Saturday, 13, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Regional Director, The Employees ... vs Vishnukumar Lalsingh Dabhi
2026 Latest Caselaw 2508 Guj

Citation : 2026 Latest Caselaw 2508 Guj
Judgement Date : 20 April, 2026

[Cites 20, Cited by 0]

Gujarat High Court

The Regional Director, The Employees ... vs Vishnukumar Lalsingh Dabhi on 20 April, 2026

                                                                                                                   NEUTRAL CITATION




                            C/FA/1474/2024                                       JUDGMENT DATED: 20/04/2026

                                                                                                                   undefined




                                    IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                                             R/FIRST APPEAL NO. 1474 of 2024
                                                           With
                                       CIVIL APPLICATION (FOR STAY) NO. 1 of 2023
                                            In R/FIRST APPEAL NO. 1474 of 2024
                      ==========================================================
                           THE REGIONAL DIRECTOR, THE EMPLOYEES STATE INSURANCE
                                 CORPORATION THRO SOCIAL SECURITY OFFICER
                                                   Versus
                                        VISHNUKUMAR LALSINGH DABHI
                      ==========================================================
                      Appearance:
                      MR AV NAIR(5602) for the Appellant(s) No. 1
                      MR SHASHIKANT S GADE(1706) for the Defendant(s) No. 1
                      ==========================================================

                         CORAM:HONOURABLE MR. JUSTICE J. C. DOSHI

                                                           Date : 20/04/2026
                                                             JUDGMENT

1. This Appeal is filed under Section 82 of the Employees' State Insurance Act, 1948 (for short the "ESI Act"), challenging the judgment and order dated 02.01.2023 passed by the learned Employees' State Insurance Court, Ahmedabad, in E.S.I. Second Appeal No.15 of 2022, whereby the Second Appeal came to be dismissed and the disablement of 4% assessed by the Medical Appeal Tribunal was confirmed.

2. The brief facts of the case are that the respondent - Mr.Vishnukumar Lalsingh Dabhi was an employee of M/s. Odhav Enviro Project Ltd. On 26.02.2019, while he was working, he sustained employment injury on his right leg. The case was referred to the Medical Board. The Medical Board has particularly noted that the opponent had suffered a right knee injury; the X-ray report was suggestive of a united fracture of the right patella, and the range of movement at the knee joint was full and normal. Accordingly, under the ESI

NEUTRAL CITATION

C/FA/1474/2024 JUDGMENT DATED: 20/04/2026

undefined

Act, the Medical Board assessed the functional loss at 0%. Being aggrieved, the respondent filed an appeal before the Medical Appeal Tribunal, Ahmedabad (for short "MAT"), being MAT (Appeal) No.31 of 2021. By order dated 15.09.2021, the MAT has assessed 4% disability. Being aggrieved, the ESI Corporation filed Second Appeal before the ESI Court. As stated hereinabove, the said Second Appeal was dismissed. Hence, the present First Appeal is filed by the ESI Corporation.

3. Heard learned advocate Mr.A.V.Nair for the appellant and learned advocate Mr.S.S.Gade for the respondent - original claimant.

4. Learned advocate Mr.Nair for the appellant would submit that the learned ESI Court has committed a serious error in assessing 4% functional disability. He would further submit that the respondent was working in M/s. Odhav Enviro Project Ltd. and sustained employment injury on his right leg. He would also submit that the assessment of the functional loss as permanent partial disablement is prescribed under Schedule-II of the ESI Act, therefore the learned ESI Court erred in equating permanent partial disablement with functional loss.

4.1 Vide order dated 30.08.2024, the present Appeal was admitted on following substantial questions of law:-

"(1) Whether in the facts and circumstances of the present case, the Hon'ble Employee State Insurance Court has exceeded in its appellant jurisdiction under section 54 (2) (i) of the ESI Act, in upholding the findings of the Medical

NEUTRAL CITATION

C/FA/1474/2024 JUDGMENT DATED: 20/04/2026

undefined

Appellate Tribunal, without assigning any cogent reasons?

(2) Whether the Hon'ble Employee State Insurance Court has appreciated section 2(15-a) defining "permanent partial disablement" in its true and correct spirits in the facts of the present case?

(3) Whether the impugned Judgment and award is perverse and illegal on account of no cogent or legally tenable reasons having been assigned for arriving at the conclusion?

4.2 In view of the aforesaid submissions, Mr.Nair, learned advocate, urged that the present appeal be allowed as it involves substantial questions of law.

