Citation : 2017 Latest Caselaw 5047 Bom
Judgement Date : 26 July, 2017
1
wp4893.06+.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH, NAGPUR
Writ Petition No.4893 of 2006
And
Writ Petition No.115 of 2007
Writ Petition No.4893 of 2006
1. Vijay Rambharan Patil,
Aged about 42 years.
2. Kishor Bhaurao Hande,
Aged about 45 years.
3. Shankar Laxman Sahare,
Aged about 39 years.
4. Shriram Narayanrao Ade,
Aged about 43 years.
5. Harichand Govind Parse,
Aged about 43 years.
Nos.1 to 5 Elected Representatives
of employees : C/o Kaprecon Sleeper
Works Private Limited, Railway Yard,
Butibori, Taluqa and District Nagpur. ... Petitioners
Versus
1. The Employees State Insurance
Corporation,
::: Uploaded on - 29/07/2017 ::: Downloaded on - 08/08/2017 01:42:35 :::
2
wp4893.06+.odt
through Joint Director,
Sub-Regional Office,
Panchadeep Bhavan,
Ganeshpeth,
Nagpour-440 018.
2. Kaprecon Sleeper Works Pvt. Ltd.,
and having factory at Railway Yard,
Butibori, District Nagpour,
And having its registered office
at 5-A, Poonam Plaza,
Palm Road, Civil Lines,
Nagpur-440 001,
through its duly constituted
attorney Ramniwas Kisanlal Pareek.
3. Government of India,
through Secretary,
Ministry of Labour & Employment,
New Delhi. ... Respondents
Shri H.V. Thakur, Advocate for Petitioners.
Smt. Mugdha R. Chandurkar, Advocate for Respondent No.1.
Smt. B.P. Maldhure, Advocate for Respondent No.2.
And
Writ Petition No.115 of 2007
Kaprecon Sleeper Works Pvt. Ltd.,
a Company registered under the
provisions of the Indian Companies
Act, 1956, having its Regd. Office at
5-A, Poonam Plaza, Palm Road,
::: Uploaded on - 29/07/2017 ::: Downloaded on - 08/08/2017 01:42:35 :::
3
wp4893.06+.odt
Civil Lines, Nagpur-440 001, and
having its Factory at Railway Yard,
Butibori, Tahsil and District Nagpur,
through its Constituted Attorney
Shri Ramniwas s/o Kisanlal Pareek. ...Petitioner
Versus
1. The Employees' State Insurance
Corporation,
through its Joint Director,
Sub Regional Office,
Panchdeep Bhawan,
Ganeshpeth,
Nagpur-440 018.
2. Vijay s/o Rambharan Pali,
Aged about 42 years.
3. Kishor s/o Bhaurao Hande,
Aged about 45 years.
4. Shankar s/o Laxman Sahare,
Aged about 39 years.
5. Shriram s/o Narayanrao Ade,
Aged about 43 years.
6. Harichand s/o Govind Parse,
Aged about 43 years.
Respondents No.2 to 6 are Elected
Representatives of the Employees;
C/o Kaprecon Sleeper Works Pvt. Ltd.;
Railway Yard, Butibori,
Tahsil and District Nagpur.
7. Government of India,
::: Uploaded on - 29/07/2017 ::: Downloaded on - 08/08/2017 01:42:35 :::
4
wp4893.06+.odt
through Secretary,
Ministry of Labour & Employment,
New Delhi. ... Respondents
Shri Rohit Joshi, Advocate for Petitioner.
Smt. B.P. Maldhure, Advocate for Respondent No.1.
Shri H.V. Thakur, Advocate for Respondent Nos.2 to 6.
Coram : R.K. Deshpande & Mrs. Swapna Joshi, JJ.
th Dated : 26 July, 2017
Oral Judgment (Per R.K. Deshpande, J.) :
1. Kaprecon Sleeper Works Pvt. Ltd., a Company, has
preferred Writ Petition No.115 of 2007 challenging the
show cause notice dated 8-6-2006 issued by the Employees' State
Insurance Corporation calling upon it to pay the contribution
under the Employees' State Insurance Act, 1948 (for short, "the
said Act") for the period from 1-10-2004 to 30-9-2005.
2. Writ Petition No.4893 of 2006 has been filed by the
employees of Kaprecon Sleeper Works Pvt. Ltd. challenging the
notification dated 28-9-2004 issued by the Government of India,
Ministry of Labour and Employment applying the provisions of
wp4893.06+.odt
the said Act to the revenue village of Butibori with effect from
1-10-2004, and also the notice of demand issued on 8-6-2006
calling upon the employer to deposit the contribution of
employer and employees both, as required by the said Act, for
the period from 1-10-2004 to 30-9-2005.
