Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 3, Cited by 4]

Supreme Court of India

Municipal Committee, Abohar vs Regional Commissioner, E.S.I. Corpn. & ... on 2 February, 1996

Equivalent citations: JT 1996 (3) 51, 1996 SCALE (2)381, AIRONLINE 1996 SC 439, (1996) 1 LAB LN 810, 1996 SCC (L&S) 616, (1996) 72 FAC LR 788, (1996) 2 LAB LJ 98, (1996) 2 SCJ 310, (1996) 1 CUR LR 661, 1996 (7) SCC 488, (1996) 2 SCT 305, (1996) 2 MAD LJ 137.1, (1996) 2 SCR 83, (1996) 1 SERV LR 70, (1996) 88 FJR 547, (1996) 3 JT 51, 1996 LAB LR 289, (1996) 3 JT 51 (SC), 1996 UJ(SC) 1 656, (1996) 2 SCR 83 (SC), 1996 UJ(SC) 656, (1995) 8 JT 404 (SC), 1995 SCC (SUPP) 4 218, (1996) 2 MAD LJ 137, 1997 ALL CJ 2 1490.2

Author: K. Ramaswamy

Bench: K. Ramaswamy

           PETITIONER:
MUNICIPAL COMMITTEE, ABOHAR.

	Vs.

RESPONDENT:
REGIONAL COMMISSIONER, E.S.I. CORPN. & ANR.

DATE OF JUDGMENT:	02/02/1996

BENCH:
RAMASWAMY, K.
BENCH:
RAMASWAMY, K.
G.B. PATTANAIK (J)

CITATION:
 JT 1996 (3)	51	  1996 SCALE  (2)381


ACT:



HEADNOTE:



JUDGMENT:

O R D E R Leave granted.

This appeal by special leave arises from the order of the High Court of Punjab & Haryana dated 5.10.1993 in F.A.O. No.589/93 dismissing the appeal as usual in limine. The admitted facts are that the appellant-Municipal Committee has been running water works known as Patel Water Works. The employees working in the Water Works Department are now sought to be covered under the provisions of the Employees' State Insurance Act, 1948 (for short `the Act'). When notice was issued to the appellant they objected to the coverage of employees under the Act. Therefore an order has been passed under section 45-A of the Act. Challenging thereto, an appeal was filed under Section 75 of the Act. The insurance Court has confirmed that the employees are covered under the Act. Accordingly, when challenged, the High Court in the first appeal dismissed the same. Thus this appeal by special leave.

The question is whether the employees of the Municipal Corporation are also covered under the Act? The employees of the Corporation are governed by the statutory rules made under the Act and in some cases in other States the benefits of the Govt. scales of pay etc. have been extended. However, the fact remains that they are provided with the health scheme and also eligible to medical facilities and reimbursement of the amounts spent by the concerned employees. Under these circumstances, the coverage of employees under the Act is Der se illegal.

The appeal is accordingly allowed. No costs.