High Court Karnataka High Court

M/S Creative Wear Pvt Ltd vs Esi Corporation on 24 February, 2010

Karnataka High Court
M/S Creative Wear Pvt Ltd vs Esi Corporation on 24 February, 2010
Author: V.Jagannathan
IN 'I"§'EI_i IIIGII COURT O19 K[\RNf\Tf\Kr"\ AT B/\NG1\I.,-(.)RI'C

I')a1.(-ad: Tins the 24" day of I-'crb1'11a1'y 20 
BEFORE """'

THE H(7)N'BLE MR.J[_JS"1'E('2E v.lJA(}ANNA'§iHT2§f-E'  

M:.F.A.No.9404/zgidbéfigs}; r  
BE'FWI£EN:   A'  '

M/S CRi%1A'I'IV1i w1«:A1!,Js'1'12m E, A
BANGA1,0R1~:-5.6.0 095:" --. " 
BYITS 1)1RE.cV'T:fQ'I'2 '_  
SR1 SURENDRA 'Agakwm.   '

E81 C0R'i:>0PA'r1'(3N§
_ I3Il\:'NY"I1I'21«:(:'1'()R.

 _ '~.f1;-:33,/Is:9i"'-§s12\;"i3xSs'1M1aA 1~1o1.LA. Am.)

"~ j:'I~'1'i'S MFA 1~'IL£«:1) U/SI£Ci.82(2} 01:" 151$; ACT. 1948.

 AA gxcr./t\mE=,'1' 'I'E~II£ oR.1.)1~_:R I)'I':22/()7/20()6 1-->Ass1.«:1.) IN ESE
 ._;i1'3A::)1,1(:;x'1'10N N089/2002 ON '1':-:}..:: 1'~'I1.,I:«': 01:' THE
 .jij1_)c;1«:. 1:231 COLER'I'. 1_s;\Nc;;A_1..()1z1%:. I")IS2\/EISSENG '1'1-»-11::
' A1>1">1_,1GMEN1f  ' iv  i

This appeal is by  

Limited who was t.hve,---- fcippli'g'ie'ii'i'1.   Court:

in an application filed" i;.r._T;'1'clc3érVf§3«:'<'rI_i&d;-'i'*Z?5 -of the E381 AC1.
(?}1E1l1€i'lgiI1g":.lhé:3:§¥}TdE.1f'pE1SS€(1~~~lillldfifl' Sec-t.i01'1 45A of

the     E381 C0rp0re11'i0n. The

P381 C()l'1I'~', di.sn:iSs:csd'..."ithe appli(:21t.ion filed by lhe

  arici"'ifi-e--:fi(i'€ Ellie appellant is bcl'0rc this

V =(l;'>£;1ii".'--»,_" 

  '":'I'he gisi" of the ()1'der'passed by the ES]

  "C(1f}3()I:E1ii0I'1 antler S{-'.'.("?ii()I'l 4E3~A of 1,hc=.- Am  that". the

"'--af)pe1l21Iit is liable to pay ('.()I'li',i'ib1.:'[.i(.}IE in res}_3ec1 of

' 1'h.C""i' labour ('il'lEiI'g(3S imi'tui'recl while p1..tt.tin§g up the

(T(.)l'lSlI"l,l(.'li(J1l in ivspect of E5('.'('T(")1l(l mm zmcl .~;e(:on(ily

the appc==.l.l:2uii  also lialalv to pay ('()l'}1.I"il_")1Ell(')£l in

je/

'J5



respect: of firssi. uxlit. as wci_.] 1.ow2::1'ds the ia.__bour

(1I%'1e11*g{(=%s involx-'c->d in puttilig up Hm (torlslru(.r1.io.1'I*»rj1'«..1 he

first urm. '['hu$._ for the e1'1t.ire perioci f'1*0m':{._)eL:ér:§'i"3rj'f"" -T '

"£995 to March 1998 the (:.11yl  »v;3s..': iI'2.c.%'t31.*pr.)Vr_;'gVtt3d in the year

E993;"%"iTt.-.T_i's  cfa...~;_s'e- ('.-f"""'r}'1't"§' appeilarlt that the
me11'1zVi'i';1(:t't,.1ring"%«E-1.(*1.i_y%1iTy" Cc)z1m1enced oniy ;from

i)e(.1_er11bc¥i"-. 3 995 'V.='lf"IAL'_l' V(2bE.e1i1'1i11;_,g, 11(?(.rt.%ssa1:"y ]i(".'t'~-.r1('*c etc...

