High Court Kerala High Court

The Regional Director vs Muthoot Apt Ceramics Limited on 5 September, 2008

Kerala High Court
The Regional Director vs Muthoot Apt Ceramics Limited on 5 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Ins.APP.No. 43 of 2008()


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

                        Vs



1. MUTHOOT APT CERAMICS LIMITED,
                       ...       Respondent

                For Petitioner  :SRI.T.V.AJAYAKUMAR

                For Respondent  : No Appearance

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

 Dated :05/09/2008

 O R D E R
                           M.N.KRISHNAN, J.
                           --------------------------
                      Ins. Appeal No. 43 OF 2008
                             ---------------------
               Dated this the 5thday of September, 2008

                               JUDGMENT

This appeal is preferred against the judgment of the

Employees’ Insurance Court, Alappuzha, in I.C. No.32/04. The ESI

Corporation initiated action against the applicant before that court for

levying damages by way of penalty for the delayed payment of

contribution for the wage periods. It was challenged before the court

below. The court below set at naught the initiation of proceedings

and also attempted to distinguish the decision reported in M/S.

Hindustan Times Ltd. v. Union of India [AIR 1998 SC 688]. Time

went again. It has been held by the courts that the mere delay in

making the payment on account of financial loss by itself is not a

ground for waiving the imposition of damages of a party. But the

courts have reiterated the imposition of damages as not a routine

realistic affair but as a sound application of judicial discretion. While

exercising the judicial discretion, the facts to be noted are whether

there is any contumacious conduct, deliberate evadement of

payment and a flagrant violation of the provisions of the statute.

One has to remember that ESI Act is also a labour welfare legislation

Ins. Appeal No.43/08 2

intended to confer benefits on the employees. So one should not by

mere reasoning of some financial difficulty be excluded from paying

the damages. But what is important is the contumacious conduct.

So the approach of the EI Court that the sustainment of loss is itself

a ground for waiving the damages cannot be said to be the correct

position by itself. But it may be one of the circumstances which can

be also looked into by the court to find out whether really there is a

deliberate or contumacious conduct on the part of the employer.

Recently a Division Bench of this court had considered the matter in

depth in Regional Director, ESI Corporation v. Managing

Director, M/S Qetcos Ltd. [2008 (3) ILR 132]. The Division Bench

had also extracted various dictum laid down by the Supreme Court

and also the object behind section 85(b) of the Act. The Apex court

also held that “Existence of mens rea or actus reus to contravene a

statutory provision must also be held to be a necessary ingredient for

levy of damages and/or the quantum thereof”. Here the

establishment was running at a huge loss of more than Rs. 37

crores. It approached the BIFR for getting their establishment

declared as a sick unit and seeking approval of a rehabilitation

scheme. Unfortunately, on account of the limitation prescribed, it

Ins. Appeal No.43/08 3

was not accepted and further proceedings are still pending. So we

are concerned with a unit which is unable to stand by itself. There is

noting to show that there has been any deliberate or contumacious

conduct which warrants imposition of penalty. So it is in that respect

I am inclined to hold that the extreme measure of imposition of

penalty by way of damages need not be done in this case. The point

discussed by the EI Court that the decision reported in 1998 will not

be applicable to the facts of the present case is not correct. But

altogether on the broader concept of imposition of damages, I am

inclined to agree with the decision.

With these observations, the appeal is dismissed.

M.N.KRISHNAN, JUDGE
vps

Ins. Appeal No.43/08 4