High Court Kerala High Court

The Regional Director vs The Managing Director on 22 May, 2008

Kerala High Court
The Regional Director vs The Managing Director on 22 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Ins.APP.No. 11 of 2004()


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

                        Vs



1. THE MANAGING DIRECTOR,
                       ...       Respondent

                For Petitioner  :SRI.T.V.AJAYAKUMAR

                For Respondent  :SRI.PIRAPPANCODE V.SREEDHARAN NAIR

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :22/05/2008

 O R D E R

K. PADMANABHAN NAIR, J.

= = = = = = = = = = = = = = = = = = =
INS. APPEAL NO.11 OF 2004
= = = = = = = = = = = = = = = = = = =
Dated this the 12th day of March, 2008

R E F E R E N C E O R D E R

————————————–

Appeal is filed by the Employees’ State Insurance

Corporation, Thrissur challenging the order passed by the

Employees’ Insurance Court, Kollam, in I.C. No.16 of 2001 by

which the respondent, a Co-operative Society, fully owned by

the Government, was exonerated from payment of damages.

Respondent-Society was constituted to provide employment

opportunities to unemployed Engineers and Technicians.

Appellants demanded contribution to the extent of

Rs.1,14,396/-. Subsequently, appellants demanded

Rs.1,84,994/- as damages on account of delayed payment.

Challenging that order, respondent filed I.C. No.16 of 2001

before the EI Court, Kollam.

2. The main contention raised was that though the

Society is fully owned by the State Government and State

Government have promised to make available necessary

working capital, the same was not done and on account of

INS. APPEAL NO.11 OF 2004

-: 2 :-

that fact delay in remitting the contribution occurred. The

period for which contribution was claimed was from 4/1992 to

7/1994. The EI Court took a view that the respondent was in

financial crisis and it was allowed to pay the contribution in

instalments and as such it was not liable to pay damages. In

Chandrasenan v. Regional Director, E.S.I.

Corporation (1996 (1) KLT 243) a Division Bench of this

Court held that the fact that employer was allowed to pay the

contribution in instalments is not a ground to exempt it from

paying the damages.

3. Learned counsel appearing for the respondent has

placed reliance on a decision reported in E.S.I.

Corporation v. Premanandan (2007 (2) KLT 666) in

which it was held that if imposition of damages is by way of

penalty, then such damages can be imposed only in

accordance with the principles applicable for imposing penalty

for failure to carry out a statutory obligation. It was further

held that damages cannot be imposed unless the party acted

either deliberately or in defiance of law or was guilty of

INS. APPEAL NO.11 OF 2004

-: 3 :-

contumacious or dishonest conduct. The Division Bench also

considered Regulation 31C of Employees State Insurance

(General) Regulations, 1950 and held that Regulation 31C

would only be guidelines in the matter of imposition of

damages and percentage fixed is not absolute. Shri

T.V.Ajayakumar, learned counsel appearing for the appellants,

argued that in M/s. Prestolite of India Ltd. v.

Regional Director (AIR 1994 SC 521) the Apex Court held

that while adjudicating damages, the adjudicating authority

can take mitigating circumstance into consideration, but

should not act mechanically in applying upper most limit of

damages. It is argued that in Sovin Knit Works v. E.S.I.

Corpn. (AIR 1997 SC 1771) the Apex Court had taken a view

that in the case of non-compliance of the provisions of the

Act by the employer, the demand is valid. In M/s.

Hindustan Times Ltd. v. Union of India (AIR 1998 SC

688) it was held that financial difficulties of the employer is

not a ground to exempt it from payment of damages. Learned

counsel also relied on an unreported decision of this Court in

INS. APPEAL NO.11 OF 2004

-: 4 :-

R.P. No.732 of 2007 in Ins. Appeal No.25 of 2003

decided on 14.9.2003. In Ins.Appeal No.25 of 2003 a Division

Bench of this Court took a view that unless the employer is

guilty of contumacious or dishonest conduct or acted in

conscious disregard of its obligation, damage is not leviable.

Appellant in that appeal filed R.P. No.732 of 2003 and in the

R.P. the Division Bench has clarified that the legal principles

laid down by this Court in the present case shall not be treated

as having general application and it shall not be a precedent.

4. In Emp. State Insurance Corporation v.

H.M.T. Ltd. & Anr. (2008 (1) SCALE 341) the Apex Court

has held that the ESI Act was enacted to provide certain

benefits to the employees of an establishment in case of

sickness, maternity and employment injury and to make

provisions for certain other matters in relation thereto.

5. It was also held that existence of mens rea or actus

reus to contravene a statutory provision must also be held to

be a necessary ingredient for levy of damages and/or the

quantum thereof.

6. Regulation 31C was initially introduced in the

INS. APPEAL NO.11 OF 2004

-: 5 :-

Regulations with effect from 1.1.1992. It reads as follows:

31-C. Damages or contribution
or any other amount due, but not paid
in time. – An employer who fails to pay
contributions within the periods specified
under Regulation 31 or any other amount
payable under the Act, shall be liable to
pay damages as under.

It is argued that Regulation 31C was amended with effect

from 27.3.2003. It was contended that before amendment in

2003 once the court finds that employer is liable to pay

damage it has no discretion at all, but damage is to be

imposed as provided in Regulation 31C of the Regulations

because of the mandatory provisions contained in that

Regulation. It is pointed out that Premanandan’s case

(supra) arose in the year 1999. So the provision contained in

amended Regulation 31C has no application to the facts of

that case and in this case. It is also pointed out that

challenging the decision in Premanandan’s case (supra)

appellant had filed SLP No.9899 of 2007 before the Apex

Court and the same is pending. Considering all aspects of

the matter, I am of the view that the principles laid down in

INS. APPEAL NO.11 OF 2004

-: 6 :-

Premanandan’s case (supra) require reconsideration. For

that purpose the case is to be heard by a Division Bench.

In the result, the appeal is adjourned to be heard and

determined by a Bench of two Judges. The Registry is directed

to place the file before the Honourable the Chief Justice for

appropriate orders.

K. PADMANABHAN NAIR, JUDGE.

vsv

K. PADMANABHAN NAIR, J.

=====================
M.F.A.

=====================
J U D G M E N T

——————————————-

TH MARCH, 2008