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 35, Cited by 0]

Gujarat High Court

E.S.I.C vs Somabhai Ishwardas Patel on 27 June, 2024

                                                                                             NEUTRAL CITATION




     C/FA/1101/2007                                      CAV JUDGMENT DATED: 27/06/2024

                                                                                             undefined




               IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                          R/FIRST APPEAL NO. 1101 of 2007


FOR APPROVAL AND SIGNATURE:

HONOURABLE MR. JUSTICE SANDEEP N. BHATT

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

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

2      To be referred to the Reporter or not ?                                   Yes

3      Whether their Lordships wish to see the fair copy                          No
       of the judgment ?

4      Whether this case involves a substantial question                          No
       of law as to the interpretation of the Constitution
       of India or any order made thereunder ?

==========================================================
                                     E.S.I.C.
                                     Versus
                           SOMABHAI ISHWARDAS PATEL
==========================================================
Appearance:
MR SACHIN D VASAVADA(3342) for the Appellant(s) No. 1
MR PRAVIN P PANCHAL(2059) for the Defendant(s) No. 1
MR. PRAKASH JANI WITH MR SHIVANG P JANI(8285)
for the Defendant(s) No. 1
==========================================================

    CORAM:HONOURABLE MR. JUSTICE SANDEEP N. BHATT

                                     Date : 27/06/2024
                                     CAV JUDGMENT

1. The present First Appeal, under Section 82 of the Employees' State Insurance Act, 1948, is preferred by the appellant - original opponent, being aggrieved and Page 1 of 34 Downloaded on : Thu Jun 27 22:24:53 IST 2024 NEUTRAL CITATION C/FA/1101/2007 CAV JUDGMENT DATED: 27/06/2024 undefined dissatisfied with the impugned judgment and order dated 12.12.2006 passed by the Employees' State Insurance Court, Ahmedabad, in E.S.I. Application No.5 of 1998, by which the order/communication dated 28.08.1997 and 24.10.1997 received from the corporation by the applicant

- society together with the order of the corporation dated 09.09.2002 (C-18) and resultant order dated 30.10.2002 under Section 25A of the ESI Act quantifying the amount of contribution, etc. are hereby set aside, by allowing the application filed by the applicant - society.

2. Brief facts of the case are as under:

2.1. The aforesaid respondent, hereinafter referred as the Society", is registered under the to provisions of the Co-

Operative Societies Act and the appellant hereinafter referred to as "the corporation".

2.2. It is the case of the society that the permanent employees of the Mehsana District Co-Operative Milk Producers Union Limited, are the member of the applicant society. It is also stated by the society that about 150 persons of the society are getting the benefit Page 2 of 34 Downloaded on : Thu Jun 27 22:24:53 IST 2024 NEUTRAL CITATION C/FA/1101/2007 CAV JUDGMENT DATED: 27/06/2024 undefined of a settlement (under Section 2 (p) of the ID Act, 1947) under which medical allowance is given to the employees. The period of operation of the said settlement is stated to be from 01.04.97 to 31.02.2000. It is also the case of the society that the benefit of Group Insurance is also extended to the employees under the said settlement through United India Insurance Company that in addition to that the medical facility is made available to the employees in the dispensary situated in the premises of the Dudh Sagar Dairy; that the medical facility includes all the expenses incurred by the employees and the employees are fully satisfied with these facilities and therefore, the present system and scheme is not required to be disturbed. It is also the case of the society that the society received intimation from the corporation to the effect that the ESI Act is applicable to the society with retrospective effect from 1988 which is illegal unjust and improper, that the persons enjoying the said facilities would be put to hardships and that in fact, the application of the ESI Act would not confer any additional benefits and on the contrary it would damage the interest of the persons concerned, that the intimation is issued without application of mind by the corporation; Page 3 of 34 Downloaded on : Thu Jun 27 22:24:53 IST 2024

NEUTRAL CITATION C/FA/1101/2007 CAV JUDGMENT DATED: 27/06/2024 undefined that the Central Government has exercised its powers without following any guidelines; that the exercises of unbridled discretion without material on record is illegal, improper and unjust; that the impugned communication/ notification show that they are ultravires because the procedural safeguards are violated; that even the impugned notification was not published in the local language; that they are based upon mis-construction, mis- interpretation, mis-conception of law and facts and therefore, they are illegal and ultravires the constitution; that the society has no knowledge of the notification nor it had the opportunity to deal with the legality and propriety of the impugned intimation/communication and the so called notification and hence, it is non-existent in eye of law; that the publication of the SO called notification is mandatory; that the impugned notification does not cover the applicant society and hence, the provisions of the ESI Act are not applicable to it; that if the notification is presumed to exist, it is irrational, illegal and unjustified; that there is no nexus between the notification and the object and purpose sought to be achieved by the Act, that after about 14 years, the corporation wants to recover the contribution Page 4 of 34 Downloaded on : Thu Jun 27 22:24:53 IST 2024 NEUTRAL CITATION C/FA/1101/2007 CAV JUDGMENT DATED: 27/06/2024 undefined retrospectively, which is illegal and unjustified. After several repetition, the society requested to set aside the order/communication dated 28.8.1997 and 24.10.1997 and to hold that the provisions of the ESI Act are not applicable to it. A stay application was also moved by the society upon, which a show cause notice was ordered to be issued.

