High Court Kerala High Court

Employees State Insurance … vs City Centre Builders And … on 14 November, 2008

Kerala High Court
Employees State Insurance … vs City Centre Builders And … on 14 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Ins.APP.No. 39 of 2005()


1. EMPLOYEES STATE INSURANCE CORPORATION,
                      ...  Petitioner

                        Vs



1. CITY CENTRE BUILDERS AND DEVELOPERS,
                       ...       Respondent

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

                For Respondent  :SRI.DENIZEN KOMATH

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

 Dated :14/11/2008

 O R D E R
                            M.N.KRISHNAN, J
                        =====================
                           INAP No.39 OF 2005
                        =====================

               Dated this the 14th day of November 2008

                                JUDGMENT

This appeal is preferred against the order of the Employees’ Insurance

Court, Palakkad in I.C.No.84 of 2002. The point that arose for

consideration was whether the applicant before the said court was an

establishment coming under the provisions of Section 1(5) of the ESI Act

and the relevant notification thereunder. It is contended by the applicant

before the court below that various portions of the building along with

undivided shares of the landed property have been assigned to different

persons and it will not come under the scope of Section 1(5) of the Act. On

the other hand, the contention of the Corporation is that there are 7

labourers, 11 cleaners, 7 security guards and therefore it will come under

Section 1(5). It has to be stated that by a notification dated 27.5.1976, the

Government of Kerala has extended the ESI Act to the classes of

establishment and areas as specified in the schedule. From the description

of the establishment attached to the schedule, learned counsel for the

Corporation would contend that paragraph 3(iii) shops will take in this and

INAP 39/2005 -:2:-

as the number of employees exceeds 20 it is liable to be covered under the

ESI Act. Shop means any premises where any trade or business is carried on

or where services are rendered to customers and includes offices, store

rooms, go-downs or warehouses were in the same premises or otherwise

such trade or business, but does not include a commercial establishment or a

shop attached to a factory where the persons employed in the shop are

allowed to the benefits provided under the Factories Act. Now what is the

scope of the work done by the so called employees are (1) the builder has

constructed so many rooms and flats and it is either occupied for personal

purpose or commercial purpose as owners of undivided share or on a lease

basis by so many persons. There is common area available and it belongs to

all and the upkeep and maintenance of that area is looked after by the

person, who has constructed the building. There is also an office in the very

same building. In other words, there are occupants who have got absolute

right. There are occupants who are lessees and admittedly the applicant-

establishment cannot have any control over their occupation or business.

Just because all of them have decided together and thereafter engaged

persons for sweeping and cleaning of the entire premises for which also the

payment is not made by one individual but it is collected proportionally and

handed over to the employees. So what is really done is the upkeep,

INAP 39/2005 -:3:-

maintenance and safety of the building. I feel when such is the work

entrusted and done collectively by a group of persons, who have no

common interest other than for the purpose of upkeep and security of the

building one cannot call them as an employer under whom all of these

buildings will come and thereby attract the definition of a shop. It has also

to be stated that shop in the ordinary parlance means any trade or business.

The word ‘customer’ as per the Dictionary meaning is only a person who

buys goods or services from a shop or business.

So from these discussions I hold it cannot be correct to give an

interpretation that these type of services rendered amounts to the activities

of a shop as defined under the Shops and Commercial Establishment Act

and so I decline to interfere with the decision rendered by the E.I.Court.

Therefore the appeal fails and the same is dismissed.

M.N.KRISHNAN, JUDGE

Cdp/-