High Court Kerala High Court

The Regional Director vs B.Mohanachandran Nair on 8 July, 2009

Kerala High Court
The Regional Director vs B.Mohanachandran Nair on 8 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Ins.APP.No. 2 of 2008()


1. THE REGIONAL DIRECTOR,
                      ...  Petitioner
2. RECOVERY OFFICER, OFFICE OF THE

                        Vs



1. B.MOHANACHANDRAN NAIR,
                       ...       Respondent

                For Petitioner  :SMT.T.D.RAJALAKSHMY, SC, ESI CORPN.

                For Respondent  :SRI.SANTHAN V.NAIR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :08/07/2009

 O R D E R
                         V. RAMKUMAR, J.
                * * * * * * * * * * * * * * * * * *
                    Ins. Appeal No. 2 of 2008
               * * * * * * * * * * * * * * * * * *
                       Dated: 8th July 2009

                            JUDGMENT

“Whether the transferee including lessee

of a factory is liable for the arrears of

contribution due on the date of transfer from

the transferor and if so whether such liability

should subsist even on the date when steps for

recovery are taken ?

This is the question coming up for judicial resolution.

In this appeal filed under Sec. 82 (2) of the Employees

State Insurance Act, 1948 (hereinafter referred to as ” the Act”

for short), the appellants namely Regional Director, E.S.I.

Corporation, Thrissur and its recovery officer challenge the order

dated 30-5-2007 passed by the Employees’ Insurance Court,

Kollam (hereinafter referred to as “the E..I. Court” for short). As

per the impugned order the E..I. Court allowed the application

(I.C. No. 23 of 2003) filed by the respondent herein namely B.

Ins. Appeal No. 2 of 2008 -:2:-

Mohanachandran Nair, Proprietor of M/s. Prasanthi Cashew

Company, Kollam seeking a declaration that Ext.P8 garnishee

order dated 28-5-2003 issued by the E.S.I. Corporation for the

recovery of a sum of Rs. 42,158/- was unsustainable. The Court

below further directed refund of Rs. 10,550/- deposited by the

respondent herein before the court below on 11-6-2003.

2. The facts leading to the impugned order are as

follows:-

M/s. Prasanthi Cashew Company at Mankadu, Kollam

carries on the business of processing and export of cashew. It

belongs to one Jamaludheen, Kanakavila Puthen Veedu, Beach

North Ward, Kollam . As per Ext.P1 lease agreement dated 12-

9-1997 the factory was leased by the said Jamaludheen to the

respondent Mohanachandran Nair from 12-09-1997 to 31-12-

2000. According to the respondent lessee he took possession of

the factory on 15-9-1997. For realisation of a sum of Rs.

Ins. Appeal No. 2 of 2008 -:3:-

42,158/- by way of contribution due from the factory for the

period from 12-3-1993 to 14-09-1997 the appellant E.S.I.

Corporation issued Ext.P8 garnishee order dated 28-5-2003

against the Manager, Vysiya Bank, Chinnakkada, Kollam for the

said amount standing to the credit of the respondent and calling

upon the Vysiya Bank to pay the said amount to the Corporation

by way of dues pending against the respondent. The respondent

herein, thereupon, filed I.C. 23 of 2003 before the E.S.I. Court

under Sec. 75 to 77 of the Act seeking the following relief:-

“to declare that the Corporation is not entitled to
collect the said amount from the
applicant/respondent by resort to Ext.P8 garnishee
proceedings”

The said application was opposed by the Corporation and the

court below as per the impugned order dated 30-6-2007 allowed

I.C. 23/2003 as mentioned above. Hence, this appeal by the

Corporation.

3. The following substantial question of law has been

formulated at page 3 of the memorandum of appeal:-

Ins. Appeal No. 2 of 2008 -:4:-

“Whether the E.I. Court was right in concluding that
under Sec. 93 A the transferor is not liable to pay the
arrears pending while the applicant took over the
establishment ?

4. I heard Advocate Smt. T.D. Rajalekshmi, the learned

counsel appearing for the appellants and Adv. Sri. Santhan V.

Nair, the learned counsel appearing for the respondent.

5. The learned counsel appearing for the respondent made

the following submissions before me in support of the impugned

order:-

Eventhough the factory was taken on lease by the

respondent herein from 12-9-1997 to 31-12-2000 he had

surrendered the factory to the lessor, Jamaludheen on 30-11-

1999 and had intimated the said fact to the Corporation as per

Ext.P2 letter dated 14-1-2000. Admittedly, the contribution

period was from 12-3-1993 to 14-09-1997. Admittedly the

respondent has paid all dues during the lease period when he was

the occupier of the factory. The respondent lessee is proceeded

Ins. Appeal No. 2 of 2008 -:5:-

against not for any arrears due from him during the period of

lease but for the period immediately before the lease in his favour.

On 28-5-2003 when the appellant Corporation issued Ext.P8

garnishee order to the respondent’s bank the respondent had

absolutely nothing to do with the factory. The liability to pay the

amount by virtue of Sec. 40 of the Act is on the principal

employer Jamaludheen. As per the statutory Scheme of the Act

the principal employer after paying the contribution can resort

to Sec. 41 of the Act to recover the dues from the immediate

employer. Since Jamaludheen, the owner of the factory was the

principal employer as defined under Section 2 (17) of the Act, the

Corporation was not entitled to issue Ext.P8 garnishee order. The

respondent relies on the decision of a Division Bench of the

Kerala High Court in Thomas K.C. v. Regional Director E.S.I.C

1998 – II- LLJ 984.

