High Court Punjab-Haryana High Court

Modern Food Industries (India) … vs Employees State Insurance … on 18 December, 2008

Punjab-Haryana High Court
Modern Food Industries (India) … vs Employees State Insurance … on 18 December, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA
              AT CHANDIGARH


                                   F.AO. No. 329 of 1986
                                   Date of Decision : December 18, 2008



Modern Food Industries (India) Limited
                                                           .....Appellant
                                Versus

Employees State Insurance Corporation and another
                                                        .....Respondents


CORAM : HON'BLE MR JUSTICE T.P.S. MANN

Present :   Mr. Ashim Aggarwal, Advocate
            for the appellant.
            Mr. Ajay Pal Singh, Advocate for
            Mr. B.S.Bhalla, Advocate
            for respondent No. 1.
            None for respondent No. 2.


T.P.S. MANN, J.

Petition under Section 75 of the Employees State Insurance

Act, 1948, filed by the appellant for challenging the assessment order

passed by respondent No. 1 under Section 45A of the Act, was

dismissed by E.S.I. Court, Chandigarh on 27.1.1986 which order stands

challenged by way of appeal under Section 82 of the Act.

In its petition, the appellant had stated that it had entered

into a railway booking and forwarding contract with Rajinder Kumar,
F.AO. No. 329 of 1986 -2-

Proprietor, Him Soft Drinks-respondent No. 2, who used to book and

forward the appellant’s goods, i.e. bread, from Kalka, besides supplying

some packing material to the appellant. Said respondent did not carry

out any function in the premises of the appellant. A letter dated

28.9.1983 was received by the appellant from respondent No.1,

i.e. Employees State Insurance Corporation (hereinafter referred to

as ‘the Corporation’), which was replied by the appellant. On

26.11.1984, the appellant received a letter from the Collector,

Chandigarh from which it learnt that its plea stood rejected by the

Corporation and the amount assessed under Section 45A of the Act had

to be paid by the appellant. The said assessment was illegal and

unlawful.

In its reply, the Corporation averred that the appellant had

given a copy of the agreement at the time of inspection, which the

appellant had entered into with respondent No. 2 and in view of the

same, the appellant was liable to pay contribution because the packing

was done in the factory and even if some process was carried out

outside the factory, that was under the supervision of the appellant.

Therefore, the appellant, being the principal employer, was liable to

pay contribution.

Respondent No. 2 also filed a written statement wherein it

was stated that no part of the contractual obligations was carried out in
F.AO. No. 329 of 1986 -3-

the premises of the appellant and the entire work done at Kalka over

which the appellant had no control .

Learned Insurance Court, on the basis of the evidence led

by the parties, framed the following issues :-

1. Whether the respondent No. 1 is not
entitled to receive the amount in dispute
from the petitioner. OPP.

2. Whether Col. Sukhjit Singh is competent
to file the present petition. OPP.

3. Relief.

After going through the evidence, Court below held that

the Corporation was entitled to recover the amount of contribution

from the appellant. The petition under Section 75 of the Act was,

accordingly, dismissed.

I have heard learned counsel for the parties and perused the

evidence with their able assistance.

The most relevant document on record is the terms and

conditions of the tender floated by the appellant for engaging the

booking and forwarding contract. Same is, Ex. R3, which is proved by

Hardial Singh-RW1. Col. Sukhjit Singh, General Manager of the
F.AO. No. 329 of 1986 -4-

Corporation, while appearing as PW1 admitted his signatures at point

‘A’ on the same. Para 5 of Ex. R3 provided for depositing interest free

cash security of Rs. 5,000/- by the Contractor-respondent No. 2.

Alongwith Ex. R3 was Schedule mark ‘A’. It was mentioned therein

that respondent No. 2 would do the entire process of packing and

loading in the factory premises of the appellant. In such a situation, the

version of the appellant could not be accepted that it had no control

over the working of respondent No. 2 and it was not its duty to know if

respondent No. 2 had employed any member or not in carrying out his

duties as booking and forwarding contract.

In his testimony, Col. Sukhjit Singh PW1 only stated that

respondent No. 2 used to come to his factory only for collecting the

payment and not for any other purpose. According to the appellant, it

used to transport its goods to respondent No. 2 for further transmission

to different places after packing the same, therefore, the appellant had

no connection with the labour employed by respondent No. 2-

Contractor. However, PW1 admitted his signatures on Ex. R1, which

was a report prepared by Hardial Singh-RW1 at the time of inspection

of the record of the appellant, the said report having been prepared by

him correctly from the record shown to him. Col. Sukhjit Singh also

admitted his signatures on Ex. R2, which he handed over to Hardial

Singh-RW1, as per which packing was to be done in the premises of

the appellant by the Contractor and, thereafter, the packed material to
F.AO. No. 329 of 1986 -5-

be despatched to Kalka. The contract included the packing of material,

loading and unloading. Thus, it stands established from testimony of

Col. Sukhjit Singh-PW1 that respondent No. 2 had been packing the

material in the premises of the appellant.

Once the aforementioned conclusions are drawn, the

appellant was legally and validly required to pay the contribution in

respect of the amount of wages and the amounts shown under the head

‘packing and forwarding charges’. The same had been done in the

present case by the Corporation by passing the assessment order under

Section 45A of the Act.

Resultantly, there is no merit in the appeal, which is,

therefore, dismissed. No order as to costs.





                                                ( T.P.S. MANN )
December 18, 2008                                    JUDGE
satish




                Whether referred to the Reporters : YES / NO