High Court Kerala High Court

Regional Director vs P.G.Parameswara Iyer & Sons on 8 June, 2009

Kerala High Court
Regional Director vs P.G.Parameswara Iyer & Sons on 8 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Ins.APP.No. 47 of 2004()


1. REGIONAL DIRECTOR,
                      ...  Petitioner

                        Vs



1. P.G.PARAMESWARA IYER & SONS,
                       ...       Respondent

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

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

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :08/06/2009

 O R D E R

K.M.JOSEPH & M.L.JOSEPH FRANCIS, JJ.

——————————————————–
INSURANCE APPLICATION NO.47/04

——————————————————–

Dated 8th June 2009

Order
JOSEPH, J.

In an application filed by the respondent, the Insurance

Court disposed of the same by holding that the respondent is

not liable to pay contribution on unloading charges. This is on

the basis of the decision of this Court in ESI Corporation v.

Babu Rao (2003(3) KLT 805).

2. We heard the learned counsel for the appellant and the

respondent. It is common case that the Apex Court has

disposed of the appeal filed against the decision of this court

mentioned above and it took the view that the matter has been

decided with the junction of the State Government and the

Committee. We respectfully follow the same, allow this Appeal

and set aside the impugned order and the matter will be redone

with the junction of the State Government and the Committee.


                                          K.M.JOSEPH, JUDGE

                                          M.L.JOSEPH FRANCIS, JUDGE
sta

INS.APPLN.47/04    2