High Court Kerala High Court

A. Irudayaraj vs The Regional Director on 10 December, 2008

Kerala High Court
A. Irudayaraj vs The Regional Director on 10 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Ins.APP.No. 58 of 2005()


1. A. IRUDAYARAJ, T.C.45/780,
                      ...  Petitioner

                        Vs



1. THE REGIONAL DIRECTOR,
                       ...       Respondent

                For Petitioner  :SRI.P.RAMAKRISHNAN

                For Respondent  :SRI.T.V.AJAYAKUMAR, SC, ESI CORPN.

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

 Dated :10/12/2008

 O R D E R
                             M.N.KRISHNAN, J
                        =====================
                            INAP No.58 OF 2005
                        =====================

                Dated this the 10th day of December 2008

                                 JUDGMENT

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

Court, Palakkad in I.C. A.No.2/2004. It was a case where the applicant

therein had approached the court with a grievance that the special medical

board did not consider his case properly. It is his case that he was suffering

from byssinosis, CAD, IHP, AWMI, etc. The E.I.Court in the light of the

decision reported in Ramakrishnan v. E.S.I.Corporation (2000(2) KLT 538)

held that since he continues to be in employment and is getting higher

wages he is not entitled to the relief prayed for by him. The EI Court also

made it clear that the question of LEC of appellant as a result of which

byssinosis is left open with liberty to him to take up the matter afresh at

appropriate time.

2. Heard the counsel for the appellant as well as the counsel for the

insurance corporation. In the decision reported in Ramakrishnan’s case a

Division Bench of this Court held that “but if the permanent disability by

itself does not result in reduction of salary, the legislative intent, according

INAP 58/2005 -:2:-

to us, is that the disablement benefit cannot be granted so long as such

disability did not affect his employment. If the employment injury did not

affect the loss of earning capacity in view of the continued employment of

the insured person with usual pay and allowances and periodical increments,

the intention of the legislature is that disablement benefit cannot be granted

to such a person”. In the light of this decision and applying the dictum laid

down in that decision to the facts of the present case it is crystal clear that

the applicant/appellant herein continues to be in employment and is getting

more wages as remuneration and therefore the principle laid down in the

said decision will squarely apply and he will not be entitled to any benefit at

this stage as observed by the E.I.Court.

3. Learned counsel for the appellant had cited before me the decision

of a Division Bench of this Court in Vasudevan Nair v. Regl.Director, ESIC

1992(LLJ) 359. It was a case where the Division Bench was considering

the question regarding the correctness of the determination of the disability

by the medical board and the competency of the E.I. court to decide the

question of disability. In paragraph 10 there is a reference to the fact that

“why he was able to get a higher remuneration and what are the

circumstances which made it possible for the insured worker to get a higher

remuneration were not adverted to by the Employees’ Insurance Court”.

INAP 58/2005 -:3:-

First of all the subject matter in that case or the point that arose for

determination was not the question that has been considered by the

Division Bench of this Court in 2000(2) KLT 538. As far as that case was

concerned, it was regarding the mode of deciding the question of disability

that was considered by the Division Bench. The said decision does not in

any way help to substantiate the contention of the appellant.

Therefore in the light of the decision of the Division Bench in 2000

(2) KLT 538 I hold that the finding of the EI court is perfectly in order and

does not call for any interference. I also make it very clear that the

observation made by the EI Court on any subsequent development is left to

be decided at appropriate stage in appropriate proceedings.

INAP is disposed of accordingly.

M.N.KRISHNAN, JUDGE

Cdp/-