5. Upon service of notice on the respondent, Mr.S.S.- Gade, learned advocate appeared and supported the judgment of the ESI Court. Since the present appeal is filed under Sec- tion 82 of the ESI Act, at the out set, I refer to Section 82(2) of the ESI Act, which is reproduced as under:-

82(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."

6. In view of Section 82(2) of the ESI Act, an Appeal before the High Court from an order of ESI Court is maintainable only if it involves a substantial question of law. The expression "substantial question of law" appearing in Section 82(2) of the ESI Act is akin to that used in Section 100 of the Civil Procedure Code, which governs Second Appeal. However, it cannot decide the same on merits or on questions of fact determined by the learned Trial Court unless it is established that the appeal involves a substantial question of law. The interpretation of the expression "substantial question of law" as defined under Section 100 of the CPC pari pasu

NEUTRAL CITATION

C/FA/1474/2024 JUDGMENT DATED: 20/04/2026

undefined

applies to said expression existing in Section 82(2) of the ESI Act. Thus, a substantial question of law would arise where the judgment under challenge is shown to be contrary to settled legal principles, or where an arguable or debatable point of law arises which has not been previously decided.

7. To be 'substantial' a question of law must be debatable, not previously settled by law of the land or a binding precedent, and must have a material bearing on the decision of the case, if answered either way, insofar as the rights of the parties before it are concerned. To be a question of law 'involving the case', there must first be a foundation for it laid in the pleadings and the question should emerge from the sustainable findings of fact arrived at by Court of facts, and it must be necessary to decide that question of law for a just and proper decision of the case. Therefore, it will depend on facts and circumstances of each case whether a question of law is a substantial one and involved in the case or not, the paramount overall consideration being the need for striking a judicious balance between the indispensable obligation to do justice at all stages and impelling necessity of avoiding prolongation in the life of any lis.

8. The Bombay High Court at Goa, in the case of Regional Director, Employees State Insurance Corporation Vs. The Mormugao Handling Agents Association reported in 2009 Supreme(Bom)1353, in paragraphs 31 and 32, has discussed the scope and ambit of a substantial question of law as implied in Section 82(2) of the ESI Act, as under:-

NEUTRAL CITATION

C/FA/1474/2024 JUDGMENT DATED: 20/04/2026

undefined

"31.So long it is not shown that the findings under challenge in present appeal under Section 82 of ESI Act, are contrary to law or facts on record or otherwise perverse, any interference is simply impermissible.

32. When in any law where an appeal on facts alone is available, interference even in such an appeal would not be permissible unless findings are shown to be erroneous due to any illegality. Just because another opinion on facts is possible, interference shall not be permissible."

9. Thus, the appellant challenged the judgment passed by the ESI Court, contending that interference is required on the ground that a substantial question of law is involved in the matter. However, in absence of such question, the order cannot be interfered with merely because it is alleged to be perverse on factual aspect.

10. The High Court of Delhi in the case of Motor & General Finance Limited Vs. Director General & Anr. reported in 2025 Supreme Court (Online)(Del) 9485 reiterated the scope of appeal under Section 82(2) of the Act, observing that it is confined to substantial question of law. In para 11, it is held as under:-

"11.The scope of an appeal under Section 82(2) is confined to substantial questions of law. The findings recorded by the EIC regarding the nature of the establishment, wage records, admissibility of documents, and credibility of witnesses are pure findings of fact. The petitioner has failed to point out any perversity or misapplication of legal principles warranting interference under this limited appellate jurisdiction."

11. Section 2(8) of the ESI Act, defines "employment injury," which is reproduced as under:

(8)"employment injury" means a personal injury to an employee caused by accident or an occupational disease arising out of and in the course of his employment, being an insurable employment, whether the accident occurs or the occupational disease is contracted within or outside the territorial limits of India."

NEUTRAL CITATION

C/FA/1474/2024 JUDGMENT DATED: 20/04/2026

undefined

12. Thus, if an accident or an occupational disease arises out of and in the course of employment, it constitutes an employment injury. Prima facie, a presumption operates in favour of the employee that the hearing loss was sustained arising out of and during the course of employment. The ESI was conscious of these aspects and therefore, after assessing partial disablement by filling in BIR Form the employee was referred to the Medical Board.

13. According to this Court, learned ESI Court has passed a well-reasoned order. The arguments raised by learned advocate Mr.Nair, are confined the questions of fact and do not give rise to any substantial question of law as required under the settled legal principles.

