High Court Madras High Court

K. Subramoniam vs The Employees State Insurance on 13 February, 2004

Madras High Court
K. Subramoniam vs The Employees State Insurance on 13 February, 2004
       

  

  

 
 
 In the High Court of Judicature at Madras

Dated: 13/02/2004

Coram

The Hon'ble Mr.  Justice P.  SATHASIVAM
and
The Hon'ble Mr.  Justice S.R.  SINGHARAVELU

Civil Miscellaneous Appeal No.928 of 1996

K.  Subramoniam
Proprietor
Thangam Theater
Nagercoil.                                              ..  Appellant

vs.

1.  The Employees State Insurance
Corporation rep.  by its
Regional Director
Regional Office
143 Sterling Road, Madras 34.

2.The Deputy Regional Director
The Employees State Insurance
Corporation,
1-B, Old Post Office Street,
Tallakulam, Madurai 625 002.

3.  The Insurance Inspector Employees State Insurance Corp.,
45/2A High Road, Tirunelveli.           ..  Respondents



                Civil Miscellaneous Appeal is filed under Section  82  of  the
Employees  State  Insurance  Act,  1948  against  the  order  and decree dated
24.04.1996 passed in ESIOP.No.5 of 1990 on  the  file  of  Principal  District
Judge, Kanniyakumari at Nagercoil.

!For appellant :  Mr.  G.  Ananthakrishnan
                for M/s.  T.S.  Gopalan & Co.,

^For respondents :  Mr.  Jayakumar
                for M/s.  Radha Srinivasan                                 ..

:JUDGEMENT

(Judgment of the Court was delivered by P. SATHASIVAM,J.,)

The petitioner in ESIOP.No.5 of 199 0 on the file of Principal
District Judge, Kanniyakumari at Nagercoil is the appellant in the above
appeal.

2. For convenience, we shall refer the parties as arrayed
before the Court below.

3. The petitioner, who is a proprietor of Thangam Theater has
filed the said petition before the District Court under Section 75 (1) and 77
of the Employees State Insurance Act, 1948 (in short “the E.S.I. Act”),
praying that his establishment is not covered under the provisions of the
E.S.I. Act and not liable to pay any contribution to the respondents. In
support of the said claim, the petitioner has examined as many as six
witnesses as Pws.1 to 6 and marked Exs.A.1 to A.69 in support of their claim.
On the side of the Employees State Insurance Corporation (in short “E.S.I.
Corporation”), they examined their Officer by name Meenakshi Sundaram as RW.1
and marked Inspection Report dated 09.0 1.1990 as Ex.B.1. The learned
Principal District Judge, on consideration of oral and documentary evidence,
refused to accept the case of the petitioner, consequently, dismissed the
petition. Hence, the present appeal before this Court.

4. Heard the learned counsel for the appellant as well as
respondents.

5. After taking us through the order of the learned Principal
District Judge, the learned counsel appearing for the appellant submit that
though the Inspection Report dated 09.01.1990 P Ex.B.1 refers 20 persons under
employment with the petitioner, in this appeal, he is concerned with the order
passed in so far as five Carpenters, ranked in Serial No.15 to 19.
Accordingly, we are not concerned with persons ranking 1 to 14 and 20 in
Ex.B.1. In the light of the limited issue, there is no need to refer all the
factual details which are applicable to 20 employees.

6. According to the learned counsel appearing for the
appellant, Serial No.15 to 19 never worked as Carpenter with the petitioner
Concern and the voucher dated 01.08.1989 annexed with Ex.B.1 does not support
the stand taken by the Insurance Inspector, E.S.I. Corporation, Tirunelveli.
A perusal of the voucher annexed with Ex.B.1 specifically refers Carpenters P
5 Numbers. It further shows that a sum of Rs.1,090/- was paid as wages to
them on 01.08.1989. It also shows that the said amount had been debited in
the account of Thangam Theater, Nagercoil P petitioner.

7. RW.1 is the E.S.I. Inspector, who inspected the
petitioner’s establishment, namely, Thangam Theater on 10.01.1990. The fact
that RW.1 had inspected the establishment on the said date is not in dispute.
It is the evidence of RW.1 that at the time of his inspection, 14 persons were
actually found working in the Theater, another 2 persons were found working in
the theater and 2 persons in the Canteen. According to him, on verification
of the records produced by the petitioner, it was noticed that on 01.08.1989,
more than 20 persons were employed in petitioner’s establishment. His enquiry
revealed that 14 persons were employed in the Theater; 5 persons were employed
for doing maintenance work; one person is doing painting work and two persons
were employed in the Canteen. Ex.B.1 is the Inspection Report prepared by
RW.1. RW.1 has also produced xerox copy of the voucher, which is annexed
along with Ex.B.1. Based on the same, the respondents have claimed that from
01.08.1989 the petitioner establishment is liable to pay contribution as per
the provisions of E.S.I. Act.

8. No doubt, on the side of the petitioner, the Proprietor of
Thangam Theater was examined as PW.1 and 5 more persons as Pws.2 to 6. As
said earlier, we are concerned with 5 Carpenters. Hence, we are not referring
the statement made by witnesses with reference to others. PW.6 – Assistant
Manager of Thangam theater had deposed that one Jayakumar has stitched cushion
to the chairs and the same had done at the shop of Murugan, who had actually
manufactured the chairs. He admitted in cross examination that additionally
191 seats were added during the year 1989 and the chairs were manufactured by
the Carpenter Murugan within 1 ? months., Though PW.1 and PW.6 specifically
dispute the claim made in Ex.B.1, as rightly observed by the learned Principal
District Judge, inasmuch as RW.1 after gathering various particulars from the
documents produced by the petitioner at the time of his inspection, prepared
his Inspection Report Ex.B.1, there is nothing to disbelieve the contents of
the same as well as his evidence as RW.1. RW.1 had only discharged his
official duty by making an inspection and prepared the report Ex.B.1, based on
the materials / ledgers produced by the petitioner, in order to bring the
petitioner establishment under the coverage of E.S.I. Act.

9. It is also seen from the order impugned that on
appreciation of oral and documentary evidence let in by both side, after
accepting the evidence of RW.1 and Ex.B.1 , the learned Principal District
Judge came to a specific conclusion that the carpentry work was being done in
the theater itself. In the light of the stand taken by the petitioner, we
also perused all the relevant documents, including voucher, Ex.B.1, evidence
of PW.1, PW.6 and RW.1 and we are satisfied that RW.1 has prepared his report

– Ex.B.1 only on the basis of the records maintained by the petitioner. Since
the respondents, particularly RW.1 has established their stand by giving
adequate reasons and materials, the learned Principal District Judge rightly
approved the same, we are of the view that there is no need to refer the
decisions relied on by the learned counsel appearing for the appellant. When
the facts are clear, there is no need to traverse to the decisions. Inasmuch
as interference by this Court as per Section 82 (2) of the E.S.I. Act, is
only on substantial question of law, in the light of the above discussion and
of the fact that the learned Principal District Judge considered and confirmed
the factual conclusion arrived at by the Officers of the E.S.I. Corporation,
we do not find any valid ground to disagree with the same. On the other hand,
we are in agreement with the said conclusion. Consequently, the appeal fails
and the same is dismissed. No costs.

Index: Yes
Internet: Yes

kh

To

1. The Prl. District Judge
Kanniyakumari at Nagercoil.

2. The Record Keeper
V.R. Section, High Court,
Chennai.