High Court Kerala High Court

The Regional Director vs K.P.Vasudevan on 30 September, 2009

Kerala High Court
The Regional Director vs K.P.Vasudevan on 30 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Ins.APP.No. 15 of 2007()


1. THE REGIONAL DIRECTOR,
                      ...  Petitioner

                        Vs



1. K.P.VASUDEVAN, S/O.PADMANABHAN,
                       ...       Respondent

2. THE MANAGING DIRECTOR,

                For Petitioner  :SRI.P.SANKARANKUTTY NAIR

                For Respondent  :SRI.ASOK M.CHERIAN

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

 Dated :30/09/2009

 O R D E R
                        M.N. KRISHNAN, J.
               = = = = = = = = = = = = = =
                 INS.APPEAL NO. 15 OF 2007
             = = = = = = = = = = = = = = =
     Dated this the 30th day of September, 2009.

                       J U D G M E N T

This appeal is preferred against the order of the

E.I.Court, Alappuzha in I.C.99/03. The petition was filed

seeking a direction to the respondent to disburse extended

sickness benefits for the period of his certified leave from

26.10.2002 onwards as he is suffering from

HTN/DM/CAD/EFFORT Angina. Though the Deputy Medical

Commissioner, Bangalore forwarded the papers to the ESI

Corporation, Head Quarters with expert medical opinion the

Head Quarters did not find reason to relax and therefore

negatived the prayer of the applicant. It is true that the

present disease is not covered under the extended inclusion

of certificate diseases. But it can be seen that the suffering

of the person is in the nature of a heart ailment especially

angina. Angina is a disease where exertion results in

calamitous consequences and the welfare legislations like the

INS.APPEAL NO. 15 OF 2007
-:2:-

Employees State Insurance Act are intended to extend the

benefits to the deserving persons and pass appropriate

orders. I am in agreement with the learned counsel when he

argues for the position that the E.I. Court was not right in

sitting over the orders of the E.S.I. Corporation Head

Quarters and giving a declaration to grant the benefits. But

it has to be remembered a person who is suffering from

angina is knocking at the doors of the authorities for justice

and especially when it is supported by medical evidence it

shall not be considered on a routine basis but human

consideration should prevail and if justice really requires to

be meted from out then in such situation the wide power

granted to the E.S.I. Corporation has to be judicially

exercised in favour of the applicant. Therefore I set aside

the declaration given by the E.I.Court and direct the

Corporation to consider the case of the applicant legally,

medically and sympathetically taking into consideration the

recommendations given by the Deputy Commissioner,

INS.APPEAL NO. 15 OF 2007
-:3:-

Bangalore and pass appropriate orders that too within a

stipulated time of two months from the date of receipt of a

copy of this judgment.

M.N. KRISHNAN, JUDGE.

ul/-