 21-£1.61' {.1-1<~3~appeIia11'i:' s-;c)ug}'1E (r<')\-'ez'a;§c:' of its first unii

'fr_r1t,1'ibu1'i()n was paid by the appeliam.

 from' .1_ 'iL12. 1995.

4. E1:  the-2 case <:)f1'.i.'1c appellant i:i'1af' with the

__inte=:n1.io1'1 E0 stxart 100'-'/ E.'Xp()i'i. ()1'i(:i'1i'(;%d Lmii. {E05}

and af€€t1' 0b1aiI'1i1"1g 1T1c.r(%cs:s211'y a;1pprova} from 11110

2;11,.1t'h()ri1.i<:.*s (?()11(".('fl'I'1()t',.i. 21 st*pa.1";'11'.€: E)11iidi11;;' was pué.

%

3, §



4
up in P101' No.82. Koifariieuzgellzii I:"1(:lus11'i211 Area.

Ba1'1gal()re ant} the (T()l'1S{.l'll('1i()l1 of t1'1mt':1em;:e_:c1'--_V~_fi*'(3i'1f1

1.1.1997 OI1W'c1i'dS and iliie ap=;)ei§a1'1l_ a'i.s;r.>:' Staiftkfd 2

paying c0m"1*ibuti0n even i'1"'b._'I'CSp(?('i.'-HfVS€('T()Ii'1d unit.
(_

from the c()m1'rie:.1é'c>naeiit. . vO['..V"'iV'T:S.' mam.1.fa(?iuring

a(:t.ivit.ies. AHc)weV.e.r._._'--Vt.he_  V2:-i.1--t',h(')1*ities zlfizcr

i11S}3.V€(.'.fii'EgVVifiriiff-1") 'fi\l'S\*<._ At:-11ii-- Sit.uat:céd in P101 No.80 and
SC('.O1'1CI"~.LIl1~iI 53'i--iL£ai.e.(1'"'ii1' Plot No.82. xvem ('if the View

i".hjai' E116: c:(.im_.i9ibLitioil was payabic by Exile apiaeiiaiit

W€i?\/CtI'1_'il'.} ..19£+spe('ti. of the labour (%I'1e11'ges i11c21ir1*ed for

 ~.  second unit. of the biiiiciii-ig and aiiso in

1"é'ssp6 based on the repo1'1. of

ilhc? iI1sp€.(:E',()r. orclei' Ll/S 45»«A was passed on

24.9.2002 (ie%1"r12.1i'1cii1'i;; a1 1'0i.2~1I ('~01iE'rib11i.i01"I of

£-

4.;



'.J9

Rs.2.02.597/n out'. of wl'1é.eh 1' he e()\»'erz1ge in respect oi'

labour charges i1'1eurred in respect of the f'i1's1___Lmi1

was Rs.73,229.8E plus Rs_27.752.68. The 

t'herefo1*e 21gg1'ie\.reci by Eht' said order. (1:.;'§';s1i()hL§d*  '

before the E381 Court andV-IC()'I!I€I"1-fifiidéa'Aiéhéif 

Corporation could not hé.L«\/e'--._ A'den1';1.1.m}t_éc!. 9'

eor1tribuI'_i()11 in respect. of tvhe=.:fi1's1 u;'1i't=fo'1j t}1vev"'p'e'ri()d

from 199395 whe:<"1~._no méi1'111faoL1,;ri1e1g'amivity was

Carried on and the first: 'ur.'i§i'.;i:is€?1,f'-lfiaéi 1101'. come into

existence   oxiiy "«f'1«'o1'5r_'1- 1995 141121: the

firstl L1n_i'£  i'{.':?~3_'V1§1E1lT1LifEl(7E.l11'i}'1g a'1(7t1ivity and as
such. the e()1'1'i':--_1'i1*'j',l:'ii.oi'1--dememded for Eihe period prior

togcoz*11n1e:11E:i.;ijg of maI1L1f'21(ttL1ri11g zlctivity ea1'mo1 be

' «s;L1es1,ai11e.ci"'i~ze1 law.

   far as the C(')I'"Jf.l'ibU1,i(')l"l dememded in

fie-spe«.,e1. '+f; labour e.harges incurred while putting up

n ?;}1}~':° b"ui1di1'1g for second unit is eo11(rer1'1ed. it was

'WVeof1I:e1'1ded before the E81 court. that neither the

9 :e.1ppei1a.m had 2111},-* eontrol or supervision over the

('.0I'1S1E'l,1("ti(.)1'l work nor the seeoml unit i'):.1iEdér1;___>j was

fie

3'

.

