High Court Kerala High Court

The Regional Director vs U. Mohanan on 17 November, 2009

Kerala High Court
The Regional Director vs U. Mohanan on 17 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Ins.APP.No. 26 of 2009()


1. THE REGIONAL DIRECTOR,
                      ...  Petitioner

                        Vs



1. U. MOHANAN, MANAGING PARTNER,
                       ...       Respondent

                For Petitioner  :SMT.T.D.RAJALAKSHMI

                For Respondent  :SRI.K.M.FIROZ

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

 Dated :17/11/2009

 O R D E R
                     M.N. KRISHNAN, J.
              = = = = = = = = = = = = = =
                INS.APPEAL NO. 26 OF 2009
             = = = = = = = = = = = = = = =
       Dated this the 17th day of November, 2009.

                      J U D G M E N T

This appeal is preferred against the order of the

Employees Insurance Court, Kozhikode in E.I.C.34/06. in

E.I.C.34/06 the E.S.I.Corporation has imposed a damage of

Rs.47,287/- by way of penalty for the delayed payment of

contribution. It was to set aside that order the E.I.C. was

filed. The establishment would contend that though it had a

very steady growth due to the change of the political

scenario and the belligerent stand of the trade unions

coupled with general problems like economic deprivation,

non availability of market for the products, scarcity of

materials and unhealthy business competition had adversely

affected the industry and the industry started to sustain loss

every year. Large amounts became due to financial

institutions, E.S.I Corporation, Employees Provident Fund,

INS.APPEAL NO. 26 OF 2009
-:2:-

Sales Tax Department, Income Tax Department etc. It was

only on account of the absolute financial stringency the

situation arose.

2. Now let me consider about S.85B of the E.S.I.Act.

It is the provision under which power is granted to the

Corporation to impose damages by way of penalty. The word

used under 85B is ‘may’ and not ‘shall’. There had been

decisions of the Apex Court wherein it is held that imposition

of damages being of a plenary nature the judicial discretion

has to be exercised properly and therefore it is always not

mandatory to impose damages for delayed payment of

contribution. The matter again came up before various

Benches of this court as well as the Apex Court and right

from 1988 onwards the stand is to the effect that there must

be a willful evadement of payment or contumacious conduct.

In the recent decision of the Division Bench of this court

reported in Regional Director, ESI Corporation v.

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

Kerala Series 132) the Division Bench held that it is not

INS.APPEAL NO. 26 OF 2009
-:3:-

always mandatory to impose damages and further financial

stringency can be taken as a ground to waive the entire

damages. The Division Bench also considered the decision of

the Supreme Court reported in E.S.I. Corporation v. HMT

Ltd. (AIR 2008 (SC) 1322) and quoted paragraph 21

which reads as follows.

“Existence of mensrea 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.”

3. So from the enunciated principles one has to

establish that there has been a contumacious conduct or

deliberate intention to evade payment or the mensrea not to

comply with the statutory mandate. As far as applying the

said principles to the facts of this case it can be seen that it

was on account of the growing labour problem coupled with

the acute financial stringency the establishment was not in a

position to make the payment. Therefore there is no

deliberate evadement or contumacious conduct or mensrea

INS.APPEAL NO. 26 OF 2009
-:4:-

and so the imposition of damages by the E.S.I.Corporation

was not done judiciously and that has been correctly

interfered by the E.I.Court. Therefore the order of the

E.I.Court does not call for any interference and the appeal is

dismissed.

M.N. KRISHNAN, JUDGE.

ul/-