High Court Kerala High Court

The Regional Director vs Paravoor Industrial Co-Op. Power … on 30 July, 2008

Kerala High Court
The Regional Director vs Paravoor Industrial Co-Op. Power … on 30 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Ins.APP.No. 81 of 2005()


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

                        Vs



1. PARAVOOR INDUSTRIAL CO-OP. POWER LOOMS
                       ...       Respondent

2. M.J. ANTONY,

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

                For Respondent  :SRI.A.V.XAVIER

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :30/07/2008

 O R D E R
                       M.N. KRISHNAN, J.
              = = = = = = = = = = = = = =
                INS.APPEAL NO. 81 OF 2005
             = = = = = = = = = = = = = = =
         Dated this the 30th day of June, 2008.

                      J U D G M E N T

This appeal is preferred against the judgment of the

Employees Insurance Court, Alappuzha in I.C.9/02. The

point that requires consideration is only regarding a

correction to be made. The E.S.I Court in paragraph 8 of the

judgment made it clear that “The opposite party was well

justified in demanding contribution in respect of payments

received by the trainers who are imparting the training.”

The Court also made it very clear that it cannot be done from

the trainees, but in the operative portion in paragraph 9 it is

recorded, “I will make it clear that in no case the stipend

received by the trainers shall be treated as wages etc. etc.”

It is only a mistake and it is to be read as the word trainers

has to be read as trainees and when it is done there is no

other mistake in the appeal. So in the last paragraph of the

Ins. Appeal. 81 OF 2005
-:2:-

judgment in the last sentence the word ‘trainers’ is

substituted by the word ‘trainees’.

The Ins. Appeal is disposed of accordingly.

M.N. KRISHNAN, JUDGE.

ul/-