High Court Orissa High Court

E.S.I. Corporation vs Brajakishore Panigrahi & Anr on 22 July, 2009

Orissa High Court
E.S.I. Corporation vs Brajakishore Panigrahi & Anr on 22 July, 2009
                                HIGH COURT OF ORISSA,
                                    CUTTACK

                          CRIMINAL APPEAL NO. 183 OF 1990

    From the judgment dated 30.01.1990 passed by Sri S.K. Dash, Judicial
    Magistrate First Class, Bhubaneswar in 2 (C) C.C. Case No. 2 of
    1988/Trl.No.791 of 1989.


    E.S.I. Corporation                               .........
    Appellant

                                                     Versus

    Brajakishore Panigrahi & Anr                      .........                          Respondent


                   For appellant       : M/s. J.K.Tripathy, S. Mishra &
                                              B.V.B. Das.

                   For respondents : M/s. S.P. Mishra, A.R. Dash,
                                          A.K. Mishra & N.N. Satpathy
                              for R-1

                                          M/s. S.C. Mohanty, G.K. Behera
                                               & G.R. Nayak for R-2.

    PRESENT :

                THE HONOURABLE SHRI JUSTICE PRADIP MOHANTY
    ---------------------------------------------------------------------------------------------
                           Date of judgment : 22.07.2009.
    ---------------------------------------------------------------------------------------------

PRADIP MOHANTY,J.         This appeal is directed against the judgment and order

    dated    30.01.1990       passed     by    the   Judicial     Magistrate     First    Class,

    Bhubsaneswar in 2 (C) C.C. Case No. 2 of 1988/Trl. No.791 of 1989
                                    2



acquitting the respondents of the charge under Section 85(g) of           the

Employees State Insurance Act.

2.                 The case of the prosecution is that M/s Hirakhanda

Engineers (P) Ltd, Rourkela was a factory as per the provision of E.S.I. Act

and Code No.441838 had been allotted to it by the E.S.I. Corporation.

Accused-respondent no.1 being the Managing Director and accused-

respondent no.2 being the Director were the principal employers of the said

factory. On 27.07.1987, the respondents failed to produce the records of the

factory   before   the   Deputy   Regional   Director,   E.S.I.   Corporation,

Bhubaneswar for inspection and thus they violated the provisions of E.S.I.

Act. After obtaining necessary sanction from the competent authority, P.R.

was submitted against the respondents.

3.                 The plea of the defence was complete denial of the

demand of records by the E.S.I. authority and their specific plea was that

the prosecution was barred by limitation.

4.                 In order to prove its case, the prosecution examined as

many as three witnesses and exhibited 20 documents. P.W.1 is the Deputy

Regional Director of E.S.I. Corporation, P.W.2 is the Inspector of E.S.I. and

P.W.3 is the Insurance Inspector of E.S.I. On the other hand, defence

examined none.

5.                 The learned J.M.F.C., Bhubaneswar, who tried the case

vide his judgment dated 30.01.1990 acquitted the respondents of the charge

under Section 85 (g) of E.S.I. Act with a finding that the prosecution was
                                   3



barred by limitation and the sanctioning authority had not applied his mind

before according sanction.

6.                       Learned counsel for the appellant assailed the

judgment on the following grounds:

          (i) The sanction order and the prosecution report
               clearly stated that the respondents failed to
               produce   the   records    on    27.07.1987,   the
               limitation runs from 28.07.1987, i.e., the date
               on which the offence was committed. The
               learned    Magistrate     took    cognizance   on
               04.01.1988, i.e., within six months. Therefore,
               the prosecution is not barred by limitation.

          (ii) The sanctioning authority had applied his mind
               and thereafter granted sanction of Prosecution.


7.                Perused the record and the provisions of the E.S.I. Act. In

the instant case, P.W.1 stated that he inspected the factory on 18.06.1987

and demanded the records but the respondents did not produce the same.

He proved the sanction order Ext.10. In cross-examination he admitted that

on 18.06.1987, the respondents failed to produce the registers for the first

time before him. He also admitted that no Inspector had visited the factory

to verify the registers. P.Ws.2 and 3 also corroborated the statement of

P.W.1. From the above, it is crystal clear that the offence under Section 45

of the E.S.I. Act had been committed on 18.06.1987 for which they were

liable under Section 85(g) of E.S.I. Act. Since P.W.1 had visited the factory
                                       4



on 18.06.1987, when the respondents failed to produce the records,

limitation is to be calculated from that date. Section 86(3) of the E.S.I. Act,

which deals with limitation, is quoted below:

            "86(3). No       Court shall take cognizance of any
           offence under this Act except on a complaint
           made in writing in respect thereof, within six
           months of the date on which the offence is alleged
           to have been committed."

8.                 From a bare reading of the aforesaid provision, it is

crystal clear that no court shall take cognizance after six months. In the

instant case, prosecution was launched on 04.01.1988 and the Magistrate

took cognizance on the same day, i.e., 04.01.1988. Under the statute, there

is no provision for condonation of delay. Thus, launching of prosecution

report and taking cognizance by the Magistrate were after expiry of six

months. The sanction order (Ext.10) was also obtained after the expiry of

the period of the limitation.

9.                 In view of the above, this Court is not inclined to interfere

with the impugned judgment. Accordingly the appeal is dismissed.




                                              ....................................
                                              PRADIP MOHANTY, J.

Orissa High Court, Cuttack
The 15th July, 2009/ Alok