High Court Kerala High Court

The Regional Director vs Choice Boards & Woods Industries on 26 May, 2008

Kerala High Court
The Regional Director vs Choice Boards & Woods Industries on 26 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Ins.APP.No. 4 of 2004()


1. THE REGIONAL DIRECTOR,
                      ...  Petitioner

                        Vs



1. CHOICE BOARDS & WOODS INDUSTRIES,
                       ...       Respondent

                For Petitioner  :SMT.T.D.RAJALAKSHMI

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :26/05/2008

 O R D E R
                     M.N. KRISHNAN, J.
               = = = = = = = = = = = = = =
                INS. APPL. NO. 4 OF 2004
            = = = = = = = = = = = = = = =
          Dated this the 26th day of May, 2008.

                      J U D G M E N T

This appeal is preferred against the order of the

Industrial Tribunal, Kozhikode in EIC 36/00 whereby the said

tribunal held that the demand of Rs.17,555/- towards

contribution on omitted wages is unsustainable. It is

challenging that the present appeal is filed. Substantial

questions of law 1 and 2 are raised in this appeal and they

are as follows:

(1) Whether on the facts and circumstances

of the case and Sec.2(9) clause (ii) of the ESI Act

the Court below was right in declaring that the

demand of Rs.17,555- towards contribution on

omitted wages is unsustainable?

(2) Is not the E.I. Court bound by Sec.41 of

the ESI Act which categorically state that the

Principal employer is entitled to recover from the

immediate employer any contribution paid on behalf

of them.

INS. APPL. 4 OF 2004
-:2:-

Points 1 and 2:

2. The point that arises for determination in the

appeal is regarding the correctness of the order passed by

the Industrial Tribunal. An application was filed before the

Tribunal to hold that the claim by the Employees State

Insurance Corporation towards contribution for the work

done by a outside agency namely M/s Famous Timber

Industries is not valid. A perusal of the award would reveal

that the respondent/company herein is mainly engaged in

black board frame manufacturing. It is also submitted that

they have given some work to the other Company and

therefore the said Company will be the immediate employer

who is liable to pay and as per the provisions of S.40 of the

Employees’ State Insurance Act the principal employer is

bound to pay the contribution first and later recover it under

Sec.41 from the immediate employer.

3. The learned counsel appearing for the appellant

had drawn my attention to the definition of employee under

Section 2(9) of the Employees’ Insurance Act.

“Employee” means any person employed for

wages in or in connection with work of a factory or

INS. APPL. 4 OF 2004
-:3:-

establishment to which this Act applies and –

(i) who is directly employed by the

principal employer, or any work of, or incidental or

preliminary to or connected with the work of, the

factory or establishment, whether such work is

done by the employee in the factory or

establishment or elsewhere.”

4. In such cases under Section 40 of the Act, the

principal employer shall pay in respect of every employee,

and under Section 41 the principal employer’s right is

preserved to collect it from the immediate employer.

5. A reference to the facts in this case admittedly

would reveal that the respondent is a factory mainly dealing

with the manufacture of black boards. What it has done is to

direct M/s Famous Timber Industries to do certain works

through their employees. Now it is contended before the

Tribunal since Famous Industries is an independent firm

having independent existence the wages paid by them to the

said employees cannot be take on as the wages paid by the

respondent and therefore there cannot be any claim for

contribution.

INS. APPL. 4 OF 2004
-:4:-

6. At the first blush the argument raised by the

respondents may appear to be persuasive. But the fact

remains that it is by entrustment of the responsibility to do a

part of the work which they are expected to do with the

known firm namely M/s Famous Timber Industries, they had

done the work. When such work is not done in a satisfactory

manner there is always power left with the respondent

company herein to reject it. The definition of employee

takes in the very work done elsewhere as well and such

positions are clearly covered by Sections 40 and 41 by use of

the word direct employer and immediate employer. This

position has been considered by this Court in a decision

reported in Regional Director, E.S.I. Corporation v. Ramlal

Textiles (1990 (1) KLT 548) which has held as follows:

“Work is admittedly done by workers

engaged by the master weavers in premises

outside the establishment of the respondent.

         Finished    fabrics  are   returned  to    the

         respondent who makes payments.       Amounts

required to be paid as wages are separately

shown in the accounts. It is evident that the

master-weavers will retain their commission

INS. APPL. 4 OF 2004
-:5:-

or remuneration due to them for their

investment in time. Right of rejection of

substandard cloth spells out effective degree

of supervision and control. Identical work as

is done by outside workers is done in the

premises of the factory of the respondent who

employ employees for that purpose. The

out-workers who are paid wages through

contractor are employees as defined in S.2

(9)(ii) of the Act since they do the work

which is ordinarily part of the work of the

factory of the respondent and which is

incidental to the purpose of the factory and

which is subject to the supervision of the

principal employer. This conclusion cannot

be faulted merely because respondent has

tried to camouflage the real relationship by

creating smoke-screen of sale of yarn and

purchase of woven cloth.”

7. Therefore the entire case law on the subject has

been discussed and the Court came to the conclusion that it

is done by the outside agency and when the power is there

with the principal employer to reject the work then

necessarily it will come under the ambit of the definition of

the employee under Section 2(9) of the ESI Act to which

INS. APPL. 4 OF 2004
-:6:-

Sec.40 and 41 will apply. When it is so in the present case it

has to be held that the Court below has erred in giving an

interpretation that M/s Famous Timber Industries is an

independent establishment, it has nothing to do with the

principal employer. The amount has been paid to the

Famous Timber Industries for the work which was ordered to

be done by the respondent/company and therefore Famous

Timber Industries can only be considered as an immediate

employer as defined under Section 41 and the liability as

fixed in S.40 and 41 of the Act. Therefore the order under

challenge suffers from infirmity and so it is set aside and the

Employees’ State Insurance Corporation is permitted to

proceed in accordance with law for the realisation of the

amount.

M.N. KRISHNAN, JUDGE.

ul/-