High Court Kerala High Court

The Maravanthuruthu Handloom … vs State Of Kerala on 1 June, 2010

Kerala High Court
The Maravanthuruthu Handloom … vs State Of Kerala on 1 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16836 of 2010(D)


1. THE MARAVANTHURUTHU HANDLOOM WEAVER'S
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY ITS
                       ...       Respondent

2. THE EMPLOYEES STATE INSURANCE

                For Petitioner  :SRI.P.V.BABY

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :01/06/2010

 O R D E R
                         K. SURENDRA MOHAN, J.
               ------------------------------------------------------------
                     W.P(C) NO: 16836 OF 2010 D
                -----------------------------------------------------------
                    Dated this the 1st June, 2010.

                                    JUDGMENT

The petitioner society is a handloom weavers’ co-operative

society having 286 members. There is only one paid employee who

is being paid salary according to the scheme prescribed by the

Kerala Co-operative Societies Act (the ‘Act’ for short) and the Rules

thereunder. The members of the Society are being paid for the

weaving done by them on piece rate basis. The members of the

society are not employees coming within the scope of the

Employees State Insurance Act, 1947. Therefore, the petitioner is

not liable to remit contributions in respect of such persons under

the ESI Act.

2. In view of the above, the petitioner has sought exemption

under Sections 87 and 88 of the Employees State Insurance Act.

The matter is still pending consideration of the Government. The

petitioner seeks appropriate directions to the first respondent to

consider the question of exemption of the petitioner society and to

pass orders thereon on an early date. The learned Govt. Pleader

has no objection to such a direction being issued.

3. In the above circumstances this writ petition is disposed of

WPC 16836/2010 2

directing the first respondent to consider the applications filed by

the petitioner under Sections 87 and 88 of the Employees State

Insurance Act, as expeditiously as possible and at any rate within a

period of two months from the date of receipt of a copy of this

judgment. Until final orders are passed as indicated above,

coercive steps against the petitioner for enforcement of the

provisions of the ESI Act shall be kept in abeyance.





                                            K. SURENDRA MOHAN
                                                   Judge
jj

WPC 16836/2010    3