High Court Kerala High Court

The Deputy Director vs Traco Cable Company Limited on 27 September, 2010

Kerala High Court
The Deputy Director vs Traco Cable Company Limited on 27 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Ins.APP.No. 5 of 2008()


1. THE DEPUTY DIRECTOR,
                      ...  Petitioner

                        Vs



1. TRACO CABLE COMPANY LIMITED
                       ...       Respondent

                For Petitioner  :SRI.T.V.AJAYAKUMAR

                For Respondent  :SRI.E.K.NANDAKUMAR

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :27/09/2010

 O R D E R
                           K.M. JOSEPH &
                         M. C. HARI RANI, JJ.
                  -----------------------------------------
                     INS.APPEAL NO.5 OF 2008 A
                  ------------------------------------------
                   Dated this the 27th September, 2010.

                                JUDGMENT

K.M. Joseph, J.

This is an Appeal filed under Section 82(2) of the Employees’

State Insurance Act, 1948 (hereinafter referred to as the Act). The

appellant challenges the order passed by the Insurance Court in

I.C.No.111 of 2003 which is an Application filed by the

respondent herein challenging the proceedings under Section 45A

of the Act. The proceedings under Section 45A arose from a

demand made for additional contribution from the respondent for

having paid certain sums to its employees by way of production

incentive for the period September, 1999 to March, 2000. The

respondent is a Public Sector Unit of the Government of Kerala.

The substantial questions of law framed are as follows:

INAP.5 OF 2008 2

“(i) Whether the declaration made by the

learned EI Court that the production incentive paid by

the applicant is not wages and hence no ESI

contribution is payable in this regard and all the

findings made in its support are not erroneous,

perverse and against the definition of wages under

Section 2(22) of the ESI Act ?

(ii) Whether the production incentive compelled

to be paid by the applicant to the employees on the

basis of an agreement arrived at between the

Management and Union is not a contract of

employment express or implied and would it not come

within the definition of wages under Section 2(22) of

the ESI Act ?”

2. It is the case of the respondent that the amounts paid by

way of production incentive to its employees was a voluntary

payment under a voluntary scheme unilaterally initiated by it. It

bagged an order from the BSNL. The contract with BSNL

provided that if the respondent did not honour its commitment

under the contract within the time limit, it will have to pay

INAP.5 OF 2008 3

liquidated damages. According to the respondent, it approached its

employees and laid the facts before them. They were not

agreeable, going by the averments. We will extract the case set up

by the respondent before the Court in regard to the matter as

follows:

“5. It is submitted that during the year 1999, there

was more orders from BSNL which were to be

delivered within the specified time failing which

company has to pay liquidated damages. In spite of

the repeated requests by the applicant, the workers

were reluctant to give more production as according

to them, the norm fixed only need be given. The

applicant took up the issue with the unions and the

unions insisted that more production can be given

only on payment of incentive. The management was

constrained to pay incentive based on the production

given by the workers. The payment of incentive was

only for a particular period and on attaining the

target, the payment of incentive was stopped. The

stoppage of incentive also was accepted by the unions

as well as by the workers. This itself shows that it was

INAP.5 OF 2008 4

never a service condition and the decision to pay

incentive was only to encourage the workers to give

more production.”

Consequent upon the same, it is not in dispute that the respondent

proceeded to issue a Notice. The terms of the said Notice are as

under:

“TRACO CABLE COMPANY LTD.

             Panampally Nagar, Kochi

     No.15/P&A/2926                               7th
                                           October, 1999

                          NOTICE


The Management is pleased to introduce an

Adhoc Incentive Scheme for the JFDC unit, Thiruvalla

with a view to enhance production and execute the

order received from the Department of

Telecommunications in time. Timely delivery will

ensure proper share of orders from DOT in the

coming year which is very important for the growth of

our company. As per the scheme, incentive will be

paid on monthly basis for a minimum production of 1

LCKM of cables. Incentive rates for attaining various

INAP.5 OF 2008 5

production ranges are as shown below:

     Monthly production        Incentive in
     in LCKM                   Rs./p.m.        Remarks
                              Per employee

     _________________         ______________   _______________
     1.00 to 1.04              250              In the case of
                                                   the
     1.05 to 1.09              350              difference
                                              between the
                                              slabs, the
     1.10 to 1.14              500              incentive
                                              corresponding
     1.15 to 1.19              650         to the lower slab
                                           will be applicable
     1.20 to 1.24            1,000

     1.25 to 1.29            1,300

     1.30 & above           1,500"

     Eligibility for Incentive:

1. The incentive will be given in full to all
employees working in the factory side except those
belonging to the ministerial category.

