High Court Kerala High Court

M/S.Kallai Saw Mills & Timber … vs The Regional Director on 4 December, 2006

Kerala High Court
M/S.Kallai Saw Mills & Timber … vs The Regional Director on 4 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP No. 609 of 2006(A)


1. M/S.KALLAI SAW MILLS & TIMBER INDUSTRIES
                      ...  Petitioner

                        Vs



1. THE REGIONAL DIRECTOR
                       ...       Respondent

                For Petitioner  :SRI.M.R.NANDAKUMAR

                For Respondent  :SRI.T.V.AJAYAKUMAR

The Hon'ble MR. Justice J.M.JAMES

 Dated :04/12/2006

 O R D E R
                                  J.M.JAMES, J.

                            - - - - - - - - - - - - - - - - - - - -

                   R.P. No.  609/2006 in Ins.Appeal 71/2004

                           -  - - - -  - - - - - - - - - - - - - - -

                   Dated this the 4th day of December, 2006


                                      O R D E R

The respondent in Insurance Appeal No.71/2004 is the

review petitioner. The main contention raised by the learned

counsel for the review petitioner is that four employees, Venugopal

T.V., Sukumaran T.K., Kurian K.E and Unnikrishnan, were covered

under the E.S.I scheme, while they were employed in M/s. Bharat

Kumar Patel and Co., Thripunithura. Hence, it is prayed that the

review petitioner is not bound to pay the share of the E.S.I

contribution of the above employees, as reported by DW.1, in his

inspection report.

2. I have heard in detail, the submissions made by the

counsel for the review petitioner as well as the counsel for the

respondent, appellant. Relying on paragraph ‘3’ of the review

petition, counsel brought to my notice that Unnikrishnan was

covered under the E.S.I Scheme even while he was working under

M/s. Bharat Kumar Patel and Co., Thripunithura. Therefore, there

cannot be any second coverage. However, the learned counsel

R.P. No.609/2006 (A)

2

could not place before me any materials to show that the other

employees were covered under the insurance scheme, while they

were working under M/s. Bharat Kumar Patel and Co.,

Thripunithura.

3. In paragraph ‘6’, of my judgment, I have discussed

clearly, relying on E.S.I Corporation vs.Hotel Amred (1998 (1)

KLT 786) that:-

“a person who comes to the Court with a grievance

has a duty to establish his case by leading evidence,

oral and documentary, and substantiate his claim, as

per Section 102 of the Evidence Act. There is

nothing on record to show that P.Rajan has supplied

the four employees mentioned in Ext.D3 report of

DW.1. Therefore, I am not inclined to accept that

the four employees who were doing the work in the

establishment, under the direct supervision of the

applicant, were not their employees, that they were

the workers of Bharat Kumar Patel and Co.,

Tripunithura, and that they were deputed for the

purpose of doing the work of that company in the

premises of the applicant.”

4. It is relying on Hotel Amreds case that I had held

that all the four employees, who were claimed to have been supplied

by P.Rajan, who is an immediate employer, are the employees of the

applicant establishment. Therefore, the establishment was found

squarely fall within the E.S.I coverage, as discussed in paragraph 10

R.P. No.609/2006 (A)

3

of my judgment.

5. The matter was remanded to the E.S.I Court. The

learned counsel submits that though there was a time bound

direction, because of the review petition, the matter is even now

pending.

6. Therefore, I direct the E.S.I court to consider

whether Unnikrishnan was covered under the E.S.I scheme, while

he was working with M/s. Bharat Kumar Patel and Co.,

Thripunithura. Even in such situation, as 10 or more employees are

covered under the E.S.I Scheme, I have nothing to review in my

judgment. However, if Unnikrishnan is found, having covered, while

he was working with M/s. Bharat Kumar Patel and Co.,

Thripunithura, the E.S.I court shall specify the same and, in such

event, the review petitioner establishment need not pay the E.S.I

contribution for that employee, for that period.

The review petition is closed as above.

(J.M.JAMES)

Judge

ms