IN THE HIGH COURT OF KERALA AT ERNAKULAM
MFA.No. 903 of 2002(E)
1. MARUTHI VILAS, WILLINGDON ISLAND,
... Petitioner
Vs
1. EMPLOYEES STATE INSURANCE
... Respondent
2. THE RECOVERY OFFICER, E.S.I. CORPORATION
For Petitioner :SRI.A.V.XAVIER
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :27/08/2008
O R D E R
M.N.KRISHNAN, J.
--------------------------
M.F.A. No. 903 OF 2002
---------------------
Dated this the 27thday of August, 2008
JUDGMENT
This appeal is preferred against the order of the
Employees’ Insurance Court, Palakkad, in I.C. No.84/00. The
applicant before the said court contended that it is not liable to pay
interest in the light of the fact that there was a bonafide dispute
regarding its liability and that litigations were pending in various
forums regarding its liability to pay the amount. Ultimately it has
been decided that the establishment is liable to be covered under the
Act. So the main contention argued by the Learned counsel for the
appellant is that really there was a bonafide dispute regarding its
liability to pay the amount. By virtue of the challenge of the various
orders issued, it should not be directed to pay the interest as claimed
by the ESI Corporation. The matter has come up for consideration
before the Division Bench of this court reported in Cannanore Drug
Lines v. E.S.I. Corporation [2007 (1) KLT 880]. This court held as
follows:
“Merely because the appellant failed to pay
contribution allegedly under a bonafide
impression or belief that the establishment wasMFA No.903/02 2
not covered under the provisions of the E.S.I. Act
cannot absolve the appellant from the liability of
paying interest on the delayed payment of E.S.I.
Contribution under S.39(5) read with Regulation
31A. Neither the provisions in the E.S.I. (General)
Regulations give any discretion to the respondent
to exempt the appellant from the liability to pay
interest on the delayed payment of E.S.I.
Contribution. The bonafide impression of the
appellant that his establishment was not covered
under the provisions of ESI Act or the pendency
of a dispute before the ESI Court regarding the
appellant’s liability to pay ESI contribution cannot
be a valid ground for exempting the appellant
from paying interest in terms of S.39(5)(a) and
Regulation 31A. When the statute does not
provide for any such exemption the respondent
cannot exclude the amount of interest from the
demand made against the appellant.”
In the light of this decision, it has to be held that the
appellant is not entitled to any exemption from paying interest. I do
not find any ground to interfere with the decision rendered by the EI
Court. Therefore the appeal lacks merit and it is dismissed. But I
make it clear that the instalment facility extended by the EI Court will
hold good and let the first instalment commence from 1.11.08.
M.N.KRISHNAN, JUDGE
vps
MFA No.903/02 3