to pay the EPF contribution in
time and therefore, the respondent has levied damages under Section
14-B of the Act. Challenging this order the petitioner company filed an
appeal before the appellate Tribunal under Section 7-I of the Act.
As rightly pointed out by the learned Counsel for the petitioner there is
https://www.mhc.tn.gov.in/judis
no requirement of pre-deposit amount for filing an appeal under
Section 7-I of the Act as against the damages imposed under
Section 14-B of the Act. But the order impugned is not an order in the
form of pre-deposit for entertaining the appeal, it is only a conditional
order for grant of stay. Pendency of the appeal would not prevent the
authority from recovering the damages. Therefore, the petitioner along
with his appeal has moved an application for grant of stay on the order
imposing damages and the tribunal exercising its discretionary power
granted the stay, however with condition.
9.In fact this Court has set aside a similar conditional order by
following the decision of the Hon'ble Supreme Curt in Shiv Herbal
Research Laboratory Vs the Assistant P.F. Commissioner. The case in
Shiv Herbal Research Laboratory vs the Assistant P.F. Commissioner,
before the Hon'ble Supreme Court, is an appeal preferred as against
similar conditional order passed by the Bombay High Court in an appeal,
which was filed as against the order passed under Section 14-B of the
Act. The Bombay High Court while entertaining the appeal, had directed
the petitioner therein to deposit a sum of 50% of the damages imposed
https://www.mhc.tn.gov.in/judis
under Section 14-B of the Act. The Hon'ble Supreme Court while
entertaining the civil appeal has passed an interim order directing the
appellant therein to deposit a sum of 25%, instead of 50% as directed the
appellate tribunal and the High Court. Later the same was confirmed by
the Hon'ble Supreme Court that the petitioner therein has to deposit a
sum of 25% of the damages imposed on them. The relevant portion of the
orders of the Hon'ble Supreme Court is extracted as under:
“3. Apart from the above, the provision for preferring an appeal in respect of an order Under Section 14B is contained in Section 7-I of the above Act which provides for appeals to the Tribunal, inter alia against orders passed Under Section 14-B . Subsection (2) of Section 7-I indicates that every appeal Under Sub-section (1) shall be filed in such form and manner, within such time and be accompanied by such fees, as may be prescribed. There is nothing to indicate that any part of the amount awarded Under Section 14B was required to be deposited at the time of filing of the appeal.
4. When specific provision has been made with regard to appeals Under Section 7A and Under Section 7- O , a definite provision has been indicated for deposit of
https://www.mhc.tn.gov.in/judis
75% of the awarded amount and there is no such provision in Section 7-I , we cannot read the principles of Section 7-O into the provisions of Section 7-I in relation to appeals Under Section 14B of the above Act.
5.The decisions cited by learned Counsel appearing for the Respondent are not of any help to the case of the Respondent, Assistant Provident Fund Commissioner in the context of this case. We, therefore, allow the appeal and confirm our order dated 7th July, 2008. We are informed that the said amount of 25% has been duly deposited in the Tribunal. As directed in our order of 7th July, 2008, the amount deposited is to be kept in a short term fixed deposit, which is to be renewed until the disposal of the pending appeal. The said order shall continue till the disposal of the appeal by the Tribunal.”