2. Employees belonging to the ministerial category
as well as other employees attached to the
administrative office will be given 75% of t4he above
incentive.

INAP.5 OF 2008 6

3. A minimum of 22 days attendance (including
eligible leave) is required for getting the above
incentive.

4. For those employees having attendance above 15
days and below 22 days (including eligible leave) will
be getting only 50% of the above incentive.

5. Those employees having attendance below 15
days (inclusive of eligible leave) will not be eligible
for any incentive for that particular month.

The above adhoc incentive scheme will be in
force from September, 99 to March, 2000.

Sd/=
For Traco Cables
Company Limited”

It is on the said basis that the respondent contended that the

payments which were made would not qualify to be comprehended

with the scope of Section 2(22) of the Act by which the word

“wages” is defined. We extract the provision as hereunder:

“2(22): “wages” means all remuneration paid

or payable in cash to an employee, if the terms of the

contract of employment, express or implied, were

fulfilled and includes any payment to an employee in

INAP.5 OF 2008 7

respect of any period of authorised leave, lock-out,

strike which is not illegal or lay-off and other

additional remuneration, if any, paid at intervals not

exceeding two months, but does not include –

(a) any contribution paid by the employer to any

pension fund or provident fund, or under this Act;

(b) any travelling allowance or the value of any

travelling concession;

) any sum paid to the person employed to defray

special expenses entailed on him by the nature of his

employment; or

(d) any gratuity payable on discharge”.

3. The Court proceeded to accept the contention of the

respondent that it is not wages. In doing so, the Court has

proceeded on the basis that there is no basis for the case of the

respondent that the amount was paid on the basis of an agreement

between the respondent and the workers’ union, as there was no

evidence for the same. It is found that the Scheme was introduced

unilaterally and voluntarily by the respondent, and that the

INAP.5 OF 2008 8

production incentive was withdrawn in 2000 itself. It is found that

the production incentive was introduced and implemented not on

the basis of any contract of employment expressed or implied, but

by a voluntary act. Reference is made thereafter to the Judgment

of a Division Bench in Carborundum Universal v. ESI Corporation

(1976 (1) LLJ 17). Thereafter, it is stated that the employees are

not entitled to claim incentive as a matter of right, apparently for

the reason that it was by a voluntary act which was introduced and

the same was withdrawn subsequently and for this reason, it is

stated that it is not remuneration either as contemplated in the First

part or in the Second Part or additional remuneration in the Third

Part. The Court also drew support from the Judgment in S.T.

Reddiar & Sons v. Regional Director (1989 (1) LLJ 285) and

Management of Kuttukkaran Engine Rebuilders v. Employees’

State Insurance Corporation (1999 (3) LLJ (Suppl.) 31).

4. We heard Shri T. V. Ajayakumar, learmed counsel for the

appellant and Shri Benny P. Thomas, learned counsel appearing on

INAP.5 OF 2008 9

behalf of the respondent.

5. Learned counsel for the appellant would first submit that

the nature of the payment made by the respondent to its employees

must be appreciated in the context of undisputed facts. As already

noted, the respondent bagged an order which involved increased

production. Increased production was impossible with the level of

work that was being turned out by its employees. Respondent had

to approach its employees. They were not agreeable to increase

production apparently on the basis of the payments which were

made. Respondent, thereupon, agreed to increase the payment and

this decision was notified to the workers. He lays stress on the

word “constrained” in the Application. Therefore, he would

contend that the payment would fall within the four corners of First

Part of the definition of the word “wages”, namely it was a

contractual payment. He would further submit that, at any rate, the

Court has acted illegally in not holding that the incentive would

fall within the Third Part, namely, he would contend that it was

INAP.5 OF 2008 10

additional remuneration.

6. He would contend that the matter is no longer res integra,

as it is concluded by the Apex Court in the decision in M/s.