(1

c:o11st.ru(t1ed 21:-‘5 pc:-.1″ the dire(:t’io1’|s of the appe-?lla1″1t e11’1d

it was all 1.c)g€%t’}1t?1′ tilrlat of i1’r1dept-:11(ic1’1t vontiractor–.;11’1c1

having rege11*ct to the dt:fi1’1i.t’1’on of ‘c%n1pi(;j.ré(A’.:’*.;ts..

contained in secttion 2{9){ii) of the ES! ‘{:’h’L;.”””V

quc:s;–3tio1’1 of covering the 121b()Ltro1*s”ot’the 1rise’., V’

6. On the other }1_an’d_. ‘}_¢a1’r1ec’i«,(:cr)urisei for
the C()1’pore1tioh sttptpaaiftietiothcf. ().ji’=c:ifc*

.rhp’;tssed by it by
contending that t.he”oolifriljufiotI V~d§j1″f1e111ded was in

fact [3E1’y’E1’hl:€f’ by’::fit.t’1e-?’appcIiéi’11’t”‘and pe1*s(‘)1’1s e.mp1oyt:d

by tom? tCont;,.ré1a:_i’t’:-:)r”phi;-:1j’¢_. within the giefini11ion of

‘en1p1c)ye€§”‘-.213 .<.~.VcV)'n1:é1.–.jnet! in se("t.ion 2{9){ii) of the ES}

and .st.1(3.h'.j""i:}'1e questi(.)1'1 of set'1i1'1g aside the

'"o1f_d'c..rT / S 45uA does not arise.

7. “V’f’j__14ea.1’r1c:d Presiding Offitter of the E81 crourt

in tihe ‘E*;?g}r1t of the evide1″1 Apex Court in

lht’? (“.af:§t? of Rc>g:'(“n121l E”‘)i:*c>(rt'(“)r. ESIC Vs South India:

,9;/»»

.n§

“I

Fitimr Mitts (P) Limited 1’L.’})()!’E(‘d in AIR 1986 SC 1686
is 2-1p])}i(*.ablc-* to title: Exppollzutts (78.86? and tl’1cref()rc the
00nt.1’ibut:i(.)11 scntgllt. by the C01*pc:)re”-1t_i0n pI’!’J}’)t’,t’__E1I'”1d

havillg, I’eg,a1″d to the (fefi1’1it.i01’1 of ‘c>rI1pic)yafG;’.t_:”filth-£3

labourers c”:1g.’–;1g(%(i by the (*(mtrac1101′ are.–u’t§()V’t;*f£E’E;'(3(_E(){-1(:l ‘},.;l r\l”i.t: wa§«.:1i=.

connection with the ‘wiirk ($i7._ x22§;56lte11’1t.
establishment &111d ;’:1.$ 311;:-th’; =t_h’eV’a.pp1ic:at’1m’1A”filed by

the appeilzmt. was dismi’ss211’m:~ci <:01.n'1sc-3} Sri.

N€§'IaSil'i1hE1 H0lta____t_"Qr the resp0nde1'at: Co1'p0:'at.i_01'1 and

' §5{%I'E3'SéC1 ..r_3nti1'e ntaterial on record as wail as the

'.rc§as(:)11s' *}1_ss§ig1'1ttc1 by the it-a1'1'1e.d Presiding ()'t't'ice:- of

the C0t.11't..

9. Le.21r:’1ed c’ou11se=! Sn’. Kanike11’a’j for the

_5appe1iant; (*()1’11encied that the qu<3s1ior1 of payi1:1g

(',()I1[1'ibL11i()1'1 in 1*espec:1 of {"110 ernpit. of t.1″is ‘c:«onsti”u(:tioii ‘i.L.11’rCl”‘1.:V”‘-A”.’V’VaVS.~:I)1.-it.

up by the COI’1tl’E1CT.()I’ at P1oii’i”v«?_\;i'(;._82 ‘c”1I.’i’d.’VV:1’Lh:€I’é:{‘()i’€ the

q11est’iioi’1. o’f”t’h.<–:_ "iab'o.'ii'i1si':ii eiigziged by the (T()I1tl'a()tOI'
comiiiga within .fii,.e"—_aii"abi1. of the dc=:fiiiit'ioii of

Kfiijhpioyee' éiogfs not arise. In this <':oiii'iect.'ioi'i. 1€d_l'I'1€d

'n(_:(iui_isel ..13é:fe1'red to t.h_e €VidE?I'1CTf3 on l'(.'(',()I'd and iii

p'-:<1i_i*'i'.i'"(':i,iu'.!"f'c'ul_' "t;._f)"i1'.iie evidence of tlie appIi(taiii'_ w'it.iiess

