High Court Kerala High Court

The Regional Director vs K.S.Basheer on 21 March, 2007

Kerala High Court
The Regional Director vs K.S.Basheer on 21 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Ins APP No. 35 of 2003()


1. THE REGIONAL DIRECTOR,
                      ...  Petitioner

                        Vs



1. K.S.BASHEER,
                       ...       Respondent

                For Petitioner  :SRI.T.V.AJAYAKUMAR

                For Respondent  :SRI.A.M.SHAFFIQUE

The Hon'ble MR. Justice K.PADMANABHAN NAIR

 Dated :21/03/2007

 O R D E R
                           K.Padmanabhan Nair,J.

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

                       Insurance Appeal No.35 of 2003

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

                   Dated, this the 21st day of March, 2007


                                    JUDGMENT

The Regional Director of Employees’ State Insurance

Corporation is the appellant. Appellant issued Exhibit A1 show cause

notice to the respondent informing him that since he had default

payment of contribution, criminal proceedings will be initiated against

him. The respondent filed I.C.No.9 of 2002 before the Employees’

State Insurance Court, Palakkad challenging the liability to pay

contribution. The E.I.Court after considering the evidence, held that

though there were 14 persons, the materials on record shows that the

employees were paid salary on 1.8.1993 and on 26.8.1993, thereby

the total wages received by some of them had exceeded Rs.3,000/-

and hence the establishment was decovered.

2. Learned counsel appearing for the appellant has argued

that at no point of time the salary of the employees were enhanced

beyond Rs.3,000/- per mensem. It is submitted that two months’

salary was paid during August because of the Onam festival. It is

submitted that the salary for the month of July due to the 14

employees were paid to them on 1.8.1993 and because of the Onam

festival, the salary for the month of August and payable on 1.9.1993

was also paid in advance on 26.8.1993 so as to enable the employees

Ins.Appeal No.35 of 2003

– 2 –

to celebrate their Onam festival. It is also submitted that there was no

payment of salary during September 1st.

3. The reasoning given by the Tribunal is unsustainable.

Merely because of a special circumstance the employer paid salary of

two months on a particular month is not a ground to hold that the

salary has increased more than the statutory limit. The materials on

record show that the salaries of all employees were less than

Rs.3,000/-. Because of the special circumstance, two months’ salary

was paid in one month. So, the finding of the E.I. Court that

respondent’s factory is not covered under the Act is illegal and

unsustainable. So the order of the Court below is only to be set aside.

In the result, the appeal is allowed. The finding of the

E.I.Court that the respondent’s factory is not covered under the

E.S.I.Act is hereby set aside. The order passed by the Insurance Court

quashing Exhibit A1 is also set aside. The order passed by the

appellant is restored.

K.Padmanabhan Nair

Judge

vku/-