3. Heard learned advocates appearing for the respective parties.

4.1. Mr. Sachin D. Vasavada, the learned advocate for the appellant - corporation has relied upon the judgment of the Hon'ble Supreme Court in case of ESIC Vs. Kakinada Municipality, reported in 2021 (0) AIJEL-SC 67934, more particularly, paragraph Nos.1(2), 8, 13, 16 and 17 are relevant, and has submitted that after considering the earlier judgment of Municipal Committee, Abohar (which is relied by El Court and Respondent), the Hon'ble Apex Court has held that only Appropriate Government, under Section 87 of 1990 of the Act has power to compare the benefits given by employer and ESIC, and not by the ESI Court as it cannot be said as dispute. In present case also, applicability of law is not Page 5 of 34 Downloaded on : Thu Jun 27 22:24:53 IST 2024 NEUTRAL CITATION C/FA/1101/2007 CAV JUDGMENT DATED: 27/06/2024 undefined in dispute as per respondent (Pg.8/Para 8 of El Court judgment). It is contended before El Court that respondent employer is giving superior benefits to employees than that of appellant corporation. That issue can only be decided by appropriate Government u/s. 87 of ESI Act and not by El Court u/s. 75(1)(g) as El Court has no jurisdiction. Furthermore, he has submitted that the appellant - ESI Corporation is established under Section 3 of the ESI Act and is independent autonomous body. ESI Act being benevolent legislation has been enacted by Parliament under Entry 23, 24 of List III of the 7th Schedule of the Constitution of India, which provides that Parliament has the power to make law for the purposes of social security, social insurance and numerous medical benefits to workers / employees. It is submitted that the main object of ESIC enshrined under Article 39(c)(d), Articles 41 and 43 of Constitution of India and as per the social state directive policy and social welfare measure rendering socio economic justice to those who in hey-day of their life ceaselessly toiled for the employers on an assurance that after their retirement / retrenchment they would not be left in lurch. The ESI Act is made with a social welfare Page 6 of 34 Downloaded on : Thu Jun 27 22:24:53 IST 2024 NEUTRAL CITATION C/FA/1101/2007 CAV JUDGMENT DATED: 27/06/2024 undefined objective in mind and to protect the interest of workers / employees by offering the accident benefits/disablement benefits, unemployment benefits, sickness benefits etc. to the workers and their dependents. Under ESIC 2.0 Reforms and Vision ESI Scheme is being extended massively throughout the country. The ESI Scheme has been implemented in 442 districts and partially implemented in 153 districts of our country. There are more than 3.10 Crore insured persons with more than 12.3 beneficiaries are covered under ESI Scheme. Medical / Para Medical care to the beneficiaries is provided through a large infrastructure by setting up various hospitals and dispensaries besides tie-up arrangement with various other institutions, ESIC also conducting Annual Preventive Health Check-up Programme and also implementing Atal Bimit Vyakti Kalyan Yojana (ABVKY) and Rajiv Gandhi Shramik Kalyan Yojana for providing relief in case of the insured persons facing unemployment. From the above, it could be observed that ESIC is providing comprehensive social security benefits more than any other employer to its insured persons and beneficiaries.

Page 7 of 34 Downloaded on : Thu Jun 27 22:24:53 IST 2024

NEUTRAL CITATION C/FA/1101/2007 CAV JUDGMENT DATED: 27/06/2024 undefined 4.2. Furthermore, he has submitted that ESI Act is applicable to entire India so if Any Employee left the respondent's job and joins another organization in anywhere in India, said employee and his/her family members would continue to get same and all benefits from appellant corporation without any hurdle as he/she is already registered with ESI Corporation which is a statutory Organization and working under Ministry of Labour, Employment and Welfare Department. Furthermore, he has submitted that respondent employer is neither statutory body nor their employees / workers, who are protected under any statutory rules. Respondent employer is relying upon the judgments wherein the employer/s were either statutory corporation or statutory organization or statutory rules, which gives guarantee to workers. Facts are totally different from the judgment on which El Court as well as Employer has relied upon. 4.3. Furthermore, he has submitted that Settlement under Industrial Disputes Act cannot override statutory provisions of ESI Act: settlement is private arrangement between group of workers and employer. It cannot bypass or override any other benevolent statutory provisions. Page 8 of 34 Downloaded on : Thu Jun 27 22:24:53 IST 2024

NEUTRAL CITATION C/FA/1101/2007 CAV JUDGMENT DATED: 27/06/2024 undefined Workman cannot say not to apply any provisions of law as ESI Act is benevolent and to protect the interest of workers only. In view of the above, he has prayed to allow the present appeal.

