High Court Kerala High Court

P.T.Varghese vs E.S.I.Corporation on 11 February, 2009

Kerala High Court
P.T.Varghese vs E.S.I.Corporation on 11 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4409 of 2009(Y)


1. P.T.VARGHESE, INS. NO.326972,
                      ...  Petitioner

                        Vs



1. E.S.I.CORPORATION, REPRESENTED BY
                       ...       Respondent

2. JOINT DIRECTOR, E.S.I.DIVISIONAL OFFICE,

3. REGIONAL DIRECTOR, E.S.I.CORPORATION,

                For Petitioner  :SRI.V.MANOJ KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :11/02/2009

 O R D E R
                        ANTONY DOMINIC, J.
                   -------------------------
                      W.P.(C.) No.4409 of 2009
              ---------------------------------
            Dated, this the 11th day of February, 2009

                            J U D G M E N T

The petitioner submits that he suffered permanent disability

and that benefits arising therefrom as provided under the Employees

State Insurance Act were ordered to be given to him by the EI Court

as per Ext.P1 order. Accordingly, the petitioner has been receiving

the benefits.

2. While so, the petitioner made Ext.P2 claim on the ground

that subsequent to his becoming eligible for the benefits, there has

been periodical revision in the benefits, and that he should get the

benefits of such revisions. On that basis he raised a claim for

arrears of Rs.3,17,367/-. It is seen that Ext.P2 representation has

been considered and by Ext.P3 reply, the ESI Corporation has

informed the petitioner that there has not been any revision as

claimed by the petitioner. Ext.P3 also shows that this position was

clarified to the petitioner on previous occasions. It is challenging

Ext.P3, the writ petition is filed.

3. As noticed, the claim of the petitioner is for the benefits

WP(C) No.4409/2009
-2-

of the revision of ESI benefits, and this claim can be sustained only

if the petitioner is able to establish that there has been revision in

the benefits. No material has been produced by the petitioner in

support of this contention. In that view of the matter, I have

nothing to conclude that the stand taken by the respondents in

Ext.P3 rejecting his claim is erroneous.

The writ petition fails and is, accordingly, dismissed.

(ANTONY DOMINIC, JUDGE)
jg