14. In view of the above, this Court is of the opinion that no question arises which requires further consideration as an arguable point or that has not been previously decided. Thus, in the absence of any "substantial question of law", the present First Appeal filed under Section 82 is not maintainable. Before parting with the order, this Court finds it appropriate to refer to the judgment of the Hon'ble Supreme Court in the case of ESI Corporation Vs. M/s Radhika Theatre, reported in (2023)1SCR 1045 wherein the object and purpose of the ESI Act have been considered. In Para 6 and 6.1 read as under:

"6.While answering the aforesaid issues/questions the object, purpose and preamble of the ESI Act is required to be referred to and considered. The Preamble of the ESI Act is as under: -

"An Act to provide for certain benefits to employees in

NEUTRAL CITATION

C/FA/1474/2024 JUDGMENT DATED: 20/04/2026

undefined

case of sickness, maternity and employment injury and to make provisions for certain other matters in relation thereto."

6.1 Thus, the ESI Act being a social welfare legislation, any interpretation which would lean in favour of the beneficiary should be given. The object and purpose of the ESI Act has been elaborately considered by this Court in the case of Bangalore Turf Club Limited (supra). After considering catena of earlier decisions under the ESI Act, it is observed and held that ESI Act should be given liberal interpretation and should be interpreted in such a manner so that social security can be given to the employees. In paragraph 16 to 21, it is observed and held as under: -

"16. The primary rule of interpretation of statutes may be the literal rule, however, in the case of beneficial legislations and legislations enacted for the welfare of employees, workmen, this Court has on numerous occasions adopted the liberal rule of interpretation to ensure that the benefits extend to those workers who need to be covered based on the intention of the legislature.

17. The ESI Act is a welfare legislation enacted by the Central Government as a consequence of the urgent need for a scheme of health insurance for workers. It would be beneficial to reproduce the Preamble of the ESI Act in this context. It is as under:

"An Act to provide for certain benefits to employees in case of sickness, maternity and employment injury and to make provision for certain other matters in relation thereto"

18. In ESI Corpn. v. Francis De Costa [1993 Supp (4) SCC 100 : 1994 SCC (L&S) 195] , this Court held that : (SCC pp. 105-06, paras 5-6) "5. The Act seeks to cover sickness, maternity, employment injury, occupational disease, etc. The Act is a social security legislation. It is settled law that to prevent injustice or to promote justice and to effectuate the object and purpose of the welfare legislation, broad interpretation should be given, even if it requires a departure from literal construction. The court must seek light from loadstar Articles 38 and 39 and the economic and social justice envisaged in the Preamble of the Constitution which would enliven meaningful right to life of the worker under Article

21. The State is enjoined under Article 39(e) to protect the health of the workers, under Article 41 to secure sickness and disablement benefits and Article 43 accords decent standard of life. Right to medical and disability benefits are fundamental human rights under Article 25(2) of the Universal Declaration of Human Rights and Article 7(b) of the International Convention on Economic, Social and Cultural Rights. Right to health, a fundamental human right stands enshrined in socio-economic justice of our

NEUTRAL CITATION

C/FA/1474/2024 JUDGMENT DATED: 20/04/2026

undefined

Constitution and the Universal Declaration of Human Rights. Concomitantly right to medical benefit to a workman is his/her fundamental right. The Act seeks to succour the maintenance of health of an insured workman. The interpretative endeavour should be to effectuate the above. Right to medical benefit is, thus, a fundamental right to the workman.

6. Moreover, even in the realm of interpretation of statutes, rule of law is a dynamic concept of expansion and fulfilment for which the interpretation would be so given as to subserve the social and economic justice envisioned in the Constitution. Legislation is a conscious attempt, as a social direction, in the process of change. The fusion between the law and social change would be effected only when law is introspected in the context of ordinary social life. Life of the law has not been logic but has been experience. It is a means to serve social purpose and felt necessities of the people. In times of stress, disability, injury, etc. the workman needs statutory protection and assistance. The Act fastens in an insured employment, statutory obligation on the employer and the employee to contribute in the prescribed proportion and manner towards the welfare fund constituted under the Act (Sections 38 to 51 of the Act) to provide sustenance to the workmen in their hours of need, particularly when they become economically inactive because of a cause attributable to their employment or disability or death occurred while in employment. The fact that the employee contributed to the fund out of his/her hard-earned wages cannot but have a vital bearing in adjudicating whether the injury or occupational disease suffered/contracted by an employee is an employment injury. The liability is based neither on any contract nor upon any act or omission by the employer but upon the existence of the relationship which employer bears to the employment during the course of which the employee had been injured. The Act supplants the action at law, based not upon the fault but as an aspect of social welfare, to rehabilitate a physically and economically handicapped workman who is adversely affected by sickness, injury or livelihood of dependents by death of a workman."