5.1. Per contra, Mr. Prakash Jani, learned senior advocate with Mr. Shivang P. Jani, learned advocate for the respondent has submitted that present First Appeal is filed under Section-82 of the Employees State Insurance Act, 1948. It is submitted that under Section- 82(1)(2) of the E.S.1. Act, 1948, appeal should lie to the High Court from an order of Employees State Insurance Court, if it involves a substantial question of law. It is also stated that present First Appeal doesn't raise any substantial question of law and, therefore, present First Appeal is liable to be dismissed. It is further submitted that in the case of Regional Director, E.S.I.C Vs. Bhavnaben D. Joshi Wd/o Dahyabhai S. Joshi reported in 2021 (1) G.L.R. 149, it has been held by this Hon'ble Court that "The scope and examination of judgment and order passed by the Employees' Insurance Court is limited. As per Section-82 of the E.S.I. Act, the grounds of appeal are also restricted. All the provisions of appeal Page 9 of 34 Downloaded on : Thu Jun 27 22:24:53 IST 2024 NEUTRAL CITATION C/FA/1101/2007 CAV JUDGMENT DATED: 27/06/2024 undefined under Code of Civil Procedure are not applicable to the appeal filed under section 82 of the E.S.I. Act. Power of Appellate Court is subject to Sub-Section 2 of Section-82 of the E.S.I. Act. An appeal to the High Court from an order of an Employees' Insurance Court is permitted only if a substantial question of law is involved". It is submitted that in the present case, there is no substantial question of law which arises. 5.2. Furthermore, he has contended that application under E.S.I. Application No.5 of 1998 was filed by respondent being aggrieved by communications dated 28.08.1997 and 24.10.1997 together with order of corporation dated 09.09.2002 and resultant order dated 30.10.2002 under Section 45(a) of E.S.I. Act, 1948 by which E.S.I. Corporation had quantified the amount. That, it is not correct on part of the appellant to contend that application was filed only to declare that provisions of E.S.I. Act, 1948 are not applicable. It is submitted that E.S.I. Authority has quantified amount against respondent after period of 14 years and had passed further order to deposit the amount with E.S.I. Corporation. That, it is stated that against this order, Page 10 of 34 Downloaded on : Thu Jun 27 22:24:53 IST 2024 NEUTRAL CITATION C/FA/1101/2007 CAV JUDGMENT DATED: 27/06/2024 undefined application under Sections-75, 76 and 77 of E.S.I. Act, 1948 was filed before E.S.I. Court, which is maintainable and E.S.I. Court has rightly exercised its jurisdiction by granting application and setting aside order of the authorities under E.S.I. Act, 1948 by holding that it is in view of better provisions for employees. It is submitted that there is no jurisdictional error in passing impugned judgment wherein E.S.I. Court has held that when Co-operative Society is giving more benefits to its employees, coverage under the E.S.I. Act, 1948 is not necessary.

5.3. Furthermore, he has contended that in view of judgment of Hon'ble Supreme Court of India reported in 1996 (7) S.C.C. 488 rendered in case of Municipal Committee, Abohar Vs. Regional Commissioner, E.S.I. Corporation and Another, if the employer has provided better and more beneficial benefits to its employees, such employees need not be covered under E.S.I. Scheme. If the employees of respondent - Co-operative Society are covered under E.S.I. Scheme, they will lose more beneficial scheme of the employer which is settled and agreed under the agreement arrived with employees of Page 11 of 34 Downloaded on : Thu Jun 27 22:24:53 IST 2024 NEUTRAL CITATION C/FA/1101/2007 CAV JUDGMENT DATED: 27/06/2024 undefined respondent Co-operative Society before the statutory authority under the Industrial Disputes Act, 1947 by way of settlement under section-2(p) of the Industrial Disputes Act, 1947. Furthermore, he has contended that the respondent is Dudhsagar Dairy Employees Credit and Supply Co-operative Society Ltd. (herein after referred to as Co-operative Society). That, there is a settlement between the respondent - Co-operative Society and its employees under Section- 2(p) of the Industrial Disputes Act, 1947. By virtue of the said settlement, large number of benefits are agreed to be given by respondent Co- operative Society to its employees. These employees are getting more benefits compared to the benefits which are made available to the employees if they are covered under the Employees' State Insurance Act, 1948. It is submitted that the employees working in respondent Co- operative Society are getting benefits under various heads undisputedly as medical reimbursement allowance, all expenses of medical treatment in any hospital, benefits in case employees suffer temporary or permanent injury, sick leave benefits, maternity benefits and benefits to dependants and legal heirs and benefits in event of death. He has also submitted that that all these benefits Page 12 of 34 Downloaded on : Thu Jun 27 22:24:53 IST 2024 NEUTRAL CITATION C/FA/1101/2007 CAV JUDGMENT DATED: 27/06/2024 undefined are far more beneficial to employees compared to benefits which employees may get from E.S.I. Scheme as per E.S.I. Act, 1948. The respondent has produced statement with aforesaid details before the court below in Application No. 5 of 1998 at Exh. 51. The correctness and factual details of said statement is not disputed by appellant before E.S.I. Court or before this Hon'ble High Court in present First Appeal. It is stated that all employees working in respondent Co-operative Society have given in writing before the E.S.I. Court that they are getting more benefit under settlement with Respondent Co-operative Society and therefore, they should not be covered under E.S.L. Scheme. A document with this regard dated 01.07.1997, signed by all employees is on record at Exh. 81. The correctness of this document is also not disputed by the appellant at any stage. In view of the above, he has prayed to dismiss the present appeal.

