High Court Kerala High Court

The Regional Director vs G.G.Hospital on 20 February, 2007

Kerala High Court
The Regional Director vs G.G.Hospital on 20 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Ins APP No. 40 of 2005()


1. THE REGIONAL DIRECTOR,
                      ...  Petitioner

                        Vs



1. G.G.HOSPITAL, MURINJAPALAM,
                       ...       Respondent

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

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :20/02/2007

 O R D E R
                    M.SASIDHARAN NAMBIAR,J.



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

                     INS.APPEAL NO. 40  OF  2005

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


                     Dated    20th    February   2007




                                    J U D G M E N T

E.S.I Corporation, the respondent in

I.C.31/01, is challenging the order passed by Employees’

Insurance Court, Kollam upholding the contentions raised

by respondent that the canteen run by respondent

hospital is not covered under Section 2(12) of Employees

State Insurance Act and hence respondent is not liable to

comply with the provisions of the Act.

2. Learned counsel appearing for appellant was

heard.

      3.    Hospital                  of         respondent               is              at



Thiruvananthapuram.   160   employees   were     working   in   the



hospital apart from 60 doctors. Hospital is running a

canteen within the same premises to provide boarding

facilities to the staff, inpatients and employees of

hospital. According to respondent it is part and parcel

of the hospital and is not a separate unit and canteen

does not employ more than ten employees and therefore

2

does not attract coverage provided under Section 2 (12)

of Employees State Insurance Act. Appellant opposed the

application contending that wage register produced to

Insurance Inspector shows that ten employees have been

employed for wages. Insurance Inspector inspected

canteen in July 2001 and reported that electrically

operated devices like Grinder and Fridge are installed

in the canteen. It was contended that canteen is

qualified for coverage as a factory under Section 2 (12)

of the Act.

4. Insurance Court on evaluating the materials

placed before it, including Ext.B1 report filed by RW1

found that evidence of RW1 establish that she did not

make head count of employees of the canteen and workers

of the canteen are last grade workers of the hospital

and wages are also paid from the hospital and there are

no separate account maintained by the canteen. It was

also found that though Fridge and Grinder are installed

in the canteen, electric supply was from the hospital

and canteen was not run as separate unit. In such

circumstances, Insurance court held that canteen does

not attract coverage as provided under Section 2 (12) of

the Act.

5. Argument of learned counsel appearing for

3

appellant relying on the decisions of Apex court in RITZ

Private Limited & others v. Shivaraman & another (1993

(4) SCC 364) and Christian Medical College v. Employees’

State Insurance Corporation (2001 (1) SCC 256) are that

though canteen is part of hospital, it is being

separately maintained as a unit and satisfies the

definition of factory as provided under Section 2 (12) of

Factories Act and therefore the impugned order is

unsustainable. Facts of the cases relied on by learned

counsel are entirely different. In both the cases, on

the evidence it was found that more than ten persons

were employed in that unit which were separately

functioning. The decisions are not applicable to the

facts of this case.

6. Insurance court on the evidence found that

canteen was not run as separate unit but was being run

as part of hospital. It was also found that employees of

canteen are last grade employees of hospital and RW1 who

submitted Ext.B1 report did not make head count of

employees of canteen and therefore on the basis of the

report it cannot be said that canteen is run as separate

unit. More over the Employees Insurance Court found that

the canteen does not employ ten or more employees. In

4

such circumstances. Canteen does not attract coverage

under Section 2(12) of Employees State Insurance Act.

No substantial question of law is involved in the

appeal.

Appeal is dismissed.

M.SASIDHARAN NAMBIAR,

JUDGE.

uj.