High Court Kerala High Court

M/S.Rocky Engineering & … vs Regional Director on 25 June, 2008

Kerala High Court
M/S.Rocky Engineering & … vs Regional Director on 25 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA.No. 1285 of 2001(B)



1. M/S.ROCKY ENGINEERING & AUTOMOBILES
                      ...  Petitioner

                        Vs

1. REGIONAL DIRECTOR, E.S.I CORPORATION
                       ...       Respondent

                For Petitioner  :SRI.B.KRISHNAN

                For Respondent  :SRI.TPM.IBRAHIM KHAN

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :25/06/2008

 O R D E R
                   J.B.KOSHY & P.N.RAVINDRAN, JJ.
                         --------------------------------------
                     M.F.A.Nos.1285 & 1287 OF 2001
                         -------------------------------------
                           Dated 25th June, 2008

                                  JUDGMENT

Koshy,J.

Appellant in these cases, aggrieved by the action of the

Employees’ State Insurance Corporation in clubbing two units together

and extending coverage, approached the Employees’ Insurance Court. It

is the contention of the appellant that there are two independent firms.

One was constituted by Ext.P1 partnership deed dated 2.9.1992 and the

other was constituted by Ext.P2 partnership deed dated 5.9.1992. One

firm is doing lathe works and workshop activities of four wheelers. The

other firm is a service centre of Bajaj Automobiles and conducting sale of

spare parts of Bajaj vehicles and the employees in that firm are approved

trained workers from Bajaj Auto Limited. Even though name of the firms

is `Rocky Engineering and Automobiles’ and partners are the same, firms

are doing independent business, there is no connection with each other.

Both maintain separate muster rolls. Ext.P3 muster roll is of the firm

which is doing engineering works and Exts.P5 and P6 are of the other

firm. Further, separate accounts and separate ledgers are there for the

Engineering workshop. Ext.P8 is the factory licence issued to the

Engineering workshop. The activities are conducted in two buildings

MFA.1285 & 1287/2001 2

even though in the same compound. Separate panchayat licence,

separate building tax etc. are there. To support the arguments,

Exts.P1 to P27 were produced. E.I. Court did not agree with the same

on the ground that there is unity of ownership. Unity of ownership of

the establishments is only one of the matters to be looked into. The

questions whether one unit can be treated as part of the other unit,

whether one establishment will exist without the other establishment,

whether employees are transferable from one establishment to other,

whether separate partnerships are there, whether the activities

carried on in both firms are one and the same, whether separate

accounts are maintained etc. have to be considered. We are of the

opinion that all the documents filed by the appellant have to be looked

into. That was not considered. We are of the opinion that the matter

requires more evidence and detailed consideration. In the above

circumstances, we set aside the impugned order and remand the

matter for fresh consideration. Parties shall appear before the E.I.

Court on 6.8.2008.

Both appeals are allowed by way of remand.

J.B.KOSHY
JUDGE

P.N.RAVINDRAN
JUDGE

tks