Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Nagar Palika Parishad, ... vs Deputy Director/Regional ...
2012 Latest Caselaw 6185 ALL

Citation : 2012 Latest Caselaw 6185 ALL
Judgement Date : 20 December, 2012

Allahabad High Court
Nagar Palika Parishad, ... vs Deputy Director/Regional ... on 20 December, 2012
Bench: Sibghat Ullah Khan



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?A.F.R.
 
Court No. - 58 
 
Case :- WRIT - C No. - 5473 of 2006
 
Petitioner :- Nagar Palika Parishad, Saharanpur And Another
 
Respondent :- Deputy Director/Regional Director Employees State Insurance
 
Petitioner Counsel :- C.K. Parekh
 
Respondent Counsel :- P.K. Pandey
 

 
Hon'ble Sibghat Ullah Khan,J. 

List revised. No one appears for respondent.

Heard Sri C.K. Parekh, learned counsel for the petitioners.

The question involved in this case is whether Employees' State Insurance Act 1948 (E.S.I. Act) applies on Municipal Corporations/Municipalities or not? Recovery Officer, ESI Corporation, Kanpur had already recovered an amount of about Rs.16 lacs from the petitioner and issued notice for payment of further amount of about Rs.17 lacs. Neither any counter affidavit has been filed nor any one is present for respondents Deputy/ Regional Director and Recovery Officer, ESI Corporation, Kanpur. Learned counsel for the petitioner has cited two authorities, one of Hon'ble Supreme Court and the other of Uttrakhand High Court. The Hon'ble supreme Court in its authority reported in 1996(7) SCC 488, Municipal Committee, Abohar Vs. Regional Commissioner, E.S.I. Corporation and another held that ESI Act does not apply on a Municipal corporation. That case was from Punjab. Following that judgment Uttarakhand High Court decided the case of Nagar Palika Hardwar through its Administrator Vs. E.S.I. reported in 2011 (2) LLJ 256 (UC) Corporation and others and applying the said judgment of Hon'ble Supreme

                                               -2-

Court held that Municipalities constituted under U.P. Municipalities Act are also exempted from the operation of ESI ACt. Learned counsel for the petitioners states that Nagar Palika Saharanpur which is petitioner in this writ petition has now become Corporation with effect from October 2010.

In view of above authorities ESI Act does not apply to the petitioner; neither it applied when it was Municipality nor it applies after it became corporation. Accordingly all the orders passed and notices issued against petitioner by the authorities under ESI Act including orders and notices dated 07.12.2005, 22 or 23.12.2005, 06.12.2005, 23/28.09.2005, 20.01.2006 are set aside. The amount of Rs. 16 lacs recovered by E.S.I.Corporation from the petitioner shall be returned to the petitioner within three months from date of service of certified copy of this order upon the authority concerned of ESI Corporation.

Writ petition is allowed.

Order Date :- 20.12.2012

S.A.A.Rizvi

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter