IN THE HIGH COURT OF KERALA AT ERNAKULAM
Ins.APP.No. 61 of 2010()
1. S.RAMADEVI
... Petitioner
Vs
1. THE REGIONAL DIRECTOR
... Respondent
For Petitioner :SRI.M.V.THAMBAN
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :08/02/2011
O R D E R
M.N. KRISHNAN, J.
= = = = = = = = = = = = = =
INS.APPEAL NO. 61 OF 2010
= = = = = = = = = = = = = = =
Dated this the 8th day of February, 2011.
J U D G M E N T
This appeal is preferred against the order
of the Employees Insurance Court, Kollam in
I.C.19/05. The crux of the dispute between the
applicant and the Corporation is with respect to
the number of employees which will directly
decide the question regarding the coverage of
the establishment. If there are 10 or more
employees the establishment will be covered
under the provisions of the E.S.I.Act. According
to the applicant the total number of employees
are only five whereas according to the Employees
State Insurance Corporation it is 11. Now the
Hon’ble Supreme Court in the decision reported in
2009 (3) KLT 946 (SC) Fertilizers and Chemicals
Travancore Ltd. v. E.S.I. Corporation and other
INS.APPEAL NO. 61 OF 2010
-:2:-
cases have made it very clear that when a
dispute regarding a fact which will have adverse
effect on the employees, the employees or the
representatives of the employees should be
impleaded as parties and they should be heard
before a final decision is taken in the matter.
Of course the establishment had impleaded five
persons about whom there is no dispute regarding
the employment. The dispute is with respect to
the other six more persons who are alleged to be
employees. So interest of justice requires that
those persons whose names are mentioned in
Ext.B5(a) report are also impleaded and the
matter be heard afresh after affording equal
opportunity to all concerned to produce both
documentary as well as oral evidence in support
of their respective contentions and then the
matter be disposed of in accordance with law.
INS.APPEAL NO. 61 OF 2010
-:3:-
The E.I.Court is directed to issue notice to the
parties informing the date of appearance.
M.N. KRISHNAN, JUDGE.
ul/-