Harihar Polyfibres v. The Regional Director, ESI Corporation (AIR

1984 SC 1680). He would further bring to our attention the

decision in Handloom House, Ernakulam v. Regional Director, ESI

(AIR 1999 SC 1697). He also referred to the decisions of this

Court in United Brewaries Ltd. v. ESI Corporation (2003 (1) KLT

158) and The Regional Director of ESI Corporation v. Hotel

Alukkas (2008 (1) KLJ 296).

7. Per contra, learned counsel for the respondent would

submit that the payment was a voluntary payment made in the

circumstances which we have already adverted to. There was no

settlement within the meaning of Section 12 or Section 18 of the

Industrial Disputes Act and without there being an agreement as

settlement under Section 12 or Section 18, he would submit that it

is inconceivable as to how it could be contended that the

INAP.5 OF 2008 11

production incentive paid in this case could be said to be paid on

the basis of the terms of the contract of employment. He would

submit that the payment lasted only for a short period of time and it

was unilaterlly withdrawn after the said period of time. He also

drew our attention to the decision of the Apex Court in Whirlpool

of India Ltd. v. E.S.I.C. ((2000) 1 LLJ 1101). He also relied on

the decision of the Apex Court in Regional Director, Employees’

State Insurance Corporation and Another v. Bata Shoe Co. (P) Ltd.

(AIR 1986 SC 237).

8. After having heard the learned counsel appearing for the

parties, we are of the view that this case can be disposed of with a

reference to the Third Part of Section 2(22) of the Act defining the

word “wages”, that is to say, we do not deem it necessary to go

into the question as to whether the payment can be said to have

been made under a contract of employment express or implied, as

we would think that the appellant is justified in contending that the

incentive bonus paid by the respondent Company to its employees

INAP.5 OF 2008 12

would fall in the Third Part, namely it would constitute additional

remuneration paid for the following reasons:

The definition of the word “wages” has been subjected to

interpretation at the hand of the Apex Court on a number of

occasions. As far as the First Part is concerned, the payment must

necessarily be in terms of a contract of employment, be it express

or implied. The Second Part of the definition of the word “wages”

need not detain us in the facts of this case. The Third Part of the

definition of the word “wages” provides for including any

additional remuneration, if it is paid at intervals not exceeding two

months. However, it does not include any contribution paid by the

employer to any pension fund or provident fund under the Act, any

travelling allowance or value of travelling concession and any sum

paid to a person employed, to defray special expenses entailed of

him by the nature of his appointment and any gratuity payable on

discharge. This is the statutory scheme of the definition “wages”.

In M/s. Harihar Polyfibres v. The Regional Director, ESI

INAP.5 OF 2008 13

Corporation (AIR 1984 SC 1680), the Apex Court considered the

question as to whether among other things “incentive wages” could

be treated as part of wages, as defined in the Act. The Court, inter

alia, held as follows:

“The interposition of the clause `and includes

any payment to an employee in respect of any period of

authorised leave, lock-out, strike which is not illegal or

lay-off between the first clause, `all remuneration paid

or payable in cash to an employee, if the terms of the

contract of employment, express or implied, was

fulfilled’ and the third clause, `other additional

remuneration, if any, paid at intervals not exceeding

two months’, makes it abundantly clear that while

`remuneration’ under the first clause has to be under a

contract of employment, express or implied,

‘remuneration’ under the third clause need not be

under the contract of employment but may be any

`additional remuneration’ outside the contract of

employment.”

Thereafter, the Apex Court has further held as follows:

“3. In Employees’ State Insurance Corporation,

INAP.5 OF 2008 14

Hyderabad v. Andhra Pradesh Paper Mills Ltd.,

Rajahmundry, 1978 Lab IC 19: (AIR 1978 Andh.

Pra.18), a Full Bench (Divan, C.J., Raghuvir and

Gangadhara Rao, JJ.) of the Andhra Pradesh High

Court held that incentive bonus paid to an employee

(which the Court, on the facts of the case, found was

not remuneration in terms of the contract of

employment, express or implied) fell within the third

part of the definition of `wages’ that is `additional

remuneration if any, paid at intervals not exceeding

two months’. The Full Bench said (para 19):-

“The word `other’ appearing at the

commencement of the third part of the definition of

wages under Section 2(22) indicates that it must be

remuneration or additional remuneration other than

the remuneration which is referred to in the earlier

part of the definition vis., all remuneration paid or

payable, in cash to an employee, if the terms of the

contract of employment, express or implied, were

fulfilled and incentive bonus in the present scheme is

certainly additional remuneration. It must be

emphasized at this stage that under the third part of

the definition of `wages’ it is actual factum of payment

INAP.5 OF 2008 15

which counts because the word used is `paid’ as

distinguished from `paid’ or `payable’. The moment

you get any additional remuneration other than the

remuneration payable under the contract of

employment and if this additional remuneration is

paid at intervals not exceeding two months, it becomes

wages by virtue of the third part of the definition of

`wages'”.

