High Court Kerala High Court

Mercy Hospital vs Union Of India on 24 November, 2009

Kerala High Court
Mercy Hospital vs Union Of India on 24 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 20548 of 1998(U)



1. MERCY HOSPITAL
                      ...  Petitioner

                        Vs

1. UNION OF INDIA
                       ...       Respondent

                For Petitioner  :SRI.C.P.MOHAMMED NIAS

                For Respondent  :SRI.MATHEWS J.NEDUMPARA, SC,P.F.ORGSN.

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :24/11/2009

 O R D E R
                              S. Siri Jagan, J.
                =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                        O.P. No. 20548 of 1998
                =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                 Dated this, the 24th November, 2009.

                             J U D G M E N T

A hospital, which has been directed to be covered under the

Employees Provident Funds and Miscellaneous Provisions Act and its

managing partner, have come up with this original petition

challenging Ext. P1 order of coverage and Ext. P2 order of the

Appellate Tribunal confirming Ext. P1.

2. When notice of proceedings for coverage was received from

the 2nd respondent, the managing partner objected to the same on the

ground that the hospital does not employ 20 or more persons so as to

be liable to be covered under the Act. Therefore, proceedings under

Section 7A was initiated, which led to Ext. P1 order. Ext. P1 order is

solely based on a list of employees signed by the working partner of

the hospital, wherein the names of 22 employees have been shown. In

the 7A proceedings , that working partner gave evidence to the effect

that the list included the names of employees of a scan center and a

telephone booth working in the same premises. According to the

working partner, he mistakenly gave the names of the employees of

the scan center and the telephone booth also. He submits that he has

very serious problems of eye sight and he is almost blind. However,

the 2nd respondent did not accept the evidence of the working partner

and relied upon the very same list signed by the working partner,

which he later retracted from, to pass Ext. P1 order. The appeal filed

by the petitioner was rejected by Ext. P2 order again relying on the

very same list of employees. The petitioner is challenging Exts.P1 and

P2 orders.

3. The contention of the petitioners is that the hospital never

employed 20 or more persons at any time and therefore is not liable to

be covered under the Act. They submit that apart from the retracted

list signed by the working partner, who was almost blind, there was

O.P.. No. 20548/1998 -: 2 :-

absolutely no evidence whatsoever available to the 2nd respondent to

come to the conclusion that the hospital employed 20 or more persons

at any time. The petitioners would submit that the orders based on

such totally inadequate material cannot be sustained.

4. With the help of a counter affidavit, the 2nd respondent

opposes the prayers in the original petition. According to him, the

working partner was subjected to cross examination while giving

evidence and serious discrepancies were noted in his evidence and

therefore he was disbelieved. He would submit that insofar as the

working partner himself gave l names of 22 persons as employees of

the hospital, there is absolutely no reason why the same should not

be adopted as the basis for covering the establishment under the Act.

He would therefore argue for sustaining the impugned orders.

5. I have considered the rival contentions in detail.

6. I am surprised that no serious attempt was made by the 2nd

respondent to bring in sufficient evidence to prove their case when

the managing partner, who gave the list, which is the sole basis of the

decision, retracted from the same. The enforcement officer who

visited the hospital could very well have interviewed the employees

whose names were given by the working partner and ascertained

directly from them as to whether they are employees of the hospital.

Not even an attempt was made by the 2nd respondent to ascertain and

place before this Court as to the size of the hospital. Not even the

number of the beds in the hospital has been brought on record. The

facilities in the hospital have not been attempted to be brought on

record. They are solely relying on a list prepared on the instruction of

a working partner, who admittedly had very serious eye sight

problems. The 2nd respondent cannot even tell me in whose hand

writing Ext. P4 has been prepared. He has not been able to tell me

whether it was in the handwriting of the working partner. The 2nd

O.P.. No. 20548/1998 -: 3 :-

respondent has not made any attempt to ascertain who owns the scan

center and the telephone booth working in the same premises. When

the petitioner claimed that the scan center and the telephone booth

are unconnected with the hospital and Ext. P4 contains the names of

employees of the scan center and the telephone booth also, the 2nd

respondent had a duty to verify the correctness of that statement and

bring on record sufficient evidence in support of the conclusion that

the establishment employed 20 or more persons instead of simply

relying on a list prepared at the instance of a blind man, which was

retracted by him on oath before the 2nd respondent while giving

evidence. The 2nd respondent has no case that there is any indication

in the records of the hospital to the effect that the number of

employees in the hospital is 20 and above. Therefore, I am of opinion

that on such flimsy evidence, the 2nd respondent could not have come

to the conclusion that the establishment employed 20 or more

persons.

In view of the above findings, Exts.P1 and P2 are

unsustainable. Accordingly, they are quashed. However, it would be

open to the 2nd respondent to re-consider the matter and pass fresh

orders, after bringing in sufficient evidence to show that the

establishment had actually employed 20 or more persons at the

relevant time.

The original petition is disposed of as above.

Sd/- S. Siri Jagan, Judge.

Tds/