AV'v'§ coifitended t.1s':at' the two units are iimaiiy

A' 'ir-2.giepeiiider1t_ of one a1'i()i;hei' in all respec:i;s and the

is also admitied by the official of {line BS1

(.'.O!'p0Tdti()l'1 who was E.'X-':1I}']iI'}€(.i I'.)€f()I"€.' the E81 (.'(')L1l't.
. . W1: . I
Ii. is argued that i;1iei'C is ('.'()H'!I'l1(.)l1 b(.'.tIW'fi?€I'}

the two miits arid the ('.()l'1StI'1l(?1i(')I'} was t2:i.kc?ii up by 2.1

k

u:

[)€(‘CmbeI’ 1998 to 1995 d()(‘i’S not .21.ri5<-* E11'lC1 as V.s~'~-a-.._1_(?E'1.

i'}'1("' (.'omr.ibL1t'.i01"1 d('fi1&1}1€1(,Td 0u1’ (.*h211*ges paid whiie pt1Hi11g7._ :,,:k !. 11[c. ‘

c:0nsl1*uci’.ion of the fir$1 111[1it;’Ji1.séEf’_21–1s().;'<t§i'11.a_1Qt"be"'.

suslailied in Iaw. '£'11e:"efo1"e. t'h»s-.-' i ET1{)L.l'£gI:I§i_?_d 'or'de;-f U!"

the E381 court has to be S"e1 "V22sidcr"'by °2:_lVE()\A'r'*,'=_1'1l__g_f this
appeal.

11. On__th<3 (')_HTlC. 1"–,lTé,1_I1d. "I"c'%31Vr'z'it;m1I

I.)i1jer¢;tt(‘):'{ E:11;)IoyL?S’ $t:ate Il1SL.li’:;’11”}(?(‘ Corpo1″a£i01’1 Vs

Aso:}t1a'”=Inruga F1§L::¥”M_:11s {P} I.im:’1ed [AIR 1986 SC

lihai” a Carefui reading of the

d'(“;?fiI1iV.’!”i(.)l71,~'()f’€i]1p1()yfi?(;” as (‘:0n1.ai;[1ed in S€(.’.IZi0I’1 2(9) of

.’ .. 111163 AC1. would go to .i1’1dicate that even t.h<:é work

Vwhitth is i11cidem..2'-1} or p;'eIimi_1'1a1*y or ('f(')l1I'l(",CI€d with

" the work of the fact.01'y or c:sl::g1bIisi'111'1em. also c.~.(Jmc;:

within the ambit of the said Se(*1.i<:m 2(9) of the E81
Act. 'l'i'1('?1'@f()}'C.. 1'cIyé1'15_{ on t"E":<-r af'()rc'~.~s;.1id (Ec<*§$i<'):1 of the

3:»

',3

Apex Court". 1e.z;11'n(-éd ('()111'1se1 for the C()1*p()m«1;_ic)1.'1_

a1'g_{L,1ecJ I'.h'c.1t. the (;r(.)verage of the 1abo1.1re1's f;,'.I'1§_';,"'£-1._'.¢.V{"t:".'i'w,.l.I!"1A.

pu1.1'i11g___{ up the se(:ond unit bui]di1'1g 1s4._1:;us__,¢_"a11cs._f

proper and so aiso the c?c)xre:r:e:1g"e."of'_iabouh"e.i_1aj'ges

incurred while putting up the limit. buh1'iAd'iI"1g'. V

Co1'pora1.io1'1 has rightly 1'evh¢:{'.I:1_.eEi'eon law
laid down by the Case
and as such, ho e1'ro;f i.mpug11ed
order it;-W-…..At,1'er1t.ic)11 of this

court W(:1:E~.3_V(ZL':_';"1VWi'1 to 1f_e"ie-'xrafgl Vobser"va1hi(_)1'1s of the

Apex;C()u1'1V."inV.t_hee afo'fe.:s_;1-id case and it was further

oom'_e11ei'ed -t1'1a"é' of the building in the

SC'(".i')I"jLi'zLlI"li1.Vi1'1._tI7}C ar:1ja(_re1'1i, Plot 110.82 will have to be

. 'e()n:-:1._19L:ec}, as work i.e. im_:idenI',a] to the work of the

'~appeHé1:it;-._f'"aei()1y and moreover both the umts are

sitfiajecj .u?i1;hi11 the same premises though the plot:

A'I1'u-rnbers are dii'i'eren1':. As such. the empioyees of the

".j:()11tra(2mr do come within the ambit. of sec1'.ion 2(9)(ii}

of the. E381 Act. Therefore. the qu.es1.i()n of

asvault'

"*1"