In The Regional Director, Employees State Insurance Corporation

and Another v. Bata Shoe Company (Pvt.) Ltd. 1986 LLJ 138), we

notice that a Bench of two Judges of the Apex Court has proceeded

to consider whether attendance bonus paid pursuant to a settlement

between the workmen and management could be regarded as

remuneration paid or payable. The Court proceeded to hold as

follows:

“The attendance bonus paid to the employees is

an exgratia payment and is paid as a gesture of

goodwill. It is neither production bonus nor any

customary bonus nor any statutory bonus. It cannot be

regarded as part of the contract of employment. The

INAP.5 OF 2008 16

standing orders which originally dealt with attendance

bonus was subsequently amended, excluding

attendance bonus from its purview. In our opinion,

bonus paid under successive settlements and

agreements cannot be regarded as a remuneration

paid or payable to the employees in fulfilment of the

terms of contract of employment…………The concept of

bonus is that it is a cash incentive paid in addition to

wages and given conditionally on certain standards of

attendance and efficiency being attained. When wages

fall short of living wages and when the Industry makes

huge profits part of which are due to the contribution

which the workmen make in increasing production, the

demand for bonus becomes an Industrial claim.

Payments made by employer as an expression of

goodwill towards its employees does not fall within the

concept of bonus. Hence attendance bonus will not

fall in the first category of remuneration enumerated in

the definition of wages under Employees State

Insurance Act.”

But, more importantly, in regard to the contention based on the

attendance bonus being wages, as it was additional remuneration,

INAP.5 OF 2008 17

the Court held as follows:

“9. The second category of remuneration defined

within the expression “wages” by sub-s.(22) of S.2 of

the Act speaks of other additional remuneration paid at

intervals not exceeding two months. It cannot be

disputed that the bonus under consideration here is not

paid at intervals not exceeding two months. It is

payable “one month after the end of each quarter.”

10. We have carefully perused the terms of the

definition of “wages” set forth in sub-s.(22) of S.2 of

the Employees’ State Insurance Act, 1948, and we are

satisfied that the bonus in question in these appeals

does not fall under any category or class mentioned in

the definition.”

That was a case where the payment did not fall under the third part

of the word “wages” having regard to the fact that the amount was

payable only one month after the end of each quarter. Having

regard to the embargo in the third part against reckoning any

payment made when the payment is made at the interval exceeding

two months, clearly the payment would not qualify as additional

INAP.5 OF 2008 18

remuneration. We further notice that this is a Judgment which was

rendered by the Apex Court without referring to the earlier

Judgment of a two Judge Bench in M/s. Harihar Polyfibres v. The

Regional Director, ESI Corporation (AIR 1984 SC 1680). In

Handloom House, Ernakulam v. Regional Director, ESI (AIR 1999

SC 1697), the Apex Court considered the question whether

incentive bonus and sales commission were part of “wages” under

Section 2(22) of the Act. The Court referred to the decision in

M/s. Harihar Polyfibres’ case supra and also the decision in

Modella Woollens Ltd. v. E.S.I.C. (1994 Suppl. (3) SCC 580).

The Court approved of the decision of the Apex Court in Harihar

Polyfibres’ case. In Whirlpool of India Ltd. v. E.S.I.C. (2000(1)

LLJ 1101), the Court was considering the question as to whether

production incentive paid under a production incentive scheme was

to be included in the “wages” for determining the contribution

payable under the Act. Therein, the Court, inter alia, held as

follows:

INAP.5 OF 2008 19

“13. Learned counsel for the respondent made a

feeble attempt to contend that the payment in the

present case would fall within the first part of

definition of “wages” as there is an implied contract

for payment of the said amount. As already noticed,

none of the Courts has held that the amount in question

was paid or was payable on fulfillment of terms of

contract of employment. Further, learned counsel

fairly conceded that the payment under the scheme

cannot be termed as payment under settlement as

contemplated by Section 2(p) of the Industrial Disputes

Act. It also cannot be held that the payment in

question under the scheme would amount to a

condition of service requiring compliance of Section 9-

A of the Industrial Disputes Act, for effecting any

change in the conditions of service. The payment thus

does not fall within the first part of definition of

`wages’.”

