High Court Rajasthan High Court - Jodhpur

E.S.I.C.& Anr vs Ashok Kumar on 29 June, 2011

Rajasthan High Court – Jodhpur
E.S.I.C.& Anr vs Ashok Kumar on 29 June, 2011


SBC MA NO.1366/2007-EMPLOYEES STATE INSURANCE CORPORATION AND ANR. V/S ASHOK KUMAR
: ORDER DTD. 29.6.2011

1/3

IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR

S.B. CIVIL MISC. APPEAL NO.1366/2007
Employees State Insurance Corporation and anr.

versus

Ashok Kumar

PRESENT

HON’BLE Dr.JUSTICE VINEET KOTHARI

Mr.R.K. Soni,for the appellants.

None present for the respondents.

DATE OF ORDER : 29th June, 2011.

1. None appears for the respondents despite service.

2. The learned counsel for the appellant – ESI Corporation

submitted that the respondent A.W.1 Ashok Kumar – employer in his

statement had clearly admitted vide para 11 of the impugned order

that from January, 1997 to November, 1997, only 8 employees

worked in the establishment, whereas from the month of December,

1997, 11 employees worked. He submitted that therefore, since in the

calendar year 1997 even if for one month, more than minimum

number of employees provided in the Act, namely, 10 employees

worked in the said establishment, the ESI coverage for entire year for
SBC MA NO.1366/2007-EMPLOYEES STATE INSURANCE CORPORATION AND ANR. V/S ASHOK KUMAR
: ORDER DTD. 29.6.2011

2/3

all the employees will have to be done as per Section 2(12)(a) of the

Act which defines the term “factory”, which is reproduced hereunder:

“2(12) “factory” means any premises including the

precincts thereof-

(a) whereon ten or more persons are employed or

were employed for wages on any day of the preceding

twelve months, and in any part of which a manufacturing

process is being carried on with the aid of power or is

ordinarily so carried on.”

3. Nobody appears on behalf of the respondent to oppose

these submissions despite service.

4. From a perusal of the impugned order dtd.20.12.2006, it

appears that even though the said statement of A.W.1 Ashok Kumar

is referred in para 11 of the order, while discussing the coverage of

establishment under the provisions of ESI Act, the presence of

employees over 10 has not been discussed by the learned Court below

while deciding the objections/ application of the employer under

Section 75 of the ESI Act. Therefore, while holding that the

establishment is not so covered and directing the refund of the ESI

contribution to the said establishment, the learned Court below has

not considered the effect of admission of A.W.1 Ashok Kumar in his
SBC MA NO.1366/2007-EMPLOYEES STATE INSURANCE CORPORATION AND ANR. V/S ASHOK KUMAR
: ORDER DTD. 29.6.2011

3/3

statement that in the month of December, 1997 11 employees were

working in the establishment. Provisions of Section 2(12)(a) of the

Act clearly stipulates that on any day of the calendar year, if number

of employees has exceeded 10, then the establishment will be

covered under the ESI Act.

5. In view of this statement and legal position, the

application under Section 75 of the Act deserves fresh consideration

by the learned court below.

6. Accordingly, this appeal is allowed and setting aisde the

order dtd.20.12.2006, this matter is restored back to the ESI Court,

Pali for decision a fresh in accordance with law.

(Dr.VINEET KOTHARI)J.

ITEM NO.115
Ss/-