6.1. I have considered the rival submissions made at the bar. I have gone through the material available on the record. It transpires that the moot question, arisen for consideration of the present appeal by this Court by way Page 13 of 34 Downloaded on : Thu Jun 27 22:24:53 IST 2024 NEUTRAL CITATION C/FA/1101/2007 CAV JUDGMENT DATED: 27/06/2024 undefined of framing the substantial question of law as required under the statute, more particularly, the appeal filed under the statutory provision under the E.S.I. Act, is that in light of the facts of the present case and in view of the provisions of law as well as catena of decisions, whether settlement under Section 2-P of the Industrial Disputes Act, 1947 entered between the employees and the management of the opponent society, would override the provisions of E.S.I. Act, 1948, being a special Act? In the facts of the present case, and in view of the definition under Section 1(5), whether the provisions of E.S.I. Act be made applicable to the present opponent? These are the basis questions, which have been pleaded. 6.2. Learned advocate for the appellant has actually harped upon the provisions of E.S.I. Act, more particularly, Sections 87/90 read with Section 75(1)(g) and

3. It is necessary to refer the relevant provisions, which are required to be considered for the facts of the present case, more particularly, Sections 3, 45A, 75(1)(g), 76, 77, 82, 87, 90, as under:

"3. Establishment of Employees State Insurance Corporation.
Page 14 of 34 Downloaded on : Thu Jun 27 22:24:53 IST 2024
NEUTRAL CITATION C/FA/1101/2007 CAV JUDGMENT DATED: 27/06/2024 undefined (1) With effect from such date as the Central Government may, by notification in the Official Gazette, appoint in this behalf, there shall be established for the administration of the scheme of Employees State Insurance in accordance with the provisions of this Act a Corporation to be known as the Employees State Insurance Corporation.
(2) The Corporation shall be a body corporate by the name of Employees State Insurance Corporation having perpetual succession and a common seal and shall by the said name sue and be sued.

45A. Determination of contributions in certain cases.

(1) Where in respect of a factory or establishment no returns, particulars, registers or records are submitted, furnished or maintained in accordance with the provisions of section 44 or any Social Security Officer or other official of the Corporation referred to in sub-section (2) of section 45 is prevented in any manner by the principal or immediate employer or any other person, in exercising his functions or discharging his duties under section 45, the Corporation may, on the basis of information available to it, by order, determine the amount of contributions payable in respect of the employees of that factory or establishment:
Provided that no such order shall be passed by the Corporation unless the principal or immediate employer or the person in charge of the factory or establishment has been given a reasonable opportunity of being heard:
Page 15 of 34 Downloaded on : Thu Jun 27 22:24:53 IST 2024
NEUTRAL CITATION C/FA/1101/2007 CAV JUDGMENT DATED: 27/06/2024 undefined Provided further that no such order shall be passed by the Corporation in respect of the period beyond five years from the date on which the contribution shall become payable.
(2) An order made by the Corporation under sub-section (1) shall be sufficient proof of the claim of the Corporation under section 75 or for recovery of the amount determined by such order as an arrear of land revenue under section 45B or the recovery under sections 45C to 45-I. 75(1)(g) Any other matter which is in dispute between a principal employer and the Corporation, or between a principal employer and an immediate employer or between a person and the Corporation or between an employee and a principal or immediate employer, in respect of any contribution or benefit or other dues payable or recoverable under this Act, or any other matter required to be or which may be decided by the Employees' Insurance Court under this Act.

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. (2) If the Court is satisfied that any matter arising out of any proceeding pending before it can be more conveniently Page 16 of 34 Downloaded on : Thu Jun 27 22:24:53 IST 2024 NEUTRAL CITATION C/FA/1101/2007 CAV JUDGMENT DATED: 27/06/2024 undefined dealt with by any other Employees' Insurance Court in the same State, it may, subject to any rules made by the State Government in this behalf, order such matter to be transferred to such other Court for disposal and shall forthwith transmit to such other court the records connected with that matter.

(3) The State Government may transfer any matter pending before any Employees' Insurance Court in the State to any such Court in another State with the consent of the State Government of that State. (4) The court to which any matter is transferred under sub-section (2) or sub-section (3) shall continue the proceedings as if they had been originally instituted in it.]

77. Commencement of proceedings.

(1) The proceedings before an Employees Insurance Court shall be commenced by application.

(1A) Every such application shall be made within a period of three years from the date on which the cause of action arose.

