IN THE HIGH COURT OF KERALA AT ERNAKULAM
Ins.APP.No. 2 of 2007()
1. THE REGIONAL DIRECTOR, ESI CORPORATION,
... Petitioner
2. THE RECOVERY OFFICER, ESI CORPORATION,
Vs
1. M/S.INTERNATIONAL CREATIVE FOOD LTD.,
... Respondent
For Petitioner :SMT.T.D.RAJALAKSHMY, SC, ESI CORPN.
For Respondent :SRI.A.M.SHAFFIQUE (SR.)
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :29/01/2010
O R D E R
PIUS C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
------------------------
Ins.Appeal.No. 2 OF 2007
------------------------
Dated this the 29thday of January, 2010
JUDGMENT
Pius C.Kuriakose, J.
It is submitted by both sides that the issue of limitation, on
the basis of which the E.I.Court took decision, is now decided by
the Supreme Court by the judgment in Employees State
Insurance Corporation v. Santhakumar (2007 (1) KLT 133 (SC)
in favour of the appellant.
2. Under the above circumstances, we set aside the
judgment of the E.I.Court, which is impugned in this appeal, and
remand I.C. No.61/2004 to the E.I.Court, Alappuzha for taking
decision in the I.C. on merits after adjudication.
PIUS C.KURIAKOSE,JUDGE
C.K.ABDUL REHIM , JUDGE
dpk