Citation : 2010 Latest Caselaw 2232 Del
Judgement Date : 27 April, 2010
UNREPORTABLE
* IN THE HIGH COURT OF DELHI AT NEW DELHI
FAO No.250/2002
Date of Decision: April 27, 2010
M/S.DCM SHRIRAM CONSOLIDATED LTD. ..... Appellant
through Mr. Harvinder Singh, Advocate with
Ms. Sapna Mali & Mr. Mohit Gupta, Advocates
versus
EMPLOYEES‟ INSURANCE COURT & ANR ..... Respondents
through Mr. K.P.Mavi, Advocate
CORAM:
HON'BLE MISS JUSTICE REKHA SHARMA
1. Whether the reporters of local papers may be allowed to see the
judgment? No
2. To be referred to the reporter or not? No
3. Whether the judgment should be reported in the „Digest‟? No
REKHA SHARMA, J. (ORAL)
It is submitted by learned counsel for the appellant that this
case is covered by a judgment of this Court dated May 12, 2008
passed in the case of "M/s DCM Shriram Consolidated Ltd. Versus
Employees Insurance Court Delhi & others". By virtue of the said
judgment, the case was remanded back to the Employees‟ Insurance
Court for fresh determination after supplying copy of the inspection
report to the appellant therein, on the basis of which the demand was
raised by the ESIC against the employer towards its contribution.
In so far as the present appeal is concerned, demand under
Section 45 of the Employees‟ State Insurance Act, 1948 (hereinafter
referred to as the ESI Act) was raised against the appellant amounting
to Rs.2,53,493.50P for the period from October 01, 1986 to
July 31, 1987 in addition to interest Rs.4,551.05P. on late payment of
contribution already paid during the period October, 1986 to
July, 1987 plus interest up to May 31, 1988 amounting to
Rs.17,517.90P. The demand so raised was challenged by the
appellant under Section 75 of the ESI Act before the Employees‟
Insurance Court, but the learned Judge vide order dated
February 13, 2002 upheld the order passed on June 21, 1988 and
accordingly dismissed the application of the appellant.
The main submission of the learned counsel for the appellant is
that the demand raised vide order dated June 21, 1988 was made
against the appellant without furnishing a copy of the inspection
report which formed the basis of the demand. Reference in this
regard has been made to the evidence of Shri R.K.Mehta, Director,
Planning & Development, ESIC who was examined by the respondents
and who had passed the order under Section 45-A of the ESI Act. He
stated that, "I during the proceedings u/s 45-A of the ESI Act
conducted by me, did not supply a copy of the inspection report to the
employer. I did not pass any order on the request of the employer for
supply of a copy of the inspection report."
The learned counsel for the respondents though has opposed
the appeal but has not been able to counter the evidence of
Shri R.K.Mehta who was their own witness.
In view of what has been noticed above, I deem it proper to
remand the case to the competent authority as was done in the
aforementioned case of M/s DCM Shriram Consolidated Ltd. (supra).
The communication dated June 21, 1988 and the impugned order
dated February 13, 2002 are quashed. The proceedings before the
competent authority under the ESI Act are revived with a direction to
the authority to supply copy of the inspection report to the appellant
who then would grant an opportunity to the appellant to respond to
the same. The competent authority shall hold the proceedings as per
law. It is made clear that both the parties shall be at liberty to raise
all issues of fact and law before the competent authority. The trial
Court record be returned back. The Bank guarantee submitted by the
appellant pursuant to the order of this Court stands discharged.
With these directions, the appeal is disposed of.
REKHA SHARMA, J.
APRIL 27, 2010 ka
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!