However, it is more important to notice that in paragraph 14, the

Court also held as follows:

“14. It is evident that the additional

remuneration to become wages has to be “paid” at

INAP.5 OF 2008 20

intervals not exceeding two months as distinguished

from `being payable’. Thus, under the last part there

has to be actual payment. The High Court has found

that the payment was made quarterly. It is not for us to

rewrite the definition of wages even if we assume that

there is a possibility of misuse by employers by making

the payment at a period exceeding two months and thus

circumventing the provisions of the Act. When in the

last part of Section 2(22), the word used is `paid’, we

cannot add the word `payable’ or other similar

expression thereto.”

Therefore, this is also a case where apparently matters turned on

the fact that the payment was being made quarterly and we are of

the view that this decision will not advance the case of the

respondent.

9. In The Regional Director of ESI Corporation v. Hotel

Alukkas (2008 (1) KLJ 296), a fairly large sum of money, namely

Rs.4,24,940/= was paid by the employer to the employees. The

employer contended that it was a gift. The Court rejected its

contention and proceeded to, inter alia, hold as follows:

INAP.5 OF 2008 21

“The definition clause would clearly indicate that

wages means all remuneration paid or payable in cash

to an employee, if the terms of the contract of

employment, express or implied, were fulfilled and

includes any payment to an employee in respect of any

period of authorised leave, lock-out, strike which is not

illegal or lay-off and other additional remuneration, if

any. Expression “additional remuneration” has to be

noted. Additional remuneration in the nature of

incentive is paid to the employees for the service

rendered by them. It cannot be said that those

payments have got the character of gift. First of all,

there is nothing to show that it partakes the character

of a gift and that the employer can always recover it

from the employees. AW-1 deposed before the court

that at any moment the employer could withdraw the

said amount and that it would not be a remuneration

under any settlement or part of service conditions. We

find it difficult to accept that contention. It is difficult

to believe that an amount of nearly Rs.4 Lakhs paid to

the employees by way of gift. On the other hand, it is

the specific stand of the Corporation that incentive was

paid to the employees in all the months at fixed rates.”

INAP.5 OF 2008 22

In Braithwaite & Co. (India) Ltd. v. Employees’ State Insurance

Corporation (1968 (1) LLJ 18), the Court was dealing with the

question as to whether inam paid or to be paid under Inam Scheme

initiated was “wages” under the Act. The Court held as follows:

“The features of the scheme which indicate that

the payment of the inam did not become a term of the

contract of employment are the following:

(1) the payment of inam was not among the

original terms of contract of employment.

(2) The only offer under the scheme was to make

an incentive payment, if certain specified conditions

were fulfilled by the employees.

(3) Payment of inam was dependent upon the

employee exceeding the target of output appropriately

applicable to him.

(4) If the targets are not achieved due to lack of

orders, lack of materials, break-down of machinery,

lack of labour, strikes, lockouts, go-slow or any other

reason whatsoever, no inam was to be awarded. This

is inconsistent with the payment of inam having

INAP.5 OF 2008 23

become an implied term of the contract of employment.

(5) It is also made clear in the scheme that the

payment of inam was in no way connected with

wages.”

We must notice that the Court did not consider Section 2(22).

Thirdly, namely, the Court did not consider whether it is additional

remuneration. At any rate, we must not overlook the fact that the

Apex Court has in subsequent rulings, namely, M/s. Harihar

polyfibres v. The Regional Director, ESI Corporation (AIR 1984

SC 1680), Handloom House, Ernakulam v. Regional Director, ESI

(AIR 1999 SC 1697), and a Bench of this Court in The Regional

Director of ESI Corporation v. Hotel Alukkas (2008 (1) KLJ 296)

approved of the view taken in M/s. Harihar polyfibres v. The

Regional Director, ESI Corporation (AIR 1984 SC 1680), namely

that any amount which is paid without the support of an agreement

as understood in the first part of Section 2(22) will still be

additional remuneration, subject to it not falling in any excepted

INAP.5 OF 2008 24

categories and it not being paid at intervals exceeding two months.

