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 0, Cited by 4]

Supreme Court of India

Regional Director, Esi Corpn. vs Metropolitan Engineering Co. Ltd. on 16 November, 2000

Equivalent citations: (2001)ILLJ567SC, (2001)10SCC730, AIRONLINE 2000 SC 13, 2001 (10) SCC 730, 2002 SCC (L&S) 1037, (2001) 1 LAB LJ 567

Author: S. Rajendra Babu

Bench: S. Rajendra Babu, S.N. Variava

ORDER
  

S. Rajendra Babu, J.
 

1. In this appeal the question raised for our consideration is whether the Employees' Insurance Court and the High Court were justified in upsetting the order imposing damages for not making the ESI contributions in time, or not.

2. The respondent took the stand that on account of financial constraints and the fact that it had gone sick, it was not in a position to make the timely payments to the benefit of the insured persons.

3. The damages imposed were for the period from May, 1976 to January, 1981. The E.S.I. Court considered this aspect of the matter and took the view that the fact that the respondent was sick was not in dispute and the respondent was in terrible financial state for several years, and in those circumstances when there was no dishonest or contumacious conduct on the part of the respondent or acted in conscious disregard of its obligation or acted either deliberately or in defiance of law, held that following the decision of the High Court in Regional Director, E.S.I. Corporation. v. Sakthi Tiles 1994- III-LLJ (Suppl)-1197 (Ker-DB) the damages should be deleted and when the matter was carried in a writ petition to the High Court, the order made by the E.I. Court, stood affirmed.

4. Learned Counsel for the appellant submitted that the Regional Director had taken into consideration the explanation offered by the respondent in the matter of delayed contributions such as the unit being sick, labour unrest which resulted in a lock-out and its closure ultimately and, thereafter, computed the damages payable and each one of the reasons given by the respondent stood rejected. However, the E.I. Court looked into each of these aspects and ultimately held that the reasons given by the respondent are good and sufficient and fell within the scope of the decision in Regional Director, E.S.I. Corporation. v. Sakthi Tiles, (supra), and thereafter, gave the relief. We think, as did the High Court, the ESI Court gave cogent reasons to make the order in detail.

5. Mr. Mehta, learned Counsel, however, submitted that the E. I. Court had not taken note of the fact that the employees' part of the contribution had also not been remitted and, therefore, to that extent damages should have been imposed against the respondent. On this aspect the E.I. Court has noticed that the respondent has not deducted any amount from the wages of the employees for running the business though as per records contributions shown have been deducted and it was only in the nature of book adjustment. In the face of this finding on fact we do not think there is any substance in the contention advanced on behalf of the appellant. The appeal is dismissed. No costs.