(:o1’11’ribu1;ion being pa_\_-Fable ~11] respeet of Civil
(:<')1hh for first

Ex

1 .1'

unit and se(_:(.)11::1 u1'1ii._ d(')es not dl'iSC anid f'u–;*ii.l'1<;~r

submi.<ssion made is that £"'he1*c~ is om: (?(i)l}1[.'1)_(4)'1')V'V(f?f)rZ1t?~

g_;"ive11 by the ES}. C01'porat,i01'1 for t.he.;Vf' (jfj

coI1trib1.1t:i0n and as sucrh. this:'i'21c.tf_)'1h' £11'S()-I\_1v'–i.1_1 'hg3y9é?"i:()

be iaken into c(msiderat.i0n ar1ci"h<§nc'e I'.h»c-é'.jilfxiphugileti

order does not require any iht_éz"i'e1*eI1("1e., –

12. In the f.igh*it .0i:.Lt.1é,é:, a”i’1h. (>’f”ii}’f’1g<?, (*iiirj1 n dc>ma11ded in

_..i’espe(%th of the (:i\»-1} work 1.z.1’1c1m’1_.akc1’1 for Elm: SC’.(.’.()l’]d

unit c_:()1″1c’:er1’1<3d._ it is not in disspute b:=é{.wee1'1 the

,9/«

Q!'

ii
[ii] who is enipioyod by or ihroiiggh am
immczdizue employer on the p1'<;*r1'1ises_s.._

of the facjttory or establishment

Lirider the sL1po1'visio1'1 of the pz*i_r;i('t'i*pfal.,._:' 5 ~ '

employer or his agent. on wc)rR"wI'1i:fh in

'is o1'di::ia–1rily pal'! <)f"fi1~e.ywo1'k_..o'f~vEL}1é£1

factoiy or estiab1is1i"meifi't:ior iwh'icj{h

preliminary t'().»i,E1_¢ wori<_ (]*,;:i_rr.ic:'d"on_in
or iracidenlal t.o":_};1c pLir'p0S'e;–'oi' "ghe

factory or' ::.xstab'ii'iéhr1}i'r:rii.-2. or

(iii) whose “s§31y_icre§s -“a1Vr’e-.f_i;s:i.*n porariiy

_1.r:’ri{;_¢ ‘or Eel’ :.(.\;§_.: h.1ffe”_j{()’1iic principal

iy§iimpl”(3y’e19″~b;y T,'[1t:’?W”}3vE’FS()11 with whom
tihé’ services are so lent
orV’1r3t”@or1y”‘hire has Cl1f,(-?1’€-Ed info a

V L.?-f)A’1’1V'{“l”V£!;1(‘I ()f S@1’\/l(‘,(;’.I ”

~__It. is not 3 II1E}.i’I,Ci’ of c:on1.1’ove1’sy bei:wee.1’1

tths Aip~’aiftAi,és ff.aS–~”1′.() the persons empioyed in puliliing up

(toi<1st1j'L1'c:1ii.«–o11 in second unit being not directtiy

.' ..er1f.1p1oyLi:d by the appeliamf. In other words. {he said

"'._i:«;i'u'oL1re1*s were engziged by the c_:z’iI’I’aci.(>1′ to whom

“ihe appellant”. had ei’1t.1’Lisie(i the work of putting up

Ehe (%oii.s:str1:(.:i’iz”n”i oi 1.11:3 seccmd unit. Whc:i.hei” S1.I.(‘.h

$7

if’:

He may 1101″. do a.1’1ytl”1ir1g_{ cglirecttiy for ihc:

cs1ab1ishme111′: he may not do 21iiyi.1’1iiig

staiu1:o1’iiy ob1iga1(‘)1y in the

establishment: he may not even

anything which is primary or nc:c.%c3s;sé1*ryV’~…_::

for the surviva} or smooth rtiiming oi; in

esirablishment or iI]VI’t-3§7_:I’t1:3. “.4i()_.. j”‘i:h_r:3V V A

adve11i,ure. It is en()ugh’gif cmp1’r.’)y:?g§

does some work7v.:1ii(:liK_ié 211′:(‘:’ii1ary.

incidental or has re1eu\}ah(ée_ to \’\;l;:fo}]
the object of ‘t.h_¢ es’1″é.’b’iio.éji3iiie_nI:.. «’S”L11″(:’iiy.
an amezmiy c)’ i’a§.ci1i1yé’» V1:i.)l’2 (31.1 sto me rs
who f_rAeq_ue1i:t..~’~ has