Explanation.-- For the purpose of this sub-section,

(a) the cause of action in respect of a claim for benefit shall not be deemed to arise unless the insured person or in the case of dependants benefit, the dependants of the insured person claims or claim that benefit in accordance with the regulations made in that behalf within a period twelve months after the claim became due or within such further period as the Employees Insurance Court may allow on grounds which appear to it to be reasonable; Page 17 of 34 Downloaded on : Thu Jun 27 22:24:53 IST 2024

NEUTRAL CITATION C/FA/1101/2007 CAV JUDGMENT DATED: 27/06/2024 undefined

(b) the cause of action in respect of a claim by the Corporation for recovering contributions (including interest and damages) from the principal employer shall be deemed to have arisen on the date on which such claim is made by the Corporation for the first time:

Provided that no claim shall be made by the Corporation after five years of the period to which the claim relates;
(c) the cause of action in respect of a claim by the principal employer for recovering contributions from an immediate employer shall not be deemed to arise till the date by which the evidence of contributions having been paid is due to be received by the Corporation under the regulations.
(2) Every such application shall be in such form and shall contain such particulars and shall be accompanied by such fee, if any, as may be prescribed by rules made by the State Government in consultation with the Corporation.
82. Appeal.

(1) Save as expressly provided in this section, no appeal shall lie from an order of an Employees' Insurance Court. (2) An appeal shall lie to the High Court from an order of an Employees' Insurance Court if it involves a substantial question of law.

(3) The period of limitation for an appeal under this section shall be sixty days.

(4) The provisions of sections 5 and 12 of the Limitation Act, 1963 (36 of 1963) shall apply to appeals under this section.

Page 18 of 34 Downloaded on : Thu Jun 27 22:24:53 IST 2024

NEUTRAL CITATION C/FA/1101/2007 CAV JUDGMENT DATED: 27/06/2024 undefined

87. Exemption of a factory or establishment or class of factories or establishments.

The appropriate Government may, by notification in the Official Gazette and subject to such conditions as may be specified in the notification, exempt any factory or establishment or class of factories or establishments in any specified area from the operation of this Act for a period not exceeding one year and may from time to time by like notification renew any such exemption for periods not exceeding one year at a time:

Provided that such exemptions may be granted only if the employees in such factories or establishments are otherwise in receipt of benefits substantially similar or superior to the benefits provided under this Act:
Provided further that an application for renewal shall be made three months before the date of expiry of the exemption period and a decision on the same shall be taken by the appropriate Government within two months of receipt of such application.
90. Exemption of factories or establishments belonging to Government or any local authority.

The appropriate Government may, after consultation with the Corporation, by notification in the Official Gazette and subject to such conditions as may be specified in the notification, exempt any factory or establishment belonging to any local authority from the operation of this Act, if the employees in any such factory or establishment are otherwise in receipt of benefits substantially similar or superior to the benefits provided under this Act." Page 19 of 34 Downloaded on : Thu Jun 27 22:24:53 IST 2024

NEUTRAL CITATION C/FA/1101/2007 CAV JUDGMENT DATED: 27/06/2024 undefined 6.3. It is also relevant to refer the provisions of Section 2(P) of the Industrial Disputes Act, 1947, as under:

""settlement" means a settlement arrived at in the course of conciliation proceeding and includes a written agreement between the employer and workmen arrived at otherwise than in the course of conciliation proceeding where such agreement has been signed by the parties thereto in such manner as may be prescribed and a copy thereof has been sent to an officer authorised in this behalf by the appropriate Government and the conciliation officer;"

6.4. Now, considering the submissions of the rival parties, I found that in the present case, settlement is arrived at between Dudhsagar Dairy Employees Credit and Supply Co-operative Society Ltd. and its employee under Section 2(P) of the Industrial Disputes Act. By virtue of the said settlement, large number of benefits are agreed to be given by respondent Co-operative Society to its employees. These employees are getting more benefits compared to the benefits which are made available to the employees if they are covered under the Employees' State Insurance Act, 1948. It also transpires that that the employees working in respondent Co- Page 20 of 34 Downloaded on : Thu Jun 27 22:24:53 IST 2024

NEUTRAL CITATION C/FA/1101/2007 CAV JUDGMENT DATED: 27/06/2024 undefined operative Society are getting benefits under various heads undisputedly. Some of the benefits are as under:

 Sr.No.                                      Particulars
1.
               Medical reimbursement allowance
2.

All expenses of medical treatment in any hospital

3. Benefits in case employees suffer temporary or permanent injury

4. Sick Leave Benefits

5. Maternity benefits

6. Benefits to dependants and legal heirs and benefits in event of death 6.5. It also transpires from the record that the respondent has produced statement with aforesaid details before the court below in Application No.5 of 1998 at Exh.51. The correctness and factual details of said statement is not controverted and not disputed by appellant before E.S.I. Court or before this Hon'ble High Court in present First Appeal and, therefore, such details have been considered as correct details. Considering this aspect as well as considering the fact that all employees, working in respondent - Co-operative Society have given in writing before the E.S.I. Court that they are getting more benefit under settlement with respondent - Co- Page 21 of 34 Downloaded on : Thu Jun 27 22:24:53 IST 2024

