High Court Kerala High Court

Regional Director vs Appollo Tyres Ltd on 31 October, 2007

Kerala High Court
Regional Director vs Appollo Tyres Ltd on 31 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA No. 1179 of 2001(D)



1. REGIONAL DIRECTOR,ESI CORPN
                      ...  Petitioner

                        Vs

1. APPOLLO TYRES LTD.
                       ...       Respondent

                For Petitioner  :SRI.P.SANKARANKUTTY NAIR

                For Respondent  :SRI.S.S.NAIR

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MRS. Justice K.HEMA

 Dated :31/10/2007

 O R D E R

J.B. KOSHY & K.HEMA, JJ.

————————————
M.F.A.No. 1179 of 2001

————————————-
Dated this the 31st day of October, 2007

Judgment

Koshy,J.

This case is referred to the Division Bench noticing

conflict of views in the decisions in Regional Director, ESI

Corporation v. Cannanore Spinning and Weaving Mills (2001 (3) KLT

393) and Cannanor Drug Lines v. ESI Corporation (2007 (1) KLT 880)

regarding liability to pay interest on delayed contribution due to the

stay order issued by the court.

2. Respondent is a factory covered under the ESI Act.

The wage ceiling for coverage under the Employees’ State Insurance

Act was extended from Rs.3,000/- to Rs.6,500/- with effect from

1.1.1997. Unions challenged the above notification before this

Court and this Court granted a stay. In view of the above stay

order, respondent was not able to collect the contribution from the

employees who were drawing salary between Rs.3,000/- and

Rs.6,500/-, but, later, stay was vacated and coverage was accepted

M.F.A.No.1179/2001 2

by the court. When the stay was vacated, the entire employees’

contribution and employers’ contribution were paid by the

respondent. Then, appellant ESI Corporation demanded interest for

the delayed payment. Contention of the respondent was that they

were willing to pay the amount even at the first instance, but, they

were unable to pay the amount because of the stay and, therefore,

they are unable to pay the interest. It is not the respondent

employer who obtained the stay, but, employees got the stay.

Therefore, employer was unable to pay the contribution amount

during the period. Since the employees who were drawing salary

between Rs.3,000/- and Rs.6,500/- were not covered, employer had

to pay the entire medical and other benefits due to them. After

vacation of the stay, Corporation got the entire contribution without

paying any benefits, that is, employers’ and employees’

contribution. Therefore, actually, it is the Corporation who gained

because of the stay. In any event, after paying all the benefits and

paying retrospective contribution, whether they are liable to pay

interest also for no fault on their part is the question. On an

identical facts, this Court in Regional Director, ESI Corporation v.

Cannanore Spinning and Weaving Mills (2001 (3) KLT 393) held that

interest is not liable. We are of the view that interest cannot be

M.F.A.No.1179/2001 3

levied on the facts of the case. It is true that in Cannanor Drug

Lines v. ESI Corporation (2007 (1) KLT 880), a Division Bench of this

Court held that Corporation has no discretion to exempt employers

from liability to pay interest for delayed payment of ESI contribution.

If a party is not paying the contribution correctly in time on a wrong

impression, Corporation is bound to pay interest. Even if a party

obtains stay from the Court and later it is vacated, the employer

who got the stay cannot say that they will not pay the interest. If

the establishment is not paying the contribution due, even if on a

bonafide impression that the establishment is not covered, they are

liable to pay statutory interest on the delayed payment of

contribution if finally it is held that the establishment is covered

under the ESI Act. Here, employer was prevented by the stay order

issued by the court, an act of the court, at the instance of the

employees. On the facts of this case, E.I. court, following the

decision of this Court in Cannanore Spinning and Weaving Mills case

held that interest need not be paid. It is not a question of ESI

Corporation granting exemption from payment of interest as interest

cannot be waived by the ESI Corporation as held by the Division

Bench in Cannanore Drug Lines v. ESI Corporation (2007 (1) KLT

880) if employer fails to pay contribution on a bona fide belief.

M.F.A.No.1179/2001 4

Therefore, on the facts, the decision in Cannanore Drug Lines v. ESI

Corporation (2007 (1) KLT 880) is not in conflict with the decision in

Regional Director, ESI Corporation v. Cannanore Spinning and

Weaving Mills (2001 (3) KLT 393). The reference is answered

accordingly and on the facts of this case, we see no ground to

interfere in the order of the E.I. court. Appeal dismissed.

J.B.KOSHY
JUDGE

K. HEMA
JUDGE

vaa

M.F.A.No.1179/2001 5

J.B. KOSHY AND
K.HEMA,JJ.

—————————————
M.F.A. No.1179 of 2001

—————————————

Judgment

Dated:31st October, 2007