COl’1’ii’ii§:Cv7.Vt1.OYE3.” with i.11o work of the

E’.CSl.E;1b1iSh’ffiCi’iL_.E”–JTEIE? qLies;-;1.io1″1 not

\y}’;«eioIi1.(:1″*.Nii.}ioi1j..’i’ that amenity or facility

{lie eEs£.2;b1ishz11(21’11’ <:2=11'moi be ('.al'l'i€?d on

'b1,ifA~\2vhei:.her such amenity or facility. ever}

« _:"'p_ei'_§phé:3.'a1 may be. has 1101 a link. with {he

\.

es5i::3.bi’ishni<3:1_t ……….. .. { Para: 14. Page:

*394)395)

"The primary test: in the E-§1.lbS1..'dl'1i.iVG(.
(ii1dLESt', being thus wide. the empioyees of
the ca1'1ie<:i'1 and the cycle s'~3E.aI1d nmy be
(tor1"eci1y cies(.~.ri_bed as emp1(')yed in
(?(i)l'1I'1C('.U()I'} Wiih the work of i'.1'1t=;'

est'abiishmenl. A i'1;';21'1'()w<-2:' con:str11('ii(m

fiw

VA9

:7
may be possible but lE1l'gt,'.l' a11'1b.ii' Clearly
imported by a purpose. oriented

interpretation. The whole goal of the

statiie is to inake the principal employer

primarily liable for the insur'c1r1Ce '~

k_indrecE kinds of employees on

premises, whether they are i.here"__iifi'~–..1lief

work or are merely in (é()1firle(i'I:ioi_1l.wit.h_ltlie V '

work. of the esi.ablisl1.mei1t."El:l("':Pcira_t7'

Page: 395 )
"Merely being… 1'"-_e'mploye'Cl—_
connection _ '._lh«:{j' 1 "wl(;«iijl{* of an

vi'E'S'ljj&b£li$l]IfifljlitiIiii"ilSCll7."'di)€S not entitle 21

lpersoii VaIi'–*ie'inployee". He must not

only be e–m'p.lAoyetl._ in (?()l'll1C("l,l()l] with the

worl<.l ol:"'tl'ie lesiiablislinieiil. but also be

;_sliow'n to b"e""eV111p_loyecl in one or other of

~1_'jh~e'i;h"ree categories ment;ioz'1ed in 82(9)."

A ll" Page: 395 }

"Seet.ion 2(9](i] (..'()Vf;'.l'S only
employees who are clireeily employed by
the pl'lI"}.('.ip'c1l employer. Even here. tlzere
are expressions wliieh take in a wider
groiip of employees ll'}d.l1 l".l'E'1Clll.i(,)l'lally' so
regarded, but it is iinperal;ive 1"'l1e.1t any
employee who is not' di1'e(_'i'ly' employed lay

$1

55

the principal emp1(:)yer Cannot be }t?§_§ib](‘j”

L111der S.2(9}(i}. In the present case, tl’1_’eWt””‘– ”

employees (.*.01’1eemed are ad1″mtt.edly.§V_’1it)t5.’

di1″e(‘.t.ly employed by the

p1’c)p1*iet.01’s”. (Para: I7. Page’.'”395t} .3 V’

“‘I’herefore, \2sre,__ n’1cjV+;_§ ci(>\t*-;»1’i” {Q

S.2{9)(ii}. Here agaitif-»t:AEie IangLzztggee-3t.1s§eti

is extensive and ci’1’..i’f”1′;1.~:3ieye V”;’_m21gi1’1 mixrcfly

embracing aI1″”‘}.)()ssi_bige} éi.}1:e:”1.1h2t14i\res of

employment. ,by_ or ‘t.’h1’t3″L:.1g’h an
indepc5’1id’~:I-‘R. er”:1p1€0y”e1*.”” I.V1V1’—$t1r_?.1.”..: eases. the

“p1*ti:icr1p:311″””‘E111’p.1t’t)yérf’ ‘ V. ‘he1:~:§ no direct

~e’r’1″‘1’p!_(:)’_\;7m c3’1*;i;t”‘– –:re’l:~1t:i0h”si’1 since the

V3.fA’i11’m’1edia{‘e,_enip1t5’ye1″” of the employee

(Yt’)i1(.’G.l”[1€(1 Stimeh one else. Even so,

«..sL1(:’h”:1n ’emplhoyeie. if he works (21) on the

2;:-remises”‘0f*”t.he establish11’1er1t_ or (b)

