IN THE HIGH COURT OF KERALA AT ERNAKULAM
Ins.APP.No. 81 of 2005()
1. THE REGIONAL DIRECTOR,
... Petitioner
2. THE RECOVERY OFFICER,
Vs
1. PARAVOOR INDUSTRIAL CO-OP. POWER LOOMS
... Respondent
2. M.J. ANTONY,
For Petitioner :SMT.T.D.RAJALAKSHMY, SC, ESI CORPN.
For Respondent :SRI.A.V.XAVIER
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :30/07/2008
O R D E R
M.N. KRISHNAN, J.
= = = = = = = = = = = = = =
INS.APPEAL NO. 81 OF 2005
= = = = = = = = = = = = = = =
Dated this the 30th day of June, 2008.
J U D G M E N T
This appeal is preferred against the judgment of the
Employees Insurance Court, Alappuzha in I.C.9/02. The
point that requires consideration is only regarding a
correction to be made. The E.S.I Court in paragraph 8 of the
judgment made it clear that “The opposite party was well
justified in demanding contribution in respect of payments
received by the trainers who are imparting the training.”
The Court also made it very clear that it cannot be done from
the trainees, but in the operative portion in paragraph 9 it is
recorded, “I will make it clear that in no case the stipend
received by the trainers shall be treated as wages etc. etc.”
It is only a mistake and it is to be read as the word trainers
has to be read as trainees and when it is done there is no
other mistake in the appeal. So in the last paragraph of the
Ins. Appeal. 81 OF 2005
-:2:-
judgment in the last sentence the word ‘trainers’ is
substituted by the word ‘trainees’.
The Ins. Appeal is disposed of accordingly.
M.N. KRISHNAN, JUDGE.
ul/-