10.The High Court of Madhya Pradesh has also dealt with a
similar issue in Center for Entrepreneurship Development through its
Secretary Johon Eppon Vs Regional Provident Commissioner reported
in 2024 SCC OnLine MP 2528 and by following above of the decision
of the Hon'ble Supreme Court it has held as under:
https://www.mhc.tn.gov.in/judis
“11. Section 7(O) of the Act, 1952 is a different provision, which provides that if the appeal is preferred against the order passed under Section 7(A), then the Tribunal shall not entertain the appeal unless the employer has deposited 75% of the amount due. That is a precondition for entertaining the appeal, whereas in the present matter no such condition was imposed by impugned order passed by CGIT and therefore, the argument advanced by the learned counsel for petitioner are misconceived and not acceptable. Section 7(O) of the Act, 1952 puts an embargo for entertainment of the appeal by the Tribunal and requires deposition of 75% as pre-condition, if the appeal is preferred against the order passed under Section 7(A) of the Act, 1952. However, in the present matter, the Tribunal has passed the order as a condition for staying the order of recovery and therefore, the same cannot be assailed on the ground that under Section 7(O) of the Act, 1952 no condition can be imposed in respect of the order under challenge was passed in Section 14(B) of the Act, 1952. The judgment passed by the Madras High Court is not helpful to the petitioner and the judgment delivered by Delhi High Court is directly applicable to the present case. However, Apex Court in the matter of Shiv Herbal Res. Laboratory (supra) and Division Bench of this Court in the matter of
https://www.mhc.tn.gov.in/judis
Nav Bharat Press, Bhopal (supra), after conside Cou g the fact that orders under challenge were passed for staying the recovery under Section 14(B) of the Act, 1952, reduced the amount to be deposited for grant of stay. The Division Bench in the matter of Nav Bharat Press (supra) has held that the Tribunal has discretion to impose such a condition for staying the recovery proceedings and looking to the poor financial condition of the appellant therein, the pre-condition of depositing 35% of amount was reduced to Rs. 10.00 lakh.
12. In view of above discussion, the question is answered as that though the provision of Section 7(O) of the Act, 1952 are not applicable to an appeal preferred challenging the order passed under Section 14(B) of the Act, 1952 and no precondition can be imposed upon the appellant to deposit any amount for entertaining the appeal, but the Tribunal is having discretion to stay the recovery initiated by the Commissioner upon any condition as it deem fit including the condition of depositing a part of the amount and the same is permissible.”
https://www.mhc.tn.gov.in/judis
11.A Division Bench of High Court of Delhi in Jai Balaji Security
Services (Regd.) Vs A.P.F.C. Delhi (North) reported in (2015 SCC
OnLine Del 14099) has held as under :
“16. But that would not mean that if an aggrieved person, who has challenged an order under Section 7-Q and/or Section 14-B of the Act moves an application before the Appellate Tribunal seeking stay of the demand raised, the Appellate Tribunal would not be empowered to pass a conditional order of stay. Whereas Section 7-I of the Act creates the forum of appeal, Section 7-O puts an embargo on the entertainment of the appeal by the Appellate Tribunal by requiring 75% of the amount due as determined under Section 7-A to be deposited; with a power vested in the Appellate Tribunal to waive or reduce the amount to be deposited. Thus, whereas an appeal has to be entertained without insisting on any pre-deposit concerning orders passed under Section 7- Q and Section 14-B of the Act, but the pendency of the appeal would not prohibit the Competent Authority to effect the recovery unless the Appellate Tribunal passes an interim order concerning the demand. This would simply mean that the Appellate Tribunal can pass conditional orders.”
https://www.mhc.tn.gov.in/judis
12.Therefore this Court is of the view that the order passed by the
appellate tribunal is only a conditional order for grant of stay of the order
passed under Section 14-B of the Act. Therefore, this Court is not
inclined to interfere with the orders of the appellate tribunal and
accordingly this writ petition is dismissed.
13.The appellate tribunal is directed to conclude the appeal
proceedings within a period of three months from the date of receipt of a
copy of this order. The appellate tribunal has permitted the petitioner to
pay the amount in three installments, for the stay. If the petitioner is
inclined to avail the benefit of stay, it is open to the petitioner to pay the
amount as directed by the appellate tribunal, in three equal monthly
installments commencing from today. No costs. Consequently connected
miscellaneous petitions are dismissed.
17.10.2024
Internet : Yes / No Index : Yes / No DSK
https://www.mhc.tn.gov.in/judis
To
Regional Provident Fund Commissioner, Employees Provident Fund Organisation, Regional Office, Lady Doak College Road, Chokkikulam,
Copy To
The Presiding Officer, The Central Government Industrial Tribunal cum Labour Court, Chennai.
https://www.mhc.tn.gov.in/judis
B.PUGALENDHI.J.,
DSK
17.10.2024
https://www.mhc.tn.gov.in/judis
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!