Citation : 2021 Latest Caselaw 6205 Mad
Judgement Date : 9 March, 2021
C.M.A.No. 3332 of 2014
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 09.03.2021
CORAM
THE HONOURABLE MR.JUSTICE S.M.SUBRAMANIAM
C.M.A.No. 3332 of 2014
Employees State Insurance Corporation,
By its Regional Director,
No.143, Sterling Road,
Nungambakkam,
Madras – 600 034. ..Appellant
Vs
M/s. Brakes India Limited,
Padi, Madras,
Rep. By its Vice President (Personnel). ..Respondent
Appeal filed under Section 82 of the Employees State
Insurance Act, 1948 against the order of the Employees Insurance
Court (Principal Labour Court) Chennai in ESI OP No. 335 of 2001
dated 21.08.2012.
For Appellant : Mr.G.Bharadwaj
For Respondent : Mr.N.Balasubramanian
JUDGMENT
The order dated 21.08.2012 passed in O.P.No.335 of 2001 is
under challenge in the present civil miscellaneous appeal.
2. The substantial questions of law raised in the appeal on
hand are that : (1) Whether the findings of the trial court in holding
https://www.mhc.tn.gov.in/judis/
C.M.A.No. 3332 of 2014
that the labour charges incurred for maintenance and repair of
buildings situated outside the premises would not attract the
coverage of E.S.I. Act is legal? and (2) Whether it is legally correct
that the labour charges incurred for maintenance and repair of
buildings within the premises would attract application of E.S.I Act
but the same cannot be extended to the building outside the
premises when such buildings are also utilised for the promotion of
the business of the organization?
3. Learned counsel for the appellant made a submission that
the appeal itself is filed for restricted purposes regarding the
exemptions granted by the ESI Court in respect of Item Nos. 11 to
14. In this regard, it is contended that the guest house maintained
by the principal employer for the benefit of the officials are in the
factory and cannot be separated from establishing the guest house
maintained is also a part and parcel of the establishment and,
therefore, the repair and maintenance work done in the guest house
is also to be included for the purpose of assessment and fixing the
contribution. Secondly, the casual salary of the last-graded
employees at the Delhi office is also to be included in view of the
definition contained in Section 2(9) of the ESI Act.
https://www.mhc.tn.gov.in/judis/
C.M.A.No. 3332 of 2014
4. Relying on Section 2(9) of the ESI Act, the learned counsel
for the appellant reiterated that 'employee' means any person
employed for wages in or in connection with the work of a factory or
establishment to which the Act applies. Sub-clause (ii) stipulates
that an employee who is employed by or through an immediate
employer, on the premises of the factory or establishment or under
the supervision of the principal employer or his agent on work which
is ordinarily part of the work of the factory or establishment or
which is preliminary to the work carried on in or incidental to the
purpose of factory or establishment.
5. This Court is of the considered opinion that Section 2(9)(ii)
provides wider scope for inclusion of casual employees engaged by
the principal employer for maintenance or for other works. The
guest house also to be considered as a part of establishment as it is
utilized for the welfare of the officials and other guests who were
attending the factory works. Thus, the guest house or the casual
labourers working in the Delhi office cannot be exempted as the
same will fall within the purview of Section 2(9) of the ESI Act.
When a proper meaning is provided so as to include of such act
incidental thereto and with reference to the maintenance of the
guest house or other officers suitable in various other places, this
https://www.mhc.tn.gov.in/judis/
C.M.A.No. 3332 of 2014
Court is of the opinion that the ESI Court has committed an error in
considering the scope of Section 2(9) of the ESI Act.
6. When the scope of Section 2(9) of the ESI Act is wider so
as to cover the guest house and the casual employers employed in
other offices and in the present case at Delhi, there is no reason to
grant any exemption from the assessment already made with
reference to the contribution payable. This being the factum, this
Court is of the considered opinion that the exemption granted by
the ESI Court is perverse and is not in tune with Section 2(9) of the
Act.
7. Accordingly, the judgment dated 21.08.2012 passed in
E.I.O.P.No. 335 of 2001 is set aside and the order passed under
Section 45A of the Act stands confirmed and consequently the civil
miscellaneous appeal is allowed. No costs. Connected, M.P.No. 1 of
2014 closed.
09.03.2021
Index: Yes ssm
To The Presiding Officer, Principal Labour Court,Chennai.
https://www.mhc.tn.gov.in/judis/
C.M.A.No. 3332 of 2014
S.M.SUBRAMANIAM, J.
(ssm)
C.M.A.No. 3332 of 2014
09.03.2021
https://www.mhc.tn.gov.in/judis/
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!