Supreme Court of India

All India Emp.St.Insu.Corpn … vs Empl. State Insurance Corpn & Ors on 31 January, 2011

Supreme Court of India
All India Emp.St.Insu.Corpn … vs Empl. State Insurance Corpn & Ors on 31 January, 2011
Author: ……………….J.
Bench: Dalveer Bhandari, Deepak Verma
                                  IN THE SUPREME COURT OF INDIA

                        CIVIL APPELLATE JURISDICTION

                        CIVIL APPEAL NO.1199 OF 2011
              (@ SPECIAL LEAVE PETITION(C)NO.32701 OF 2010

ALL INDIA EMP.ST.INSU.CORPN EMP.FEDN&ANR          APPELLANT(S)

                 VERSUS

EMPL. STATE INSURANCE CORPN & ORS.                RESPONDENT(S)




                                    O R D E R

Leave granted.

Heard learned counsel for the parties.

2. This appeal is directed against the judgment and order

dated 11.08.2010 passed in Writ Petition (C)No.7690 of 2004 by the

High Court of Delhi at New Delhi. The short question which arises

for consideration is regarding the refund of the amount by the

employees in view of their undertaking.

3. The relevant portion of the undertaking given by each of

the employee is reproduced as under :

“If the above said Writ Petition or any SLP that the

ESI Corporation may choose to file in the Supreme

Court is decided in favour of the Corporation, I

shall refund forthwith the entire arrears of pay of

allowances and also the excess pay and allowances

that might have been paid to me consequent upon

implementation of the Orders of the Tribunal.”

In the said undertaking it was also mentioned that “in the event of

my failure to refund the arrears and also the excess payment made

: 2 :

forthwith, the Corporation shall have a right to recover such

amounts from me.”

4. In view of the categoric undertaking submitted by the

employees, they are under an obligation to refund the excess amount

paid to the Corporation or the Corporation would be at liberty to

recover excess amount paid tot he employees.

5. In the facts and circumstances of this case, we direct the

Corporation to recover the excess amount paid to the employees

within six years by fixing yearly installments.

6. Looking to the peculiar facts of this case, we further

direct the Corporation not to recover the amount from the legal

heirs of the deceased employees.

With this observation, the appeal is disposed of, leaving

the parties to bear their own cost.

……………….J.

(DALVEER BHANDARI)

……………….J.

(DEEPAK VERMA)

NEW DELHI;

31ST JANUARY, 2011