NEUTRAL CITATION C/FA/1101/2007 CAV JUDGMENT DATED: 27/06/2024 undefined operative Society and, therefore, they should not be covered under E.S.L. Scheme. A document dated 01.07.1997 signed by all employees is produced on record at Exh. 81 before the court below. Considering this aspect in background, now, it is required to be considered that the First Appeal is filed under Section 82 of the Employees' State Insurance Act, 1948, and as per the provisions of Section 82(1)(2) of the E.S.I. Act, appeal should lie to the High Court from an order of Employees State Insurance Court, if it involves a substantial question of law. In this reference, it is relevant to note that the judgment relied by learned advocate for the appellant of the Hon'ble Supreme Court in case of ESIC Vs. Kakinada Municipality (supra), more particularly, the relevant observations are as under:

".... 1(2). To declare that the provisions of ESI Act are not applicable to the employees working in Water Works Department of the Petitoiner Municipality as the Petitioner Municipality is providing better and superior benefits and facilities than by the 1st Respondent Corporation....
(8) We may notice further, apart from Section 1(4) and Section 90 which we have already noticed, Sections 87, 88 and 89.
Page 22 of 34 Downloaded on : Thu Jun 27 22:24:53 IST 2024

NEUTRAL CITATION C/FA/1101/2007 CAV JUDGMENT DATED: 27/06/2024 undefined "87. Exemption of a factory or establishment or class of factories or establishments. -- The appropriate Government may by notification in the Official Gazette and subject to such conditions as may be specified in the notification, exempt any factory or establishment or class of factories or establishments in any specified area from the operation of this Act for a period not exceeding one year and may from time to time by like notification renew any such exemption for periods not exceeding one year at a time:

Provided that such exemptions may be granted only if the employees' in such factories or establishments are otherwise in receipt of benefits substantially similar or superior to the benefits provided under this Act:
Provided further that an application for renewal shall be made three months before the date of expiry of the exemption period and a decision on the same shall be taken by the appropriate Government within two months of receipt of such application.
(13) Having reached the said conclusions, the time is ripe for us to notice the law as laid down by this Court in Zuari Cement Limited (supra). In the said case also, which emanated from the same High Court, the appellant therein sought an exemption from the Act but by approaching the Court under Section 75. The argument ran that the Court had jurisdiction by virtue of Section 75(1)(g). The discussion is to be found in paragraphs 12, 13 and 14:
Page 23 of 34 Downloaded on : Thu Jun 27 22:24:53 IST 2024
NEUTRAL CITATION C/FA/1101/2007 CAV JUDGMENT DATED: 27/06/2024 undefined
12. As discussed earlier, in terms of Section 87 of the Act, only the appropriate government has the power to grant exemption to a factory or establishment or class of factories or establishments from the operation of the Act. In fact, the appellant-factory itself has obtained exemption from the appropriate Government-State Government under Section 87 of the Act for the period from 1986 to 1993. Likewise, the rejection of exemption was also under Section 87 of the Act.

While so seeking the relief of declaration from the ESI Court that the appellant is entitled to exemption from the operation of the Act is misconceived. Contrary to the scheme of the statute, the High Court, in our view, cannot confer jurisdiction upon the ESI Court to determine the issue of exemption. The ESI Corporation, of course, did not raise any objection and subjected itself to the jurisdiction of the ESI Court. The objection as to want of jurisdiction can be raised at any stage when the Court lacks jurisdiction, the fact that the parties earlier acquiesced in the proceedings is of no consequence.

13. The Employees' Insurance Court is a tribunal specially constituted for the purpose of deciding any controversy that may arise on the matters enumerated in Section 75 of the Act. A reading of Section 75 of the Act would show that the ESI Court has full jurisdiction to decide all the matters arising between the employer and the Corporation under the Act. Section 75 of the Act sets out the matters to be decided by the ESI Court. As per Section 75(1)(g) of the Act, the ESI Court is empowered to decide any matter which is in dispute between the employer and the Page 24 of 34 Downloaded on : Thu Jun 27 22:24:53 IST 2024 NEUTRAL CITATION C/FA/1101/2007 CAV JUDGMENT DATED: 27/06/2024 undefined Corporation in respect of any contribution or benefit or other dues payable or recoverable under the Act or any other matter required to be or which may be decided by the ESI Court under the Act and such question or dispute subject to the provisions of sub-section (2-A) shall be decided by the ESI Court in accordance with the provisions of the Act. When considered in the light of clauses (a) to

(d) in Section 75 (1) of the Act, the expression "any other matter" occurring in Section 75(1) (g) only means any other dispute between an employer and corporation or a person and Corporation pertaining to the contribution or benefit or other dues payable under the Act or any other matter required to be decided by the ESI Court under the provisions of the Act. Grant or refusal of exemption by the appropriate government cannot be said to be a dispute between the employer and the Corporation. For grant or refusal of exemption, a specific provision is prescribed under the Act, it cannot be brought within the ambit of "any other matter" required to be decided by the Employees' Insurance Court under this Act.

