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 6, Cited by 0]

Karnataka High Court

M/S Viskaan Associates, vs Isro Satellite Centre on 4 April, 2013

Equivalent citations: 2013 LAB. I. C. 2464, 2013 (3) AIR KANT HCR 100, (2013) 5 KANT LJ 679, (2013) 4 LAB LN 278, (2013) 3 CURLR 774, (2013) 139 FACLR 940

Author: S.N.Satyanarayana

Bench: S.N.Satyanarayana

                             -1-
                                                   ®
   IN THE HIGH COURT OF KARNATAKA AT BANGALORE

         DATED THIS THE 4TH DAY OF APRIL 2013

                            BEFORE

      THE HON'BLE MR.JUSTICE S.N.SATYANARAYANA

                M.F.A.NO.540/2010 (ESI)
             C/W M.F.A.NOS.539/2010(ESI) &
                M.F.A.NO.541/2010 (ESI)
BETWEEN:

M/S.VISKAAN ASSOCIATES
PROPRIETORY CONCERN,
NO.601, ANNAPPA REDDY COLONY,
BEHIND SBI AIRPORT ROAD,
BANGALORE-560017
BY ITS PROPRIETOR SRI.MANIMARAN,
AGED 44 YEARS,
S/O LATE P.T.VISWAM
                                      ...COMMON
                                       APPELLANT
(By Sri R.S.HEGDE, ADV.,)

AND

  1. ISRO SATELLITE CENTRE
     POST BOX NO.1795,
     AIRPORT ROAD, VIMANAPURA POST,
     BANGALORE - 560017
     BY ITS DIRECTOR

  2. ESI CORPORATION
     NO.10, BINNYFIELDS,
     BINNYPET, BANGALORE-560023
     BY ITS DIRECTOR                 ... COMMON
                                     RESPONDENTS
(By SRI R.VEERENDRA SHARMA, CGC
   SMT.GEETHADEVI.M.P, ADV.,
                               -2-



   FOR M/S.MP ASSTS., FOR R2)

      MFA NO.540/2010 IS FILED U/S 82 OF EMPLOYEES
STATE INSURANCE ACT,1948, AGAINST THE ORDER DATED
21.11.2009 PASSED IN ESI APPLICATION NO.21/2008 ON
THE FILE OF EMPLOYEES STATE INSURANCE COURT,
BANGALORE, DISMISSING THE APPLICATION FILED U/S 75
OF EMPLOYEES STATE INSURANCE ACT,1948.

      MFA NO.539/2010 IS FILED U/S 82 OF EMPLOYEES
STATE INSURANCE ACT,1948, AGAINST THE ORDER DATED
21.11.2009 PASSED IN ESI APPLICATION NO.22/2008 ON
THE FILE OF EMPLOYEES STATE INSURANCE COURT,
BANGALORE, DISMISSING THE APPLICATION FILED U/S 75
OF EMPLOYEES STATE INSURANCE ACT,1948.

      MFA NO.541/2010 IS FILED U/S 82 OF EMPLOYEES
STATE INSURANCE ACT,1948, AGAINST THE ORDER DATED
21.11.2009 PASSED IN ESI APPLICATION NO.20/2008 ON
THE FILE OF EMPLOYEES STATE INSURANCE COURT,
BANGALORE, DISMISSING THE APPLICATION FILED U/S 75
OF EMPLOYEES STATE INSURANCE ACT,1948.

     THESE APPEALS COMING ON FOR ADMISSION THIS
DAY, THE COURT DELIVERED THE FOLLOWING:

                          JUDGMENT

These three appeals arise out of common order dated 21.11.2009 passed in ESI Application Nos.20/2008 to 22/2008 on the file of Employees State Insurance Court at Bangalore.

2. Brief facts leading to these three appeals are as under: -3-

Appellant herein is a registered establishment covered under ESI Act. It is engaged in the business of providing services of man power to various institutions. In that capacity, some of the employees belonging to appellant were provided to first respondent to work in its establishment. During the period for which they were working in first respondent establishment, their services were covered under the provisions of Employees State Insurance Act, 1948 (ESI Act for short). It is stated that during the period when employees of appellant were working in the establishment of first respondent, a demand was raised for payment of contribution to ESI Corporation, which was subject matter of proceedings in ESI Application Nos.58/2004 and 27/2005 which were disposed of by common order dated 22.2.2007, wherein liability to pay contribution was jointly and severally put on the shoulders of first respondent and as well as appellant.

3. It is seen that pursuant to demand notice which was issued, entire contribution it appears is paid by principal employer i.e., ISRO Satellite Centre within whose premises the employees of appellant were working. It is seen that there is -4- some delay in payment of contribution. Hence, four notices came to be issued. Two for recovery of damages under Section 85(b) of ESI Act for the period from April 2000 to March 2002 and April 2002 to October 2003. However, in respect of demand which was raised for recovery of interest as contemplated under Section 39(5) of ESI Act two separate notices were issued for the similar period. It is seen that being aggrieved by the same appellant had filed three Applications before ESI Court, ie., ESI Application No.20/2008 in respect of interest and ESI Application Nos.21/2008 and 22/2008 in respect of damages.

4. In the said proceedings, after hearing all the three Applications which were filed under Section 75 of ESI Act, after considering the documents available on record and after recording the evidence on the issues framed therein, the ESI Court has come to the conclusion that employees who were working in first respondent premises are basically employees of appellant who are covered under the provisions of ESI Act. Since said employees were working within the premises of first respondent, first respondent was considered as principal -5- employer and appellant was considered as immediate employer and as provided under Section 40 of ESI Act the contribution, interest and damages should be recovered from either principal employer or immediate employer by ESI Corporation. If recovery is from principal employer it is stated that principal employer would have right to recover the same from immediate employer in exercise of its power for recovery under Section 41 of ESI Act. Being aggrieved by the said common order the appellant has come up in these three appeals.

5. Heard the Counsel for appellant and contesting respondent. Perused the order impugned with reference to material evidence available on record. On going through the same, it is clearly seen that primary responsibility to pay contribution is on the immediate employer who is covered under the provisions of ESI Act, which is appellant in the instant case. In that view of mater, even if earlier contribution is received from first respondent/ISRO Satellite Centre, it is open for first respondent to recover said contribution from the immediate employer, appellant herein. In that view of mater, the common order dated 21.11.2009 passed in ESI Application -6- Nos.20/2008 to 22/2008 in directly seeking recovery of damages and interest from immediate employer i.e., appellant pursuant to notices issued by ESI Corporation, which were subject matter therein, appears to be just and proper, inasmuch as, there being neither irregularity nor illegality in the said order. Hence, question of considering the same in these appeals does not arise. Accordingly, these three appeals are dismissed.

Sd/-

JUDGE nd/-