10. We would not think that the Court was justified in

relying on the decision in S.T. Reddiar & Sons v. Regional

Director (1989 (II) LLJ 285) and Management of kuttukkaran

Engine Rebuilders v. Employees’ State Insurance Corporation

(1999 (III) LLJ (Supp) 31), having regard to the law laid down by

the Apex Court in M/s. Harihar Polyfibres v. The Regional

Director, ESI Corporation (AIR 1984 SC 1680) which we have

adverted to. Similarly, we are not impressed by the reliance placed

by the Court on the decision of a Bench of this Court in

Carborundum Universal v. ESI Corporation (1976 (1) LLJ 17).

We notice that it related essentially to payments made under a

contract. We must also notice that this is a case where the pleading

in the application of the respondent which we have adverted to

itself would show that the respondent was faced with the prospect

of being saddled with liability to pay liquidated damages, if it did

not honour its commitment under the contract with BSNL whose

INAP.5 OF 2008 25

orders it had bagged. The workers were reluctant to give more

production, as according to them, they were obliged only to

perform in accordance with the norm which was fixed. That itself

means that they had agreed for a particular norm which transforms

into a particular production figure or in substance the work was to

be pegged at a particular level. The performance of the obligations

of the respondent under its contract with BSNL within the time

provided for in the contract, necessarily involved the workers

giving more out turn. That is to say, they were called upon to work

more. They were not agreeable to work without being paid more,

apparently. It was at that stage and being constrained to do so, as

the application eloquently shows on its own wording the

management introduced the incentive based on production. Of

course, learned counsel for the respondent would point out that it

could not be said to be a contract for the reason that faced with the

attitude of the workers, the management only unilaterally and

voluntarily introduced a production based incentive scheme. The

INAP.5 OF 2008 26

actual rates at which the amounts were to be paid based on the

increase in production attained, etc. were never actually agreed

upon, it is contended. These arguments really need not detain us,

for, the fact of the matter is, as held by the Apex Court, to invoke

the Third Part of Section 2(22), additional remuneration paid,

what is relevant is whether it is paid. It is not necessary to dwell

further into the question as to whether the payment became

obligatory on the basis of a contract, express or implied, which is a

question which would be germane, only in an enquiry whether it

was wages under the first part of Section 2(22). The word

“remuneration” signifies essentially payment for work done. The

respondent in this case wanted the workers to churn out an

increased out-turn having regard to the constraints, namely to the

unenviable position, it would have been placed in, namely its

obligation to pay liquidated damage to BSNL for supplies made

beyond the time limit. We have already referred to the notice. The

notice provides for the amounts to be paid on attainment of various

INAP.5 OF 2008 27

levels of production. It is not in dispute that these amounts were

paid every month along with wages. Therefore, the payments in

question also satisfied the further requirement that it is not paid in

intervals of excess of two months. The respondent does not have a

case that it falls within any of the categories, namely Clauses (a) to

(d) of Section 2(22). We must also refer to another contention

raised by the learned counsel for the respondent. He would

contend that accepting the reasoning of the appellant would result

in great prejudice. There is a ceiling limit which, at the relevant

time, was Rs.6,500/= and if the incentive payments were to be

added to the wages, many of the employees concerned would be

out of the ceiling limit and the resultant position would that they

would go out of the ambit of the word “employee” and no

contribution would be payable under the Act and the amount

already paid may have to be refunded. Learned counsel for the

appellant, on the other hand, would point out the proviso in the

definition of the word “employee” and contended that this

INAP.5 OF 2008 28

eventuality may not occur. For answering the questions of law

which have been framed in this case, we do not think it necessary

to go into the said question and we leave it open. Accordingly, we

answer the substantial question of law raised by the appellant in

favour of the appellant and hold that the production incentive paid

by the respondent/applicant is wages being additional

remuneration and hence ESI compensation is payable in regard to

the same.

The Appeal is allowed as above.

Sd/=
K.M. JOSEPH,
JUDGE

Sd/=
M.C. HARI RANI,
JUDGE

kbk.

               //True copy//
                                                  PS to Judge

INAP.5 OF 2008    29