14. As per the scheme of the Act, the appropriate government alone could grant or refuse exemption. When the statute prescribed the procedure for grant or refusal of exemption from the operation of the Act, it is to be done in that manner and not in any other manner. In State of Jharkhand v. Ambay Cements, it was held that "26.............It is the cardinal rule of interpretation that where a statute provides that a particular thing should be Page 25 of 34 Downloaded on : Thu Jun 27 22:24:53 IST 2024 NEUTRAL CITATION C/FA/1101/2007 CAV JUDGMENT DATED: 27/06/2024 undefined done, it should be done in the manner prescribed and not in any other way."

(16) However, the High Court has proceeded to rely upon judgment of this Court in Municipal Commitee, Abohar v. Regional Commissioner, E.S.I. Corpn. and Another (1996) 7 SCC 488. The High Court has premised its stand partly on the judgment of this Court in Municipal Commitee, Abohar (supra).

(17) It is rightly pointed out by Shri Santosh Krishnan, learned counsel for the appellant, that it is an order. In the said case, no doubt, the appellant was a municipality running Waterworks; the employees were sought to be covered under the Act and after notice was issued, an order under section 45-A of the Act was passed against which an appeal was carried to the Insurance Court which confirmed that the employees were covered under the Act. Thereafter, we notice the following:

"3. 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 Government scales of pay etc. have been extended. However, the fact remains that they are provided with the health scheme and are also eligible to medical facilities and reimbursement of the amounts spent by the employees concerned. Under these circumstances, the coverage of employees under the Act is per se illegal." We Page 26 of 34 Downloaded on : Thu Jun 27 22:24:53 IST 2024 NEUTRAL CITATION C/FA/1101/2007 CAV JUDGMENT DATED: 27/06/2024 undefined may notice that the said order does not reveal any discussion of the legal issues. There is no consideration of the statutory provisions in question.
We see merit in the argument of the learned counsel for the appellant that the High Court should not have treated this as a precedent which it should follow, particularly, having regard to the factual matrix in this case and the statutory provisions in place.
(18) The upshot of the above discussion is that the impugned judgment of the High Court is unsustainable and is liable to be set aside."

In view of the above judgment, it is canvassed by learned advocate for the appellant that only Appropriate Government, under Section 87 of 1990 of the Act has power to compare the benefits given by employer and ESIC, and not by the ESI Court as it cannot be said as dispute. It is also canvassed by learned advocate for the appellant that in present case also, applicability of law is not in dispute as per respondent. By relying on the relevant paragraph, it is canvassed that only appropriate Government under Section 87 of the E.S.I. Act can consider the superior benefits to employee and not E.I. Court under Section 75(1)(g) of the E.S.I. Act. Hence, it Page 27 of 34 Downloaded on : Thu Jun 27 22:24:53 IST 2024 NEUTRAL CITATION C/FA/1101/2007 CAV JUDGMENT DATED: 27/06/2024 undefined is tried to contend that the E.I. Court has no jurisdiction regarding this. It is also canvassed by learned advocate for the appellant that E.S.I.C. is providing comprehensive social security benefits more than any other employer to its insured persons and beneficiaries such as Atal Bimit Vyakti Kalyan Yojana (ABVKY) and Rajiv Gandhi Shramik Kalyan Yojana. It is also canvassed by learned advocate for the appellant that E.S.I. Act is applicable to entire India. It is also canvassed by learned advocate for the appellant that respondent employer in the present case is neither statutory body nor their employees / workers, who are protected under any statutory rules. It is also canvassed by learned advocate for the appellant that Settlement under Industrial Disputes Act cannot override statutory provisions of ESI Act.

6.6. Considering these submissions, prima facie, the submissions are found very attractive, but considering the facts of the present case, I am of the opinion that such contentions are not required to be accepted though there is no dispute about the settled legal propositions, more particularly, the decisions of the Hon'ble Apex Court, Page 28 of 34 Downloaded on : Thu Jun 27 22:24:53 IST 2024 NEUTRAL CITATION C/FA/1101/2007 CAV JUDGMENT DATED: 27/06/2024 undefined which is otherwise binding to this Court. But considering the submissions of the respondent, in response to the submissions of learned advocate for the appellant, learned advocate for the appellant has relied upon the judgment in the case of Bhavnaben D. Joshi Wd/o Dahyabhai S. Joshi (supra), wherein it has been observed that The scope and examination of judgment and order passed by the Employees' Insurance Court is limited. As per Section-82 of the E.S.I. Act, the grounds of appeal are also restricted. All the provisions of appeal under Code of Civil Procedure are not applicable to the appeal filed under section 82 of the E.S.I. Act. Power of Appellate Court is subject to Sub-Section 2 of Section-82 of the E.S.I. Act. An appeal to the High Court from an order of an Employees' Insurance Court is permitted only if a substantial question of law is involved"

