High Court Kerala High Court

The Assistant Director vs Kunhikannan Jewellery on 6 November, 2006

Kerala High Court
The Assistant Director vs Kunhikannan Jewellery on 6 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Ins APP No. 49 of 2005()


1. THE ASSISTANT DIRECTOR,
                      ...  Petitioner

                        Vs



1. KUNHIKANNAN JEWELLERY,
                       ...       Respondent

                For Petitioner  :SMT.T.D.RAJALAKSHMY, SC, ESI CORPN.

                For Respondent  :SRI.U.K.RAMAKRISHNAN

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :06/11/2006

 O R D E R
                      J.B.KOSHY & M.N.KRISHNAN, JJ.

                     ------------------------------

                        Ins.Appeal NO.49 OF 2005

                     ------------------------------

                         Dated 6th November, 2006



                                  JUDGMENT

Koshy,J
.

Respondent was running a Jewellery at Kannur. It

was covered under the Employees’ State Insurance Act with

effect from 1.6.1998 and respondent was paying regular

contributions. The Inspector of the Employees’ State

Insurance Corporation inspected the respondent establishment

at Kannur and found that there are three other units in

various other places, that these units have got unity of

ownership and functional unity and that they should be

covered. The Corporation issued notice and demanded

contribution from 1.11.1994 to 28.2.2001. The first

respondent approached the Employees’ Insurance Court. The

Insurance Court found that the establishment was covered with

effect from 1.6.1998 correctly and admittedly there was no

dispute between the appellant and the first respondent

regarding any contribution payable after 1.6.1998. The whole

question is whether clubbing is correct or not. According to

the Inspector, he did not visit any of the other three units,

but, only visited the unit at Kannur. He also stated that

the amount was calculated on the basis of Employees’

Provident Fund Records. But, persons who were covered under

the E.S.I Act due to the limitation of salary purpose during

the relevant time were also covered under E.P.F. Act. Those

Ins.A.49/2005 2

three units were covered under the E.P.F. Scheme as

separate units. The Insurance Court found that the

Inspector was not able to show that there was any

functional unity or ownership unity during the period in

question and amount calculated was also not after verifying

the entire records, but, only the E.P.F. Records. Hence,

the demand was set aside. The court also observed

incidentally that no social security of anybody is

accomplished by demanding retrospective contribution.

Without inspecting the books of accounts and without

visiting the other units Corporation decided to club the

other units and treated other units as parts of this

establishment. The other three units were independent

establishments, but, those units were not employing

required number of covered employees for the purpose of

coverage under the E.S.I. Act during the relevant time.

We agree with the Insurance Court. Hence, there is no need

to interfere with the order.

The appeal is dismissed.

J.B.KOSHY

JUDGE

M.N.KRISHNAN

JUDGE

tks