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 4, Cited by 0]

Gujarat High Court

Rajrani vs Director on 10 April, 2012

Author: Rajesh H.Shukla

Bench: Rajesh H.Shukla

  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/3793/2011	 6/ 6	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 3793 of 2011
 

 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
 
=========================================


 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To
			be referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

=========================================


 

RAJRANI
OMPRAKASH SHUKLA & 1 

 

Versus
 

DIRECTOR
EMPLOYEES' STATE INSURANCE & 2 

 

=========================================
 
Appearance : 
SHRI
K.M.PATEL, LEARNED SENIOR COUNSEL with SHRI
JIGAR M PATEL for Appellant(s) : 1 - 2. 
SHRI DEVANG DAVE, AGE for
Respondent(s) : 1, 
SHRI HEMANT S SHAH for Respondent(s) :
2, 
NOTICE SERVED for Respondent(s) :
3, 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

Date
: 10/04/2012 

 

 
ORAL
JUDGMENT 

The present First Appeal arises out of the judgment and order passed in ESI Application No.5 of 2003 by the ESI Court, Ahmedabad dated 23.9.2011, by which the application of the Appellants has been rejected on the ground of jurisdiction.

The facts of the case are that the deceased workman Ashokbhai Omprakash Shukla was working with Bata India Limited at Madhya Pradesh (Indore) and he died during the course of treatment at Ahmedabad. Therefore the Appellants, who are the mother and sister, filed an application for compensation under the Employees' State Insurance Act, 1948 (hereinafter referred to as "the ESI Act"). After considering the material and evidence, as stated in the impugned judgment, the ESI Court at Ahmedabad has rejected the application on the ground of jurisdiction, which is assailed in the present First Appeal on the grounds stated in the application.

Heard learned Senior Counsel Shri K.M.Patel appearing with learned Advocate Shri Jigar M.Patel for the Appellants and learned Advocate Shri Hemant S. Shah appearing for Respondent No.2.

Learned Senior Counsel Shri Patel referred to the provisions of Section 76 of the ESI Act which provide for the aspect of jurisdiction, and submitted that it is a benevolent Act, and therefore, liberal interpretation could be made. Learned Senior Counsel Shri Patel has submitted that he had received treatment as per direction, and therefore, the cause of action has arisen in the ESI Court at Ahmedabad. He has also referred to Regulation 77 of the Employees' State Insurance (General) Regulations, 1950 and submitted that, as stated in this, if the death could be reported to any nearest branch office, the medical benefit under the Act could also be made available in the same way.

Alternatively, learned Senior Counsel Shri Patel has submitted that in any case as per the provisions of the Code of Civil Procedure, the application ought not to have been rejected and it ought to have been returned for being presented before the appropriate court at M.P.(Indore). He therefore submitted that appropriate orders may be passed.

Learned Advocate Shri Hemant S.Shah appearing for Respondent No.2 has submitted that so far as the aspect of jurisdiction is concerned, Section 76 of the ESI Act referred to the local area, and admittedly, at the time of the incident, the deceased was working in the local area situated at M.P., and therefore, ESI Court at M.P. had the jurisdiction and not the ESI Court at Ahmedabad. He therefore submitted that the impugned judgment and order is just and proper.

In view of the rival submissions, it is required to be considered whether the present First Appeal can be entertained or not.

The first submission with regard to jurisdiction and the submission made by learned Senior Counsel Shri K.M.Patel referring to Section 76 of the ESI Act is required to be considered.

The provisions of Section 76 of the ESI Act provide:

"76.
Institution of proceedings, etc.- (1) Subject to the provisions of this Act and any rules made by the State Government, all proceedings before the Employees' Insurance Court shall be instituted in the Court appointed for the local area in which the insured person was working at the time the question or dispute arose."

Therefore, it is evident that the proceedings could be instituted in the court appointed for the local area in which the insured person was working at the time the question or dispute arose. Thus, it is evident that the deceased was working in the local area of State of M.P. and the proceedings could be instituted in the court appointed in respect of that local area at M.P., i.e. Indore. Therefore, the submission made by learned Senior Counsel Shri Patel that since it is a benevolent Act, liberal approach may be adopted, cannot be readily accepted in view of the specific provision in Section 76 of the ESI Act regarding jurisdiction. Further learned Senior Counsel Shri Patel has also referred to Regulation 77 and submitted that a liberal approach may be adopted. This submission made by learned Senior Counsel Shri Patel cannot be readily accepted though it is a benevolent Act, as the specific provision in the statute also cannot be overlooked. Section 76 of the ESI Act refers to the institution of proceedings and ESI Act is a central Act which has been made for every State or the area, and therefore, the proceedings are required to be instituted before the ESI Court appointed for respective local areas where the insured person was working at the time of dispute. Similarly, Regulation 77 only refers to the report of the death to the nearest hospital and nothing else. Therefore, when the language of the statute provide for the institution of proceedings in respect of the court appointed under the Act for every local area is specific, there is no question of deviating from such language, even if it is a benevolent Act. The legislature otherwise would have made suitable provision considering that it is a benevolent Act. Therefore, the submission made by learned Senior Counsel Shri Patel cannot be accepted.

The alternate submission made that, in any case the application could not have been rejected, and it ought to have been returned for being presented before the appropriate court at M.P. (Indore), requires to be accepted. It is well accepted that if the claim application or the petition is presented before the court or the authority, which does not have the jurisdiction, then it is required to be returned for being presented before the appropriate forum or the court. Therefore, the ESI court at Ahmedabad having found that it is has no jurisdiction in view of Section 76 of the ESI Act, was not justified in dismissing the application, and it ought to have returned the application instead of rejecting for being presented to the court at M.P. (Indore), in which it could have been instituted. Therefore the present First Appeal deserves to be allowed.

Accordingly, the impugned judgment and order passed in ESI Application No. 5 of 2003 dated 23.9.2011 is hereby quashed and set aside. The said application is ordered to be returned to the Applicant by the ESI Court in a sealed cover for being presented to the court established under the Act at M.P. (Indore) in accordance with law. The ESI court Ahmedabad shall also transmit all the papers in a sealed cover to the ESI court at M.P. (Indore) within a period of 15 days to enable the ESI court at M.P. (Indore) to proceed further with the matter when it is presented to it by the Appellants.

It goes without saying that the Appellants shall also present the said application when it is returned to them within 15 days, and thereafter within 15 days, i.e. total period of one month, present it before the ESI court at M.P. (Indore). As and when such an application is presented before the ESI court at M.P.(Indore), it will be considered by the court on merits, and an endeavour shall be made to dispose of as early as possible, preferably within 3 months, in light of the fact that it is a benevolent Act.

With the aforesaid observations, the present First Appeal as stated above stands allowed partly to the aforesaid extent.

(Rajesh H. Shukla,J) Jayanti*     Top