High Court Kerala High Court

The Regional Director vs Sri.R.Syamnath on 5 December, 2008

Kerala High Court
The Regional Director vs Sri.R.Syamnath on 5 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Ins.APP.No. 95 of 2007()


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

                        Vs



1. SRI.R.SYAMNATH, MANAGING DIRECTOR,
                       ...       Respondent

                For Petitioner  :SRI.T.V.AJAYAKUMAR, SC, ESI CORPN.

                For Respondent  : No Appearance

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

 Dated :05/12/2008

 O R D E R
                       M.N. KRISHNAN, J.
              = = = = = = = = = = = = = =
                INS.APPEAL NO. 95 OF 2007
            = = = = = = = = = = = = = = =
       Dated this the 5th day of December, 2008.

                      J U D G M E N T

This appeal is preferred against the judgment of the

Employees Insurance Court, Kollam in I.C.5/04. It is with

respect to the damages and the E.I. Court has allowed their

application and set aside the imposition of penalty. A

Division Bench of this Court had the opportunity to consider

the question relating to the very same establishment in the

decision reported in Regional Director, ESI Corporation

v. Managing Director, M/s Qetcos Ltd. (ILR 2008 (3)

Kerala Series 132) and after exhaustively considering all

the points, sustained the order of the E.I. Court setting aside

the damages. That appeal had arisen out of the same order

passed in the connected case. Therefore in the light of the

said decision I do not want to elaborate but hold that it will

squarely apply to the facts of this case which means that

there is nothing to interfere with the decision rendered by

the E.I. Court. Hence the appeal lacks merit and it is

dismissed.

M.N. KRISHNAN, JUDGE.

ul/-