High Court Kerala High Court

The Regional Director vs V.T.Padmanabhan on 5 January, 2010

Kerala High Court
The Regional Director vs V.T.Padmanabhan on 5 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Ins.APP.No. 65 of 2008()


1. THE REGIONAL DIRECTOR,
                      ...  Petitioner

                        Vs



1. V.T.PADMANABHAN, PROPRIETOR,
                       ...       Respondent

                For Petitioner  :SRI.P.SANKARANKUTTY NAIR

                For Respondent  :SRI.R.AZAD BABU

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

 Dated :05/01/2010

 O R D E R
                    M.N. KRISHNAN, J.
              = = = = = = = = = = = = = =
               INS.APPEAL NO. 65 OF 2008
             = = = = = = = = = = = = = = =
       Dated this the 5th day of January, 2010.

                     J U D G M E N T

This appeal is preferred against the order of the

Employees Insurance Court, Alappuzha in I.C.17/06. The

establishment moved an application before the E.I.Court for

setting aside the order of coverage passed by the

Corporation. The corporation strongly opposed it and after

evidence the trial court held that there is no coverage and

therefore allowed the case of the applicant. It is against that

decision the Corporation has come up in appeal. The

following questions are formulated as the substantial

questions of law.

(i) Is not all the findings of the

E.I.Court are contrary to Section 2(9) and

2(12) of the ESI Act as stated in the

grounds of appeal and it amount to

arbitrary and perverse decision to attract

interference?

(ii) Is not the entire appreciation of

evidence is improper in this case?

INS.APPEAL NO. 65 OF 2008
-:2:-

(iii) The evidentiary value of the

admission of the employment strength as

per Ext.D2 is properly appreciated in this

case?

Points 1 to 3:

2. Learned counsel for the Corporation and the

establishment were heard. The establishment is a garage by

name M/s Bindu Garage of which one V.T. Padmanabhan is a

proprietor. The Employees Insurance Corporation’s

employees inspected the premises and found 9 persons as

workers and two persons as contractors-piece rate. It is

proved by a list attached along with the report and it is

signed by Mr.Padmanabhan as the proprietor of M/s Bindu

Garage. Of these Baiju V.P. and Biju V.P. are the children of

Padmanabhan. Now it is contended that they were in the

premises only for the purpose of learning work. But I find

that some amount is shown against their name and if they

are in receipt of remunerations then the question of

employer-employee relationship may arise. It is a matter

which requires consideration at the hands of the court below.

INS.APPEAL NO. 65 OF 2008
-:3:-

When the establishment is a proprietary concern the

conclusion of the Insurance Court that they are partners of

the firm cannot be accepted by any stretch of imagination.

Similarly, two contractors-piece rate are indicated and when

DW1 was examined he had stated before court that they are

independent contractors. Whatever it may be, these two

persons were found in the premises and it is for the owner to

explain at least what they were doing and why their presence

was found there at the time of inspection by the Employees

of the Insurance Corporation. That is also a matter which

has not been properly considered by the E.I.Court.

Admittedly the concern is a workshop or garage. Generally

when patch work is being done welding has to be done for

completion of the work and that also is a matter which

requires serious consideration for the reason that if no power

is used even if there are 11 employees it will not be covered

under the Act. So that is also a matter which requires

detailed consideration. Therefore the order under challenge

is set aside and the matter is remitted back to the Court

INS.APPEAL NO. 65 OF 2008
-:4:-

below for fresh consideration and for the said purpose both

the parties are permitted to adduce both documentary as

well as oral evidence in support of their respective

contentions and then the matter be disposed of in

accordance with law. The E.I.Court is directed to issue notice

to the parties fixing the date of appearance.

M.N. KRISHNAN, JUDGE.

ul/-