Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S.Kajah Enterprises (P) Limited vs The Government Of Tamil Nadu
2025 Latest Caselaw 5381 Mad

Citation : 2025 Latest Caselaw 5381 Mad
Judgement Date : 26 June, 2025

Madras High Court

M/S.Kajah Enterprises (P) Limited vs The Government Of Tamil Nadu on 26 June, 2025

Author: R.Vijayakumar
Bench: R.Vijayakumar
                                                                                      W.P.(MD).No.261 of 2025


                           BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                  DATED : 26.06.2025

                                                           CORAM:

                                  THE HONOURABLE MR.JUSTICE R.VIJAYAKUMAR

                                              W.P(MD)No.261 of 2025
                                                      and
                                             W.M.P(MD) No.210 of 2025

                     M/s.Kajah Enterprises (P) Limited,
                     No.48, South Mount Road,
                     Tirunelveli Town,
                     Tirunelveli District – 627 006,
                     Represented by its Director.                                        ... Petitioner
                                                                Vs.

                     1. The Government of Tamil Nadu,
                        Represented by its
                        Additional Chief Secretary to Government,
                        Labour Welfare and Skill Development
                            (L1) Department,
                        Fort St.George,
                       Chennai – 600 009.

                     2. The Joint Regional Director,
                        Employees' State Insurance Corporation,
                        Salai Street, Vannarapettai,
                        Tirunelveli,
                        Tirunelveli District.                                          ... Respondents

                     PRAYER: Writ Petition filed under Article 226 of the Constitution of India,
                     praying this Court to issue a Writ of Certiorarified Mandamus, calling for the
                     records relating to the impugned G.O.(D) No.536, Labour Welfare and Skill

                     1/9




https://www.mhc.tn.gov.in/judis             ( Uploaded on: 04/07/2025 06:21:18 pm )
                                                                                            W.P.(MD).No.261 of 2025


                     Development (L1) Department, dated 02.08.2024 issued by the first
                     respondent and quash the same as illegal and consequently direct the first
                     respondent to grant exemption to the petitioner from the provisions of the
                     Employees' State Insurance Act, 1948 for the period from 01.08.2024 to
                     31.07.2025.


                                                    For Petitioner              : Mr.M.Jerin Mathew

                                                    For R1                      : Mrs.D.Farjana Ghoushia
                                                                                  Special Government Pleader

                                                    For R2                      : Mr.R.Ravikumar


                                                                ORDER

The present Writ Petition has been filed by the Beedi Company

challenging the order passed by the first respondent herein on 02.08.2024

rejecting the request of the petitioner/Company to grant exemption from the

provisions of the Employees' State Insurance Act, 1948 for the period

between 01.08.2024 and 31.07.2025.

2. Section 87 of the Employees' State Insurance Act, 1948 provides for

granting exemption to factories or establishment from the purview of the ESI

Act, subject to certain conditions as may be specified in the notification. As

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/07/2025 06:21:18 pm )

per the first proviso such exemptions may be granted only if the employees in

such factories or establishments are otherwise in receipt of benefits

substantially similar or superior to the benefits provided under this Act. The

exemption application for renewal has to be made three months before the

date of expiry of the exemption period and a decision on the same shall be

taken by the appropriate Government within two months of receipt of such

application.

3. It is not in dispute that the petitioner/Management was enjoying

exemption benefits from the year 2007 onwards, on year to year basis based

upon the order passed by the authority under the Act. The petitioner

Management has made an application on 25.03.2024 seeking exemption for

the period between 01.08.2024 and 31.07.2025. This application came to be

rejected under the impugned order dated 02.08.2024. This order is put to

challenge in the present Writ Petition.

4. According to the learned counsel appearing for the writ petitioner,

the petitioner/Management provides similar as well as the better benefits to

the employees of the Beedi Company. Therefore, they were granted

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/07/2025 06:21:18 pm )

exemption from the purview of the Act for various years. In fact, the

exemption was granted in the next year, covering the period between

01.08.2025 and 31.07.2026. In such circumstances, the authorities should not

have rejected the request for exemption for the period between 01.08.2024

and 31.07.2025.