»:_1r3det1’«”‘vthe st.1pervisi(;>n of the p1’§n(:ipa.l

“eni;p1c>3;’ei~ of his agent “on work which is

Q1*dJrfa1″ily part of the work of the

” _e_s-i~i4ablisl1111e.11t. or which is p1’e!iminary to

the work (ta1″z’ied on in or i1’1()ic1ent’,a.1 to the
purpose of the establishment”, qttz-z1iI’ie,.sf
under S.2(9)(ii). The plttrality of persons
engaged in various aCtivi1’ies who are
brought into t’1’1e ciefi1’1:’1″it_)11a.11 net is wide

a1’1::i considerable: and all that is;

12)
r’1e(:t:sSa.1’y that the cr11pl()yce be on {.110
pmmises or be under the s1.1pe1’visi0n of’
the prillcipal cmpl()yc-?1″ or his agclit.
AsSL.11I1iI1g that the last’ part of
qL1a1ifi_es both these ca.E’e.gories, all t:I<; $t
needed to satisfy that req3.1.i,r¢_n1e1j:t',"i's*–.i§}';::ii-'~~.
the work done by the <=2r:1,j;)1c:)yJ(:§§:

(21) s1,1cl1 as is ()rc1i1'»1Ta_1"iiy 4{'r<1 ()'i.–..1'1ecéo$sa'j"i'1y
nonwstatutorily) '
est,ab1ishmer1t.;__ or

p1'elimi_nd1y _ t;'Ef1e; of the

eStiabIishmer1t:. 0r"{.g;) jus3'i=. lnéjiidksntal to

the pgrgvcyse of§_t:h(:, …….

PCira.5 18. )
In ._(:)«’e.’;.LljV'(.%.’_..’1?Vtit4;3_:j:””2Ele(:t1’i(‘: Supply C(‘)1″p()1’e.1i.i()1’1

Li1j:1–it.£-:d Vs .. S”Lj1b.h21::§h E:1m1cn~a Bose (1992 (80) EUR

.301.) E*{if1r:f:’!.pex while cIe211i1*1g with section 2(9)

V “Th6 immediatie empl()yer. insi.211T1t.ly._
ele0i’:1’i(:a1 (‘r0m.1″21ct.o1’s. (.”c11l’1 by
statL1.t01’y Compulsion 1’1s:~ver be the agent’.
of the principal employer. If SLl(“.h a
1″eIati()r1ship is pe1*n1i1″ted to be establ1’sI”1cd

N would not only .sult.. An ‘c1g(i’.l’1l._ though bound to
exercise his 2-1utl1(‘)a’ii,y in dC(“.()I’da.I1(‘.(.’ with
Gall lawful i11st;ructions which
givexi to him from time 10 time
principal. is not subject, i;A».i1_.s

the direct coniirol and s:LiipL«r3f\»’.isii()4il’1..”O-fl

principal”. (Para: I4; )

16. It is ihr:«re.i'()rtf..~'(%lc{;1r VVf.’__'()1’I} ‘tins. aforeésziid
iiit.e1’pretaE.ion given bylli.h€7’Ap¢X’-.C,Q’L:rt (:()1icemi11g

the C1f3fi’I1lt.i§)il'()li’7€I’£”l:piO5}=l€l§3′. ()’V.:”d:fSl’ to fall within

secttgion ‘{9}_V(ii}.iV’§.’ii. ‘iio establish that the

work L1’1’1.d(erl:zil{c:_1j”~2mc1 U16′ eniployee coricernezd

wzgxs c§11g2iged’iici’ walk: at the pre.mis<-gs and secondly

' «_L:"i1dé,if' lT,1:LC_SLI§)€}'\-'iSl0I'l of tlie prii"1(:ip21l employer. in

"l:._l_1(_':"'v('é1vS:(i.t"v£i'l' persons eiwgaged by iiidepeiidem

(5'ui1t.i"£1'(::€¢:i'i*. lhe said iiidependeni c()iii.i'a.c.:tor

A .*!3L1til:(§1y iiidependem of any Control or imerference

laiid merel_\,-' unciei't:akc:s in pr<3clL1(te a specified result.

by (?ni1i)l03ri1ig his own means {.0 p1'(,)dL1CE:' l.l"1dl' result.