It is canvassed by learned advocate for the respondent that application under E.S.I. Application No.5 of 1998 was filed by respondent being aggrieved by communications dated 28.08.1997 and 24.10.1997 together with order of corporation dated 09.09.2002 and resultant order dated 30.10.2002 under Section 45(a) of E.S.I. Act, Page 29 of 34 Downloaded on : Thu Jun 27 22:24:53 IST 2024 NEUTRAL CITATION C/FA/1101/2007 CAV JUDGMENT DATED: 27/06/2024 undefined 1948 by which E.S.I. Corporation had quantified the amount. Hence, it is canvassed by learned advocate for the respondent that it is not correct on part of the appellant to contend that application was filed only to declare that provisions of E.S.I. Act, 1948 are not applicable. It is also canvassed by learned advocate for the respondent that E.S.I. Authority has quantified amount against respondent after period of 14 years and had passed further order to deposit the amount with E.S.I. Corporation, and against this order, application under Sections-75, 76 and 77 of E.S.I. Act, 1948 was filed before E.S.I. Court, which is maintainable and E.S.I. Court has rightly exercised its jurisdiction by granting application and setting aside order of the authorities under E.S.I. Act, 1948 by holding that it is in view of better provisions for employees. It is also canvassed by learned advocate for the respondent that there is no jurisdictional error in passing impugned judgment wherein E.S.I. Court has held that when Co-
operative Society is giving more benefits to its employees, coverage under the E.S.I. Act, 1948 is not necessary. It is also tried to be contend by relying on the judgment of Hon'ble Supreme Court of India reported in 1996 (7) Page 30 of 34 Downloaded on : Thu Jun 27 22:24:53 IST 2024 NEUTRAL CITATION C/FA/1101/2007 CAV JUDGMENT DATED: 27/06/2024 undefined S.C.C. 488 rendered in case of Municipal Committee, Abohar Vs. Regional Commissioner, E.S.I. Corporation and Another, if the employer has provided better and more beneficial benefits to its employees, such employees need not be covered under E.S.I. Scheme. If the employees of respondent - Co-operative Society are covered under E.S.I. Scheme, they will lose more beneficial scheme of the employer, which is settled and agreed under the agreement arrived with employees of respondent Co-operative Society before the statutory authority under the Industrial Disputes Act, 1947 by way of settlement under Section-2(P) of the Industrial Disputes Act, 1947.
6.7. These contentions are required to be considered by perusing various documents produced along with the written submissions by the respondent, whereby the terms of settlement, which is signed by all the employee, as per submissions made by respondent - corporation are also indicating the better benefits given by the respondent - Society. There is no doubt that that the ratio of judgment of the Hon'ble Apex Court in the case of Municipal Committee, Abohar Vs. Regional Page 31 of 34 Downloaded on : Thu Jun 27 22:24:53 IST 2024 NEUTRAL CITATION C/FA/1101/2007 CAV JUDGMENT DATED: 27/06/2024 undefined Commissioner, E.S.I. Corporation and Another (supra), as well as the judgment of this Court in the case of Bhavnaben D. Joshi Wd/o Dahyabhai S. Joshi (supra).
Considering the findings of the E.S.I.C., prima facie, it transpires that there is no error committed by the E.I. Court, while considering the settlement arrived at between the parties, more particularly, when there is serious dispute raised by the society about the orders and communication by the E.S.I.C., which are under challenge before the E.I. Court.
6.8. In light of the judgment of the Hon'ble Supreme Court in case of ESIC Vs. Kakinada Municipality (supra), it transpires that it has clearly dealt with the contentions raised by the respondent.
6.9. In view of the above judgment, it transpires that the view taken by the learned E.I. Court is not in consonance with the aforesaid judgment of the Hon'ble Apex Court in case of ESIC Vs. Kakinada Municipality (supra). Hence, while going through the judgment, considering the fact that thought the contention raised by the respondent from the documentary evidence, more Page 32 of 34 Downloaded on : Thu Jun 27 22:24:53 IST 2024 NEUTRAL CITATION C/FA/1101/2007 CAV JUDGMENT DATED: 27/06/2024 undefined particularly, in this factual scenario, it am of the opinion that the benefits given by the respondent - society is more attractive, than the benefits given by the E.S.I.C., but considering the legal position that such settlement is required to be approved or sanctioned by the State Government as required under Section 87 of the E.S.I. Act, and such issue can only be decided by appropriate government and, therefore, the impugned judgment is erroneous and also against the settled position of law.

Hence, the present appeal is required to be allowed.

7. In view of the above, the present First Appeal is allowed. The impugned judgment and order dated 12.12.2006 passed by the Employees' State Insurance Court, Ahmedabad in E.S.I. Application No.5 of 1998 is hereby set aside. Record and proceeding be sent back to the concerned Tribunal forthwith.

(SANDEEP N. BHATT,J) DIWAKAR SHUKLA FURTHER ORDER At the time of pronouncement of judgment, learned Page 33 of 34 Downloaded on : Thu Jun 27 22:24:53 IST 2024 NEUTRAL CITATION C/FA/1101/2007 CAV JUDGMENT DATED: 27/06/2024 undefined advocate Mr. Jani for the respondent has requested to this Court for staying of this order. However, considering the facts and circumstances of the present case, and taking into account the fact that the present matter is pending since the year 2007, his request is not required to be accepted. Hence, it is rejected.

(SANDEEP N. BHATT,J) DIWAKAR SHUKLA Page 34 of 34 Downloaded on : Thu Jun 27 22:24:53 IST 2024