6. I am afraid that I cannot agree with the above

submissions made on behalf of the respondent herein. There is no

Ins. Appeal No. 2 of 2008 -:6:-

dispute that the sum of Rs. 42,158/- was due for the period from

12-3-1993 to 14-09-1997. There is also no dispute that as per

Ext.P1 lease agreement dated 12-9-1997 the factory was leased

out to the respondent Mohanachandran Nair by Jamaludheen

the owner for the period from 12-9-1997 to 31-12-2000. Sec.

93 (A) of the Act reads as follows:-

“93 A. Liability in case of transfer of establishment :- Where an
employer, in relation to a factory or establishment, transfers that
factory or establishment in whole or in part, by sale, gift, lease or
license or in any other manner whatsoever, the employer and the
person to whom the factory or establishment is so transferred
shall jointly and severally be liable to pay the amount due in
respect of any contribution or any other amount payable under
this Act in respect of the periods up to the date of such transfer.

Provided that the liability of the transferee shall be limited to
the value of the assets obtained by him by such transfer”.

(emphasis supplied)

Thus, in a case where the factory or establishment has been

transferred by way of lease , both the employer in respect of the

factory or establishment as well as the lessee shall be jointly and

severally be liable to pay the amounts due in respect of any

Ins. Appeal No. 2 of 2008 -:7:-

contribution or any other amount under the Act in respect of the

periods up to the date of such transfer. Hence, with regard to the

amounts due for the period up to the date of transfer both the

employer as well as the transferee are jointly and severally liable

to pay the amount. The argument that from 12-9-1997 till the

termination of the lease period, since the respondent was not the

“principal employer” as defined under Sec. 2 (17) of the Act he

cannot be proceeded against for the dues accrued prior to the

lease period ignores the fact that Sec. 93 – A of the Act is a

special provision which makes the employer and the transferee

jointly and severally responsible for the contribution due prior to

the transfer. When the transferee is also expressly made liable

for the dues by this special provision, then it is unnecessary to

consider whether he is a “principal employer” as defined in

Section 2 (17) of the Act for the purpose of Section 40 of the Act.

Section 93 – A of the Act is an independent provision which

Ins. Appeal No. 2 of 2008 -:8:-

has a separate existence de hors Section 40 of the Act. That

apart, the definition clause which defines various expressions

itself indicates that the meaning assigned to each expression will

hold good unless there is anything repugnant in the context.

Even otherwise, the definition of “principal employer” also takes

in the occupier of the factory. It is therefore futile for the

respondent to contend that he was not liable for the arrears of

contribution. The respondent cannot take up the plea that it

was Jamaludheen the owner of the factory who was the “principal

employer” and that he alone was solely liable for the

contribution.

7. The further contention of the respondent that the

amount could be recovered from him only when he continued to

be the occupier of the premises on the date of the garnishee order

namely 28-5-2003 is also equally untenable. If under Sec. 93-A

of the Act both the owner as well as the lessee are jointly and

Ins. Appeal No. 2 of 2008 -:9:-

severally responsible for the dues payable in respect of the factory

up to the date of the lease, merely because the garnishee order is

issued long thereafter does not in any way affect the liability of

the lessee. The Corporation was thus fully justified in realising

the dues by issuing Ext.P8 garnishee order dated 28-5-2003.

The view taken by the E.I. Court that since the claim related to

the period from 12-3-1993 to 14-9-1997 during which period

the respondent was not the occupier of the factory and that he

had nothing to do with the factory on the date of issue of the

garnishee order, the respondent cannot be proceeded against for

the contribution is clearly unsustainable. He was certainly the

occupier of the cashew factory during the lease period

commencing from 12-9-1997. The respondent claims to have

come into possession of the factory on 15-9-1997. The

contribution period was from 12-3-1993 to 14-9-1997. So, he

will be deemed to be the occupier of the factory on the strength

Ins. Appeal No. 2 of 2008 -:10:-

of Ext.P1 agreement. In any view of the matter, he was liable for

the contribution under Sec. 93 – A of the Act. The law does not

insist that such lessee should continue to hold the status of a

transferee even on the date of initiation of proceedings for the

realisation of the dues. Reliance placed by the learned counsel on

the decision of the Division Bench of this Court in Thomas K.C. v.

Regional Director, E.S.I. Corporation (supra) is of no avail since

in that case the question was as to whether for the amounts

which fell due during the period of transfer, instead of the

transferee, the transferor could be proceeded against by the

Corporation. The Division Bench answered the question in the

negative and rightly so because Sec. 93 A of the Act would not

apply to such a situation.

The result of the foregoing discussion is that t the

substantial question of law based on Section 93-A of the Act is

liable to be answered in favour of the appellants and I do so.

Ins. Appeal No. 2 of 2008 -:11:-

Consequently, the order passed by the E..I. Court is set aside.

Ext.P8 garnishee order is upheld. The refund ordered by the

Court below will also stand set aside. No costs.

Dated this the 8th day of July 2009.

V. RAMKUMAR,
(JUDGE)

ani.