High Court Karnataka High Court

Employees State Insurance … vs M/S Canara Sales Corporation Ltd on 7 November, 2008

Karnataka High Court
Employees State Insurance … vs M/S Canara Sales Corporation Ltd on 7 November, 2008
Author: N.Ananda

IN THE HIGH mum OF KARNATAKA
DATED THIS 1m: 711* my OF A

BEFORE ‘ x A 2
THE HON’ELE % %% k %

US j rm. _.’i’§36[ 2Qfi[§§_[}

No.10, Bimly Fields if ” I

{By Sri 1
%

mcmm Ltd.,
Kodzu’Iba1,_ ‘ agarsgaam-svs 003.

ixzcbrporabrd under the

* 3!’-ct. 1%6

‘ Sri L.V.Kudva. …Respon.den1

Banal, Adv. ,1

% ta act aside: the ordcr dat-ad 12;15.b.2oo3 passed by the
‘ ~ /appellant herein levyitg Rs,f28,762/- tow intarmt

and damages and for refund of Rs.14,3B1[- deposited
by the responient ham-£11 with interest at 24% p.a. till

repayment

i-I V)lV.lVNuV)I an um–

. …… . u1..au.anIA §.dIlV”: nnmlnlnuul HIGH COURT G KARNATAKA HIGH COLRT OF KARNATAKA H35!-I COURT OF KNNATAKA HIGH COURT

‘This apmi azmang an for
Czsurt dafixaarmi {ha-3: fcaélawfig;

:.}”§}DGZ§EH’I’

In tlzis apml. rim Ca1’35%>:’&l§,i:’fifi ”

fiallnwing qumtézaxzs sf 1aw:’»._ ,

a) whcfiwr egzgaiig-§ é,i£n3’Fn}._i3.&ain?;a§mb1e as
agazmt ma the E’8.I.Ac:t,
bi V\;’}1%éf:.?,1é.2:- man that
esieky in payment cnf
ammii ma tmezier tine
ig-mi;n :g wagm” rm» the period Jam
” ‘V i:;+:s’Q.s:.m?::$cr* 19% ?m rekevant mmfiaratimn
Ewarirmgimmt unéer smmn sgfsj ar the
%
smtutfiry fimmt. undw Seaway: 3&5}
ia mt Eabla ‘ta be Ezeviad fer tha éclay $11
::ca:::m*ibut:i1::n belatfiiy?
GE} Whfiflfif Kim Imurancae Caemffi crmd in hafimg
timtthm-ewa3zmwifiL1idae3ayW}1ent}1e

g\9 . pg’/w—4″”*””‘Q”‘** ‘

;..u-.uu ur nu-uuwu-uann mu!-I (..’UUil’fA (3F.,:i(ARNATAKA HSGH COURT OF KARNATAKA HSGH COURT OF KARNATAKA H¥GH COURT OF KARNATAKA HIGH COURT

mggndmt gm mt. axpisefi tiw

fikw §at:i1:i:tr1 was dia=§me& 5%?

:5} Whathcr the mm 45_-.A),_<2rdr:;19

the respaxfienfa O .

fiamrmt am. _ V _
:3 Wham the; §:;:.i~iad$c*m?on
{:53 dim 4% emf

the 3955?

for E3′ « * «

3. Kg
far §m~p-asratinrz auhzfi that

shcuid mt have mtertainafi sing}:

§ rssf mm azdam namielyfi 1) an ardfi

cf mafia fer pagrmmt cf sintazmt 2} an order
ti: ievy af&ma.gas.

The Crzrmraténn ms. mt. mama this question
B%re tk E£s.I.C«aurt. ‘I’he illorwraficxn shouffi have

mk qzzeatian ‘befnra ma E31 Cfiourt and shcuici

N 4

..–v—nun 7.