3. The petitioner-Kaprecon Sleeper Works Pvt. Ltd. is
engaged in the manufacture of concrete sleepers for the
Railways, and its factory is established in the area of Butibori, in
the precincts of Railways. By issuing the notification
dated 28-9-2004 by the Ministry of Labour and Employment,
Government of India, the provisions of the said Act were made
applicable to the area of Butibori for the first time with effect
from 1-10-2004. Accordingly, in terms of the provisions of
Section 2A of the said Act read with Regulation 10B of the
Regulations, framed under the said Act, the employer was
required to file a return in respect of the contribution of the
employer as well as the employees, within a period of fifteen
days. The applicability of the said Act was opposed by the
wp4893.06+.odt
petitioner-Company as well as the employees, and ultimately the
inspection was conducted on 27-10-2005 and the order for
coverage of the industry was passed on 29-11-2005.
Accordingly, the notices in question were issued calling upon the
employer to pay the contribution under the said Act for the
period from 1-10-2004 to 30-9-2005. Undisputedly, the
petitioner-Company has complied with the provisions of the said
Act from the month of October, 2005. Hence, we are not
concerned with the period from October, 2005.
4. The applicability of the said Act was opposed on the
ground that the better medical facilities were provided by the
employer to the employees. The facilities of medical insurance
and the accident policy were provided by the employer and the
infrastructure under the provisions of the said Act was made
available immediately upon issuance of the notification in
question. It is the claim of the petitioners in both these petitions
that none of the employees have availed the benefits and
facilities of the Scheme under the provisions of the said Act
wp4893.06+.odt
during the period from 1-10-2004 to 30-9-2005.
5. Shri Thakur, the learned counsel appearing for the
employees, has relied upon the decisions of the Apex Court in the
cases of - (i) Employees State Insurance Corporation v. Hyderabad
Race Club, reported in (2004) 6 SCC 191; (ii) Employees' State
Insurance Corpn. and others v. Jardine Henderson Staff Association
and others, reported in (2006) 6 SCC 581; and (iii) Employees'
State Insurance Corpn. v. Distilleries & Chemical Mazdoor Union
and others, reported in (2006) 6 SCC 604. It is urged that the
recovery of contribution for the period from 1-10-2004 to
30-9-2005 should not be insisted upon and the equitable relief is
claimed on the basis of the maxim "Lex non cogit ad impossibilia".
It is urged that the persons in the employment during this period
have left the job or have retired or have expired and, therefore, it
is not possible for the petitioner-Company to obtain the
contribution from them for deposit of the amount.
6. Both these petitions were admitted on 9-6-2008 and the
wp4893.06+.odt
interim relief not to take coercive action was continued on the
condition that the petitioners shall file an undertaking in this
Court that in the event the petition fails, the petitioners will pay
the specified amount along with interest not less than 12% or as
the Court may direct at the time of disposing of the petition.
Accordingly, the undertaking was furnished before this Court.
7. Shri Thakur and Shri Joshi, the learned counsels
appearing for the petitioners in both these petitions, could not
point out to us any provision under the said Act exempting the
establishment of the petitioner from complying with the
provisions therein on the ground that the employer has provided
better medical facilities to the employees. The notification dated
28-9-2004 has made the applicability of the said Act to the
establishment of the petitioner with effect from 1-10-2004. It is
not necessary under the provisions of the said Act to wait for any
show cause notice being issued by determining that the
provisions of the said Act have become applicable to any
establishment. The notification impugned is very clear and it
wp4893.06+.odt
applies to Village Butibori, where the factory of the petitioner is
located. We do not find any ground to set aside the said
notification or to postpone the operation of notification to any
future date. The petitioner-establishment was under a statutory
obligation in terms of Section 2A of the said Act read with
Regulation 10B of the Regulations, framed thereunder, to submit
the return and to pay the contribution of the employer as well as
the employees within a period of fifteen days. It is, therefore, not
possible for us either to quash and set aside such notification or
to prevent recovery of the contribution for the period from
1-10-2004 to 30-9-2005.
8. The petitioner-Company has brought to the notice of the
employees, the applicability of the provisions of the said Act and
the contribution required to be made thereunder by publishing a
notice on 1-1-2005. In view of this, the argument that it has
become impossible for the petitioner-Company to recover the
amount of contribution from the employees, who have already
left the job or have retired or have died, cannot be accepted. The
wp4893.06+.odt
fact that none of the employees have availed the benefits or that
the employer has provided better medical facilities to the
employees, cannot be a ground to challenge the notification. The
medical facilities were made available with effect from 6-1-2005.
In view of this, reliance for grant of equitable relief to the
petitioners on the basis of the decisions cited, is of no
consequence. The only remedy available to the
petitioner-Company is to move the appropriate Government to
claim exemption under the provisions of Section 87 of the said
Act, and the petitioner-Company is at liberty to adopt such mode,
if so advised.
9. In view of above, we do not find any substance in both
these petitions. The same are dismissed. The
petitioner-Company shall be at liberty to deposit the entire
amount of contribution for the period from 1-10-2004 to
30-9-2005 with the respondent-Employees State Insurance
Corporation within a period of four months from today, and it is
upon failing to deposit such amount, the interest at the rate of
wp4893.06+.odt
12% becomes applicable as per the provisions of the said Act and
the order of this Court passed on 9-6-2008.
10. Rule stands discharged. However, in the circumstances,
there shall be no order as to costs.
JUDGE. JUDGE.
Lanjewar
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!