IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10245 of 2009(A)
1. HINDUSTAN ORGANIC CHEMICALS WORKERS
... Petitioner
2. HINDUSTAN ORGANIC STAFF AND WORKERS
3. HINDUSTAN ORGANIC CHEMICALS EMPLOYEES
Vs
1. UNION OF INDIA, REPRESENTED BY THE
... Respondent
2. EMPLOYEES STATE INSURANCE CORPORATION,
3. HINDUSTAN ORGANIC CHEMICALS,
For Petitioner :SRI.M.RAJASEKHARAN NAYAR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :31/03/2009
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 10245 OF 2009 (A)
=====================
Dated this the 31st day of March, 2009
J U D G M E N T
Petitioners represent the employees of the 3rd respondent, a
Government Company. In this writ petition, they claim
exemption from the provisions of the Employees State Insurance
Act.
2. Going by the records produced, it would appear that by
different orders passed periodically, exemption was enjoyed by
the 3rd respondent and its employees till 30/9/2008 and the last
order of exemption is Ext.P1. It would appear that claiming
exemption for the subsequent period, both the petitioners and the
3rd respondent have filed Ext.P5 and the application is pending
consideration of the 1st respondent. In the meanwhile, taking
advantage of the situation that as at present no exemption is
granted, the 2nd respondent is pressurising the 3rd respondent for
the implementation of the provisions of the Employees State
Insurance Act and therefore this writ petition is filed.
3. Admittedly, Ext.P5 application for exemption as
provided under Sections 87 and 91 of the Act is pending
WPC 10245/09
:2 :
consideration of the 1st respondent and if that be so, it is only
appropriate that the 1st respondent considers the said application.
4. Therefore, the writ petition is disposed of with the
following directions.
(1) That the 1st respondent shall consider Ext.P5 and pass
orders thereon. This shall be done, as expeditiously as possible,
at any rate within 3 months of production of a copy of this
judgment.
(2) In the meanwhile, there will be stay of implementation
of the scheme under the ESI Act, on condition that the 3rd
respondent shall deduct contribution that is payable by its
employees and keep the same in a separate account and if
ultimately exemption is allowed, the amount deducted shall be
returned to the respective workmen. On the other hand, if
exemption is not allowed, along with the contribution payable by
them, the same shall be remitted to the 2nd respondent
immediately thereafter.
ANTONY DOMINIC, JUDGE
Rp