………–..n.».n rll\.’I!”l uuulu A ur,_’:nAxNA’IAKA HIGH COURT OF KARNATAXA HIGH COURT OF KARNATAKA H363 COURT OF KARNAIAKA HIGH COURT

haw ohtamw an esaréar. The Ciiermramion ha aa-

55:: mima this sq1.z&&sn EH the ‘7’.:3:;?e5
permit’ teal tn: ram this q*sxmiix;2.:a__bu::f;::i”cT”

‘I”I:’xmfure? quaastitzan Hail ig 5.__§a’ .

Elorperaniazm

4. Rg.Q..I’%’o.i3:

at the agmrmzaa a
aum af R5 in tau: qumfic:-1:1 by
{ha vV.E’;j$fi;§§E:L’i’$?]§ wag héore the ESE
happfimfimn was awmfmad
an E8} cgufig and re nmmm as ?3;1a»94.,

m%amOw:amg the csrfier mama. 24.4.1969 and

Caorwratsien $9 amass ammznt; mt”

aftm gig an apyammigr m mnpbryi.-aw. In

V of that dkwvtian, 3:11;: ilarperatzistz aaamsw
“ii anfi maée an ardam éirechng’ tiw ayphc-an’ i

‘ pay a sum sf Rs.12.?’?’§,! – as mntsributim and the

safiozdwwaa rami’I.=e«d, by theempJoyari:n the!séEaz11:}:1 af
March ams. Tm erwleargmr mach cofifiibatian. in two
Emtaflmenm, R$.6,fl[— by firm: iz15ta@am anti

NO Cg:/’__,[;a,,5_.

yuan Ur KAKNATAKA HIGH COURT IQIWKARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT

£4!

Rs.6,77§;- by smad irzstahnaat. r,
reueiveé 9. &%nd mtlxm fir paymgnit cf .

Ra.22,51 1;— and dammw 0f Rs.t5,251

‘£’ha zearmd Judge G§ ‘rim gs:
czcmtributinzl was Exam
by thn Qarwrafiwn an
dander} tldereznb vgsafas 3. mcxnth
. to gay

5. sf than Act. ifi cigar.

in term gf mnwihunian 335 mt mid

it

” _ aI2′:%__’§iw;_–date an 51¢’

u

‘ it ‘bawmsa zine, mnpalnyer 25.5 liafilse
that: rate sari’ i2%, awn at highay rats cf
1% §, ‘rim mam 3&1}. mt wrcwd the

rm ¢£ im~m: chargexd by any achedukaé bank.

5. “I’3r1ia cam in W.F.fi”m833}.{19’9$ am:

Wwnxzaeted mmm dated §2.s,2ms2 mg that paymsnt

mf irztsexmt uxflfl Kim ‘fiat is mxfiamryfi 3’ them is anyg
_f

6″ is A/’£/y/L,L_…, ‘ ._,

in the $5.33 an hmxé, tins mr:1i::’ibtz}:?1a§$j’:a4:’_:’n¢;$*a5

instaiimenm by tag wd 35 gsgmh O F”

tn avofii wit cf
that girder af ESE =I,:_:§vj.r cf fiamwm

am xzaat mfi

rug am empbyer is mt liable

‘E6
“”” &d 2:: E33,! Cimlrt fiat
af’ liability at’ amplayer ‘E9 pay intwaat. in
iigijt 9;Oam ammmfiana mag in this ardw mtxi in

with law.

% ” is aix-med In aand hack the remrfla mm
copy sf ‘£2173 mafia:-. Sal’;
Iuclge

vulu ur nnluvnlaltn HIE.-ii-I COUIH: KARNATAKA HIGH COURT OF KARNATAKA HEGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR?

& by cxrdm fiatad £12,2¢3%,
, that mmpkyer Ema mgdgg mt:i3.’i?ae{i§;§§>’i:::i;13_ tafifé” .

was :29: fiefifiam itziasnmiace-i’Oi__£:«1:; ‘Gf::t.f”1§”E»fl3:?;10y31’VV: ”