High Court Kerala High Court

The Regional Director vs Arun Granites on 10 April, 2007

Kerala High Court
The Regional Director vs Arun Granites on 10 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA No. 17 of 2003()


1. THE REGIONAL DIRECTOR,
                      ...  Petitioner

                        Vs



1. ARUN GRANITES, GURUVAYOOR ROAD,
                       ...       Respondent

                For Petitioner  :SRI.T.V.AJAYAKUMAR

                For Respondent  :SRI.P.RAMAKRISHNAN

The Hon'ble MR. Justice K.PADMANABHAN NAIR

 Dated :10/04/2007

 O R D E R
                        K.Padmanabhan Nair,J.

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

                          M.F.A.No.17 of 2003-A

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

                 Dated, this the 10th day of April, 2007


                                 JUDGMENT

The Regional Director of Employees’ State Insurance

Corporation is challenging an order passed by the Insurance

Court, Palakkad by which it had allowed an application filed by

the respondent.

2. The Inspector of the appellant conducted inspection

and reported that the establishment of the respondent was one

liable to be covered under the Employees State Insurance Act as

it was employing more than ten persons and it was using power.

A demand was made by the appellant for contribution.

Challenging that demand, the respondent filed I.C.No.66 of 2000

before the Employees’ Insurance Court. The evidence adduced

shows that though there are ten employees, one of them is none

other than a partner of employer firm. The Insurance Court held

that a partner of a partnership firm cannot be treated as an

employee of that firm and if he is excluded, there was only nine

employees and hence respondent was not liable to pay

contribution. Challenging that decision, this appeal is filed.

M.F.A.No.17 of 2003-A

– 2 –

3. In Regional Director, E.S.I.C. v. Ramanuja

Match Industries [(1985) 1 SCC 218], the Supreme Court has

held that a partner cannot be an employee of the firm. The

decision of this Court was also referred to and found that a

partner of a firm cannot be its employee. At this stage, the

learned counsel appearing for the appellant has raised a

contention that there was no pleading to that effect. It is true

that it was not specifically pleaded. But, the evidence on record

clearly proves that one of the ten employees was a partner of the

firm. I am of the view that it is not necessary to insist for strict

pleadings in a case of this nature. The learned counsel appearing

for the appellant has also relied on a later decision of the apex

Court reported in E.S.I.Corporation v. Apex Engineering (P)

Ltd. [1998 (1) KLT SN 40, Case No.36]. But, that was a case of a

Private Limited Company. The Supreme Court considered the

position of a Managing Director of an incorporated Company, who

is also a Director and held that there can be dual capacity. It was

held that one and the same person can be Director as well as

employee also. The principles laid down in that case is not

applicable to the facts of this case. Managing Director and the

Company are separate legal persons, but a partner and a

M.F.A.No.17 of 2003-A

– 3 –

partnership firm have no separate legal existence. So, I am of

the view that the finding of the Insurance Court that the

respondent is not liable to be covered under the Act is only to be

upheld.

There is no merit in this appeal and the same is

dismissed.

K.Padmanabhan Nair

Judge

vku/-