'b

-u

’31

17. ‘Furt.he1′, 2’1 Division Berieli of this C()u1’t

also while dealing with cEefii’1it.ion oi “e1npI(“)y(:<;." uiidel'

Section 2(9) of the ESE Act in MFA No.2s46'/'9s7%%«sang

other cases has held by referring to tjfie :;1i'(ii*esaiiVfi£e

decisions that for 21t.t1'a1eting 2[9}{i'i}"1*he pre:ia oi

the condition preeedeiit is tha4t.__1’.’he c:1,.i”i_»_t 1misi:_ii-::1ci~_

that the job work e2m1*1.1s{‘edVt() the._e(:>ni=i~g1iit'()fs was
being executed by hi’s~~.e_rr1p’1Vyeesfs’ 1,;i*i~de1′ t,h€V SLip€I’V1’Si0I1

of the principal emp10iyAe1” .-ai’iie.f;.ffiferring to the

Apex (.Tc)i.11*i.”‘s?1 V-..:;’_*isiim 2:11;’ CESC’iv1.4iIi1itt7d Vs Subhash

C11&1i1}Ci1’£_1.’i’E3fC”E1″‘G’d eairlier. the I.)ivisi<)1'1 Bench
ultimately» 11e£d"".VA't.I*17a;–!,_ééif an outside agetiity/job

('tgn§1t:'i'e1r'?t.c)rs'"is._br()ugl1t to carry out the work. it eamiol

"be nzaiefi. i–Ifi€i~1,. ihere is an act' of supervision on the part

2 (ji7.4t.'heV p'rm<_:;p'ai empioye 1'.

If the aforesaid principles are applied to

‘ base on hand. no evidemre is f()rth(:<)ming before

the ES! court'. 10 show that the <etont,ra<:1.or to whom

the appeliam. hacl em.i*i.1stec} the wmk of pm'.1.i:'1g up

the (',OI'}S{.1'1.1('UOH oi' buiIdir1;_§ (?a1*1'ied the work under

/5%,»

,_,./

24
Linlitecf 111eret'(i)1*c was e*r1″<)1'1e('):.1..s h£1ViI'}§__{ If-:_:',{a1'd to the
1'":;:1ms and (.:irc1.1I11star1ces 0ft'.11e (2159.

19. As far as the Co1’1t:ribut:i0n ,i1″1._

respect: ()ft.I’1e (Y()1′}StI’Li(‘.’I.i()I’1 work t.akeI1..L1{_5 ‘f()1*–._pu4tt.in’g

up the first unit building (to1’1AcCr1i*;§ci’.4_21$’–a1»r:§éLdyf

s1:21t:ed._ there is no dispnlge t:11at_ the rn»21Vm:,fé1(rt:L£;ri1ig ‘*

eictivity c()mme1’1Ced oniy fi=0_n’1_I)ec’€m_bc:1* 1995 and
the coverage was ‘§’1.j(3’m 1’_.12._I’9£g’5″‘iAn respect of first
unit. ‘i’he1’6E’0_1_’e. t1’1e_q.u €.st:1o1’1.VQ{‘(Et)Vé’fi»n’g the fnslx urlit

L1nder ‘t’1<:.(}»_V _"}").§ft. does not as no

I1'}(i1I]UfE1(?1L1.11'iI1Vg""W218 ca1'ried on during the

yczxr 1993-95' as ('§'z411'izng that p§1"i()d the faC1':0ry itself

A ivas E"-n<)1V"¥.i¢1&'1 (;'.XiS1.€I'1('.(:' and tI'1c1'cfo1'L= the question of

'zany ~né:'e..1;'i1n1fa.Cvi*uring activity being Carrie-rd on does not

a'ris€.._"' -.¥3'L1t: }'1()weve.r Iearnecl counsel for the ESI

.' . C0rpt:n'ati01'1 Sri. Nmasimha Holla p()ime(i 01.11 that

in1pugI1_ed order pztssed 1.:/sa 45–A also ccJ\»'_A1vvi§;w ‘t=hva117’g

the impL1g1’1 “1116 set.’2j21si’d.r3’. E11 ‘i’1r.3″

entirety but at the same i.’ivz]’1″021s t’1’1–eE.S_”I_= (rt:.>1.1r1’ has
not gone into th19a1:Li'()n 10- i;é1″1.4;t.. steps if it is foLmd_ p1=6pe’r

()1);’\}c:1ti;1″i(;:211’io:1V of he reco1’ds n1e1im”.amed by the

,1 ‘app!-:11ai1’1t’A’i;h21I. there was civil 00nst,.1″u(.:ti()I1 put: up

‘”si;’i_*1a:5€~.§1’11e11t to 1.12.95. The appellam is at

1’ 1:Ju4_1fpo$e.

lib4″ert,.yAt:0 p1″0du(:e 1’eleve:111t. reco1’ds for the af’0I*esa1’cf

x}

1-!

ff:

In the 1*esu1i’._ the appeal i$ a1_1l<_)\w(:1 21.l'.1'(i'~_ih_c-.*

impugned orcier of the ES} C<')rp1*at’.i<_)n is 'c'{5§i=fijj(1 _

Sdfi;

Dvr: