High Court Kerala High Court

The Regional Director vs M/S.N.M.Stores on 28 June, 2010

Kerala High Court
The Regional Director vs M/S.N.M.Stores on 28 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Ins.APP.No. 49 of 2009()


1. THE REGIONAL DIRECTOR,
                      ...  Petitioner
2. THE INSURANCE INSPECTOR,

                        Vs



1. M/S.N.M.STORES, A PARTNERSHIP FIRM
                       ...       Respondent

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

                For Respondent  :SRI.JOSEPH FRANKLIN

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

 Dated :28/06/2010

 O R D E R
                        M.N. KRISHNAN,J
                        ----------------------
                   Ins.Appeal No.49 OF 2009
                    -----------------------------------
              Dated this the 28th day of June, 2010

                         J U D G M E N T

This is an appeal preferred against the order of Employees

Insurance Court, Alapuzha in IC.No.19/2006. The case before the

court was challenging the correctness of clubbing of two units and

the court below after consideration allowed the petitions and held

that two units cannot be clubbed together. It is against this the

Employees State Insurance Corporation has come up in appeal.

2. The learned counsel for the appellant vehemently and

persuasively had argued before me that the court below had

missed the principle to be followed and therefore wanted the

indulgence of this court to rectify the mistake committed by the

court below. The learned counsel had very strongly contended

before me that there are 25 employees working under the same

roof and they are the part and parcel of one unit and therefore

the Insurance Court should not have allowed the case. On the

other hand the learned counsel for the respondent would contend

that two units are independent and separate units having

separate existence and therefore it cannot be clubbed together.

INAP. No.49/09 2

3. The principles to be followed are succinctly laid down in

very many decisions and I may refer to one of the decisions

where the facts are almost similar. In Evans Food Corporation

Vs. Union of India and another reported in 1994 (2)

Labour Law Journal 646 the learned judge exhaustively

considered the materials. The first principle is whether there are

two establishments, branches or units, the true relationship

between them must be such that they constitute one integrated

whole. The question of unity of the two establishments must

therefore be decided on the touchstone of its total functional

unity. The broad tests are unity of ownership, management and

control, functional integrity, general unit and unit of employment.

4. Now to the facts of this case, NM Stores is a partnership

concern and NM Textiles is yet another partnership concern. In

NM Stores partners are brothers and in NM Textiles, partners are

wives of brothers. NM Stores is dealing with ready made

garments where as NM Textiles dealing with textile. So it has to

be stated that both of them are dealing with clothes. NM Stores

is having a separate account, separate wage register, separate

muster roll, separate financial control and separate management.

The unity of facts are that both the partnership concerns are

INAP. No.49/09 3

situated in one and the same building and there is a common stair

case. PW1 had deposed before this court that except these there

is absolutely no business connection between the two.

5. The learned counsel for the Corp[oration would contend

before me that when the officer inspected the business premises

he was able to see 25 persons doing the work. Learned trial

judge held that Insurance inspection team proceeded on the

assumption that two shops constitute a single establishment. He

did not ascertain the status of both the shops. The learned trial

judge also held that except the fact that both the units are

located in same building, and are engaged in textile items, no

other common factors could be collected by the inspection team.

The inspection team did not elicit any information. It has not

verified the employment records and whether there was any

supervision and control over the employees. It has also not

collected any information whether there was financial

interdependence between two units. So the materials collected

which is in favour of ESI Corporation is only some basic facts like

building and family relation. But the real aspect is with respect to

business. Absolutely no materials are collected to show that the

business is in any way interconnected. The learned counsel

INAP. No.49/09 4

submitted before me further opportunity may be given to

substantiate it. It was the fundamental duty of the Corporation

employees and later at the time of trial to produce the evidence

to establish the fact. Apex court has cautioned that remand

should be avoided to fill up the lacuna in the case which will

detrimentally affect the right of the other party. So I am not

inclined to grant the request of remand as well. From these

discussions I find that there are no materials in the appeal which

warrants consideration. Therefore it lacks merit and dismissed

but without costs.

M.N. KRISHNAN, JUDGE.

Sou.