19. A three-Judge Bench of this Court, in reference to the ESI Act, in Transport Corpn. of India v. ESI Corpn. [(2000) 1 SCC 332 : 2000 SCC (L&S) 121] , held that : (SCC pp. 357- 58, paras 27-28)

"27. Before parting with the discussion on this point, it is necessary to keep in view the salient fact that the Act is a beneficial piece of legislation intended to provide benefits to employees in case of sickness, maternity, employment injury and for certain other matters in relation thereto. It is enacted with a view to ensuring social welfare and for

NEUTRAL CITATION

C/FA/1474/2024 JUDGMENT DATED: 20/04/2026

undefined

providing safe insurance cover to employees who were likely to suffer from various physical illnesses during the course of their employment. Such a beneficial piece of legislation has to be construed in its correct perspective so as to fructify the legislative intention underlying its enactment. When two views are possible on its applicability to a given set of employees, that view which furthers the legislative intention should be preferred to the one which would frustrate it. ...

28. Dealing with this very Act, a three-Judge Bench of this Court in Buckingham and Carnatic Co. Ltd. v. Venkatiah [AIR 1964 SC 1272] speaking through Gajendragadkar, J., (as he then was) held, accepting the contention of the learned counsel, Mr Dolia that : (AIR p. 1277, para 10)

'10. ... It is a piece of social legislation intended to confer specified benefits on workmen to whom it applies, and so, it would be inappropriate to attempt to construe the relevant provisions in a technical or a narrow sense. This position cannot be disputed. But in dealing with the plea raised by Mr Dolia that the section should be liberally construed, we cannot overlook the fact that the liberal construction must ultimately flow from the words used in the section. If the words used in the section are capable of two constructions one of which is shown patently to assist the achievement of the object of the Act, courts would be justified in preferring that construction to the other which may not be able to further the object of the Act.'"

20. In Bombay Anand Bhavan Restaurant v. ESI Corpn. [Bombay Anand Bhavan Restaurant v. ESI Corpn., (2009) 9 SCC 61 : (2009) 2 SCC (L&S) 573] , it was observed that :

(SCC p. 66, para 20) "20. The Employees' State Insurance Act is a beneficial legislation. The main purpose of the enactment as the Preamble suggests, is to provide for certain benefits to employees of a factory in case of sickness, maternity and employment injury and to make provision for certain other matters in relation thereto. The Employees' State Insurance Act is a social security legislation and the canons of interpreting a social legislation are different from the canons of interpretation of taxation law. The courts must not countenance any subterfuge which would defeat the provisions of social legislation and the courts must even, if necessary, strain the language of the Act in order to achieve the purpose which the legislature had in placing this legislation on the statute book. The Act, therefore, must receive a liberal construction so as to promote its objects."

21. The legislature enacted the ESI Act to provide certain benefits to employees in case of sickness, maternity in case of female employees, employment injury and to make provision in certain other matters in relation thereto. The provisions of the ESI Act apply to all the factories other than

NEUTRAL CITATION

C/FA/1474/2024 JUDGMENT DATED: 20/04/2026

undefined

seasonal factories. The State Government with the approval of the Central Government is authorised to make the provisions of the ESI Act applicable to any other establishment or establishments. The provisions of the ESI Act provide that all employees in factories or establishments to which the ESI Act applies shall be insured in the manner provided under the ESI Act. Since the ESI Act is passed for conferring certain benefits to employees in case of sickness, maternity and employment injury, it is necessary that the ESI Act should receive a liberal and beneficial construction so as to achieve legislative purpose without doing violence to the language of the enactment."

15. Applying the law laid down by the Hon'ble Supreme Court regarding the interpretation of the object and purpose of ESI Act, this Court does not find the present First Appeal to be anything more than an attempt on the part of the ESI Corporation to avoid its liability.

16. In the premises of the aforesaid reasons, the present First Appeal stands dismissed. Interim relief, if any, stands vacated. Record and proceedings, if any, be sent back to the concerned Court.

17. Civil Application, if any, does not survive and stands disposed of accordingly.

(J. C. DOSHI,J) MANOJ

 
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 : MAIMS

 
 
Latestlaws Newsletter