1983 INSC 0207 Tiger Hardware and Tools Ltd. and Others Vs Union of India and Others Writ Petition No. 6814 of 1982 Tiger Products Pvt. Ltd. and Others Vs Union of India and Others Writ Petition No. 6815 of 1982 Writ Petitions Nos. 6814 and 6815 of 1982 (A. P. Sen, E. S. Venkataramiah, R. B. Misra JJ) 23.08.1983 JUDGMENT VENKATARAMIAH, J. ­ The petitioners in these two petitions who are liable to pay certain dues under the Employers Provident Fund and Miscellaneous Provisions Act, 1952 have questioned the validity of Section 279 and Section 281 of U.P. Zamindari Abolition and Land Reforms Act, 1950 under which it is open to the authorities to recover the dues as revenue arrears by resorting to the process of arrest and detention of the defaulter concerned. In Ram Narayan Agarwal v. State of U.P. ((1983) 4 SCC 276 : 1983 SCC (Tax) 322) we have upheld the constitutional validity of the impugned provisions. We, therefore, dismiss these petitions. It is open to revenue authorities to recover the amounts due and payable by the petitioners by resorting to the process of arrest and detention in accordance with law and in the light of the judgment delivered in Ram Narayan Agarwal case ((1983) 4 SCC 276 : 1983 SCC (Tax) 322). No costs.