High Court Kerala High Court

The Regional Director vs Sanjay Kumar Agarwal on 10 January, 2007

Kerala High Court
The Regional Director vs Sanjay Kumar Agarwal on 10 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Ins APP No. 35 of 2006()


1. THE REGIONAL DIRECTOR,
                      ...  Petitioner
2. THE RECOVERY OFFICER, ESI CORPORATION,

                        Vs



1. SANJAY KUMAR AGARWAL, DIRECTOR,
                       ...       Respondent

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

                For Respondent  :SRI.ASOK M.CHERIAN

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :10/01/2007

 O R D E R


                               K.T. SANKARAN, J.

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

                INS. APPEAL NO. 35 OF 2006

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

        Dated this the 10th day of January,2007



                                   JUDGMENT

The respondent herein filed I.C.No.41 of 2003

before the Employees’ Insurance Court, Alappuzha under

Section 75 of the Employees’ State Insurance Act,

challenging Exts.P1 and P2 orders issued by the

Corporation under Section 85B of the Act. Ext.P1 order

was issued by the Corporation demanding damages for the

default in payment of contribution for the period from

May 1988 to August 2001. Ext.P2 order was issued

demanding damages for the omitted contribution amount.

In the application filed by the respondent before the

Insurance Court, it is stated thus:

“The applicant is the Director of the Periyar

Steel Pvt. Ltd., a small scale steel rolling mill.

Though the establishment commenced its production

from December 1996, the work was not regular.

From June 1997 to March 1998 the establishment

remained closed due to power cut. In fact the

establishment started its full fledged operation

from January 2001 only. Hence the Applicant

submitted the registration form of employees only

in December 2000. Since the workers were not

fully engaged in the establishment till January

2001, the applicant did not collect the

INS.APPEAL NO. 35 OF 2006

:: 2 ::

contributions from the employees and from January

2001 onwards the Appellant is deducting the

employees contribution and depositing the

contributions to the Corporation along with

employer’s contribution without any default.”

It is also stated that the respondent herein was under

the belief that the Corporation has waived damages.

The facts leading to such a contention are also stated

in the application filed by the respondent herein.

2. No evidence was adduced before the Employees’

Insurance Court by any of the parties. The Employees’

Insurance Court held that there was no contumacious

conduct on the part of the respondent herein. The

application filed by the respondent was thus allowed

and Exts.P1 and P2 orders imposing damages were set

aside. The learned counsel for the appellants

submitted that the contentions put forward by the

applicant before the Employees’ Insurance Court have

not been established by any acceptable evidence and,

therefore, the Employees’ Insurance Court was not

justified in waiving the damages. The appellants also

submitted that financial difficulty is not a valid

INS.APPEAL NO. 35 OF 2006

:: 3 ::

justification for waiver of damages. Learned counsel

for the respondent, on the other hand, contended that

the Employees’ Insurance Court has considered the

contentions put forward by the respondent herein and

came to the conclusion that there was no contumacious

conduct on the part of the respondent/employer. He

submitted that there are no grounds to interfere with

the well considered judgment passed by the court below.

3. Since the respondent having approached the

Employees’ Insurance Court challenging Exts.P1 and P2

orders, it is for him to establish the grounds raised

in the application. The facts leading to the

conclusion as to whether there was contumacious conduct

on the part of the employer, shall be proved by the

person who sets up the same. Here there is no evidence

to indicate as to whether the contentions put forward

by the respondent herein are justifiable and whether

there was any contumacious conduct or willful default

on his part. The learned counsel for the respondent

relied on the decision in M/s.Prestolite of India Ltd.

INS.APPEAL NO. 35 OF 2006

:: 4 ::

v. The Regional Director and another (AIR 1994 SC 521)

wherein it is held thus:

“Even if the Regulations have prescribed

general guidelines and the upper limits at which

the imposition of damages can be made, it cannot

be contended that in no case, the mitigating

circumstances can be taken into consideration by

the adjudicating authority in finally deciding the

matter and it is bound to act mechanically in

applying the upper most limit of the table.”

The learned counsel also relied on the decisions in

Regional Director, E.S.I.Corporation v. Sakthi Tiles

(1988(2) KLT 280); E.S.I.Corporation v. Meecos Ltd.

(1980 KLT 179); E.S.I.Corporation v. Hindustan Tile

Works (1999(2) KLT 851) and E.S.I. Corporation v.

Naduvattam G.M.V.S.Sangham Ltd. (2000 (2) KLT 254) and

contended that unlike interest, penalty is not payable

in all cases where there is default. He submits that

when there is no contumacious conduct or deliberate or

willful default in payment of the contribution and if

there are circumstances which would indicate that a

penalty should not be imposed, it cannot be said that

the Employees’ Insurance Court has no jurisdiction to

waive the penalty. It is also pointed out that it is

INS.APPEAL NO. 35 OF 2006

:: 5 ::

not only the financial stringency that is pointed out

by the respondent herein, but there are other

circumstances warranting an inference that the

respondent herein was not guilty of any contumacious

conduct.

4. Apart from producing some documents, no

evidence was adduced by the respondent herein before

the Employees’ Insurance Court. All the facts and

circumstances were not made available before the

Employees Insurance Court to arrive at a proper finding

as to whether the respondent herein is entitled to

waiver of penalty. The finding that there was no

contumacious conduct on the part of the respondent

herein is based on no evidence. Therefore, I am of the

view that the judgment passed by the court below is

liable to be set aside and the matter is liable to be

remanded for fresh disposal.

In the result, the Insurance Appeal is allowed,

the judgment passed by the court below is set aside and

INS.APPEAL NO. 35 OF 2006

:: 6 ::

the matter is remanded for fresh consideration. Both

parties shall have reasonable opportunity to adduce

evidence and to produce documents. The Employees’

Insurance Court shall consider all the facts and

circumstances of the case and dispose of the matter in

accordance with law.

(K.T.SANKARAN)

Judge

ahz/