High Court Kerala High Court

Roofs Engineers & Contractors vs The Mathrubhumi Printing & … on 5 October, 2010

Kerala High Court
Roofs Engineers & Contractors vs The Mathrubhumi Printing & … on 5 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Ins.APP.No. 38 of 2006(A)


1. ROOFS ENGINEERS & CONTRACTORS,
                      ...  Petitioner

                        Vs



1. THE MATHRUBHUMI PRINTING & PUBLISHING
                       ...       Respondent

2. THE EMPLOYEES STATE INSURANCE CORPN.,

3. ASSOCIATED BUILDERS,

4. KAP CONSTRUCTIONS,

                For Petitioner  :SRI.A.M.SHAFFIQUE (SR.)

                For Respondent  :SRI.U.K.RAMAKRISHNAN (SR.)

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :05/10/2010

 O R D E R
                           K.M. JOSEPH &
                         M. C. HARI RANI, JJ.
                  -----------------------------------------
                INS. APPEAL NOS. 38 & 45 OF 2006
                  ------------------------------------------
                   Dated this the 5th October, 2010.

                                JUDGMENT

K.M. Joseph, J.

Both these Appeals raise the following substantial questions

of law:

“i) Whether the Court below is correct in

directing the appellant to pay the ESI contribution

directly to the Corporation instead of directing the 1st

respondent who was the primary liability in terms of

Section 40 of the Act.

ii) Whether the Court below is correct in

directing the appellant to pay ESI contribution when

such claims for adjudication was raised against the

app.

iii) Whether the Court below is legally correct in

directing the immediate employer to pay ESI

contribution at the first instance only on the ground

INS.APPEALS 38 & 45/2006 2

that the immediate employer is wrongly made as a

party to the case.

iv) Whether the immediate employer is a

necessary party in an Insurance Case filed by the

principal employer challenging the demand for

contribution made by the ESI contribution.

v) Whether the Court below is correct in

deciding a claim under Section 75(2)(b) in a claim

under Section 75(2)(a) when each claim in the

aforesaid sections are independent claim for which

independent proceedings are required.

vi) Since the Act is not applicable to the

appellant and no such code has been allotted whether

the court below is correct in directing the appellant to

pay the contribution.”

2. The first respondent in both these Appeals entrusted

certain construction works to the appellant in both these cases in its

in its premises. The first respondent is a covered establishment

under the Employees’ State Insurance Act, 1948 (hereinafter

referred to as the Act). Proceedings were taken under Section 45A

INS.APPEALS 38 & 45/2006 3

in respect of the liability of the first respondent towards the

employees of the appellants. Against the said proceedings, the

first respondent filed E.I.C. No.5/2000 before the Employees

Insurance Court under Section 75 read with Section 77 of the Act.

In the said proceedings, the appellants in these cases were also

impleaded as respondents. Allegations were raised against the

appellants that they are liable on the ground that they are principal

employers for the reason that they are employing more than twenty

employees. Thereafter, an amendment was permitted by the court

by which the first respondent claimed that the appellants be

directed to remit the amount as they the are immediate employers.

3. The court did not accept the case of the first respondent

that the appellants are liable as principal employers. However,

acting on notions of justice, the court proceeded to, inter alia,

dispose of the matter by directing the appellants in both these cases

to remit the amounts due. It reasoned that the appellants are the

immediate employers and under the Act, while the responsibility is

INS.APPEALS 38 & 45/2006 4

to pay the amounts is cast on the principal employer, the principal

employer has a legal right to recover the same from the immediate

employer. In the circumstances of the case, the court took the view

that it is justified in directing the appellants to remit the amount. In

fixing the wage element, the court did not accept the version of the

first respondent and instead, fixed the wage element as twentyfive

per cent of the total contractual payment. It is feeling aggrieved by

the same that the appellants are before us.

4. We heard the learned counsel for the appellants, learned

senior counsel appearing on behalf of the first respondent and also

the learned counsel appearing on behalf of the second respondent

Corporation.

5. Learned counsel for the appellants in both these cases

would submit that the order is in the teeth of the statutory scheme

of the Act. He would draw our attention to Section 40 of the Act.

He would contend that under the Act, it is the obligation of the

principal employer to pay the contribution in respect of the

INS.APPEALS 38 & 45/2006 5

employees of the immediate employer. Upon payment being made,

the principal employer becomes entitled by virtue of the provisions

of the Act to recover the same under Section 41 from the

immediate employer. He would submit that actually the appellants

would have been entitled to the benefit of the exemption granted

under the Act, but for the fact that they are carrying on the work in

the factory premises. Learned counsel for the appellants would

also point out that the fixation of the wage element at twentyfive

per cent in the case of a construction in question, which is a new

building, is not sustainable, while twentyfive per cent could have

been taken as the norm in respect of contract of repairs and

maintenance, which is not the case in these matters. Per contra, the

learned senior counsel for the first respondent would address the

following contentions before us:

