IN THE HIGH COURT OF KERALA AT ERNAKULAM
Ins.APP.No. 47 of 2004()
1. REGIONAL DIRECTOR,
... Petitioner
Vs
1. P.G.PARAMESWARA IYER & SONS,
... Respondent
For Petitioner :SMT.T.D.RAJALAKSHMY, SC, ESI CORPN.
For Respondent :SRI.A.M.SHAFFIQUE (SR.)
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :08/06/2009
O R D E R
K.M.JOSEPH & M.L.JOSEPH FRANCIS, JJ.
——————————————————–
INSURANCE APPLICATION NO.47/04
——————————————————–
Dated 8th June 2009
Order
JOSEPH, J.
In an application filed by the respondent, the Insurance
Court disposed of the same by holding that the respondent is
not liable to pay contribution on unloading charges. This is on
the basis of the decision of this Court in ESI Corporation v.
Babu Rao (2003(3) KLT 805).
2. We heard the learned counsel for the appellant and the
respondent. It is common case that the Apex Court has
disposed of the appeal filed against the decision of this court
mentioned above and it took the view that the matter has been
decided with the junction of the State Government and the
Committee. We respectfully follow the same, allow this Appeal
and set aside the impugned order and the matter will be redone
with the junction of the State Government and the Committee.
K.M.JOSEPH, JUDGE
M.L.JOSEPH FRANCIS, JUDGE
sta
INS.APPLN.47/04 2