He would submit that this is a peculiar case where the

appellants/immediate employers did not furnish the first

respondent with the necessary details about the wages being paid

INS.APPEALS 38 & 45/2006 6

to its workers. He would further point out that under the Act, it is

not open to the principal employer to make any deduction of the

wages of the employees of the immediate employer, as deduction

of wages is permissible only with respect to the employees of the

principal employer. He would also contend that this is a case

where, even though it may be true that the appellants were not

parties to the proceedings under Section 45A, they were none-the-

less made parties before the court and they ought to have utilised

the opportunity so afforded to place any data they wished in

support of their contentions. He would submit that, at any rate, the

ultimate responsibility is fixed under the Act on the immediate

employer in respect of employees of the immediate employer and

in the peculiar circumstances of the case, the decision of the court

in so far as it relates to the recovery of the amounts directly from

the appellants may not be disturbed. Learned counsel appearing on

behalf of the Corporation also would submit that the ultimate

responsibility is cast on the immediate employer.

INS.APPEALS 38 & 45/2006 7

6. After having heard the learned counsel for the parties, we

are of the view that the directions issued as against the appellants

by the court may be difficult to sustain. Sub-section (1) of Section

40 reads as follows:

“40. Principal employer to pay contribution in

the first instance.- (1) The principal employer shall

pay in respect of every employee, whether directly

employed by him or by or through an immediate

employer, both the employer’s contribution and the

employee’s contribution.”

Section 41, thereafter provides for recovery of the contribution

from the immediate employer. It reads as follows:

“41. Recovery of contribution from immediate

employer.-

(1) A principal employer, who has paid contribution

in respect of an employee employed by or through an

immediate employer, shall be entitled to recover the

amount of the contribution so paid (that is to say the

INS.APPEALS 38 & 45/2006 8

employer’s contribution, as well as the employee’s

contribution, if any from the immediate employer,

either by deduction from any amount payable to him

by the principal employer under any contract, or as a

debt payable by the immediate employer.”

Sub-section (1A), no doubt, provides that the immediate employer

shall maintain a Register of employees employed by or through

him as provided in the Regulations and submit the same to the

principal employer before settlement of any amount payable under

Sub-section (1). It is open to the immediate employer to recover

the employees’ contribution from the employees or by through

deduction from wages. The conclusion is inevitable on a perusal

of Sections 40 and 41 that the legislature intended that it is

incumbent upon the principal employer to pay the contribution in

respect of an employee of the immediate employer also. But for

Section 41, there would have been no legal right with the principal

employer to even recover it from the immediate employer. Thus,

the Scheme is that the principal employer has to pay initially and

INS.APPEALS 38 & 45/2006 9

then it is open to him to recover the same from the immediate

employer.

7. In this case, as already noted, the first respondent was

called upon to remit contributions in respect of the employees of

the immediate employer. Proceedings were initiated under Section

45A. The appellants were not parties in the said proceedings. In

proceedings under Section 75 initiated by the principal employer,

the appellants were made parties. The principal allegation against

them was they would be liable to make contributions in their

capacity as principal employer. It is not in the region of any

dispute that the court did not accept the case of the first

respondent/principal employer that the immediate

employers/appellants could be treated as principal employers.

Once it was found by the court that the appellants were not liable

in their capacity as principal employer, we fail to see how the court

could have proceeded to direct the appellants to make the payment.

The court is a creature of the statute. Its powers are circumscribed

INS.APPEALS 38 & 45/2006 10

by the provisions under which it is created. We are not shown the

source for the court to exercise any residuary powers or in other

words, we cannot describe the court as a court of unlimited

jurisdiction. Certainly, the court cannot give a direction which is

opposite to the statutory scheme contained in Sections 40 and 41 of

the Act to which we have already adverted to. Yet, this is precisely

what the court on motions of justice proceeded to do. We must

also notice that this is a case where we should emphasis the fact

that the appellants were not even parties before the statutory

authority in proceedings under Section 45A.

8. Learned counsel for the appellants in both these cases

would submit that if proceedings are taken under Section 45A for

which there is power indeed under the proviso to Section 45A

against them and the amounts are quantified after giving an

opportunity to them and with the first respondent also participating

in the proceedings, the appellants will pay up. In such

circumstances, we are inclined to hold that the appellants could not

INS.APPEALS 38 & 45/2006 11

have been called upon to pay the contributions by the court without

calling upon the principal employer to pay the amount by the court

and that too, when the appellants were not being made parties to

the proceedings under Section 45A. The order dated 19.10.2005

which is appealed before us, to the extent they are against the

appellants in these cases, shall stand set aside. Proceedings will be

taken by the second respondent against the appellants under

Section 45A and concluded within a period of two months from the

date of receipt of a copy of this Judgment. The first respondent

can also be made a formal party in the proceedings.

Sd/=
K.M. JOSEPH,
JUDGE

Sd/=
M.C. HARI RANI,
JUDGE

kbk.

               //True copy//
                                                    PS to Judge

INS.APPEALS 38 & 45/2006    12