5. The learned counsel appearing for the petitioner had relied upon the

decision of a learned Single Judge of the this Court in W.P.Nos.17572 of

2010, 5186, 5187 and 10143 of 2011, dated 21.06.2011 wherein, the learned

Single Judge has held that if the exemption is granted for a particular year, the

same cannot be rejected for a different year without assigning any specific

reasons and there cannot be any discrimination between the employees.

6. The learned counsel appearing for the petitioner has also relied upon

the judgment of the Hon'ble Supreme Court reported in (2006) 3LW 771

(Employees State Insurance Corporation and others Vs.Jardine Henderson

Staff Association and others), wherein in paragraph Nos.34 and 35 of the

Judgment, the Hon'ble Supreme Court has held that tremendous hardship will

be caused if arrears are sought to be paid and nobody stands to gain, neither

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/07/2025 06:21:18 pm )

the employer nor the employee. Therefore, directing the Management to pay

E.S.I contribution at a belated point of time would cause prejudice. The

learned counsel appearing for the petitioner has also relied upon the judgment

of Jharkhand High Court reported in (2008) 117 FLR 781 (Tata-Yodogawa

Limited and Tayo Workers union and another Vs.State of Bihar and others)

in support of the contentions.

7. Per contra, the learned counsel appearing for the respondent ESI

Corporation relied upon the judgment of Hon'ble Division Bench of this

Court in W.A.(MD) No.204 of 2019, dated 29.09.2023, wherein the Hon'ble

Division Bench was pleased to hold that the exemption can be claimed based

upon the records submitted by the Management from year to year basis and

they cannot seek exemption as a matter of right, unless, the Management has

pointed out that they were providing similar or better benefits to the

employees, the right of exemption cannot be granted automatically.

8. Heard the learned counsel appearing on either side and perused the

materials available on record.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/07/2025 06:21:18 pm )

9. A perusal of the application filed on the side of the petitioner/

Management reveals that they have enclosed the Application Form, Proforma,

No Objection letter from the employees and Comparative statement to show

that similar or better benefits are conferred to their employees. Paragraph No.

2 (h) of G.O.(D) No.269 Labour Welfare and Skill Development (L1)

Department dated 03.06.2022 is extracted as follows:

“(h) The Beedi workers' Welfare Act is applicable only to the Beedi workers operating from Home (also known as Home workers). It is pertinent to note that the office employees and the Godown employees and other auxiliary workers of the Beedi Companies are denied benefits under the Beedi Workers Welfare Act. If Exemption is granted, this category of workers will be denied benefits under both the Beedi Workers Welfare Act as well as Employees State Insurance Act. Hence, Government may consider this aspect while processing this case.”

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/07/2025 06:21:18 pm )

10. The above said recommendation made and the remarks offered by

the Deputy Director (Inspn), ESI Corporation reveals that the Beedi workers

from the office and Godown are not covered under the Beedi Workers Welfare

Act. In case, if the exemption is granted, they would be denied benefits. A

perusal of Section 87 of the E.S.I Act, further reveals that the Management

has to establish that they are providing similar or better benefits to the

employees. It differs from year to year. Therefore, ever year they have to

establish that they are providing similar or better benefits to the employees. In

such circumstances, relying upon the benefits granted in a particular previous

year, exemption cannot be automatically sought for in the next year.

11. In such circumstances, this Court is of the considered opinion that

the judgments relied upon by the learned counsel for the petitioner are not

applicable to the facts of the present case. On the other hand, the Hon'ble

Division Bench of this Court in W.A(MD) No.204 of 2019, dated 29.09.2023

after having considered the similar submissions raised by the learned counsel

appearing for the petitioner therein, has arrived at a finding that the rejection

of application for exemption of particular year is valid in the eye of law.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/07/2025 06:21:18 pm )

12. In view of the above said deliberations, there are no merits in the

Writ Petition. Accordingly, this Writ Petition stands dismissed. There shall be

no order as to costs. Consequently connected Miscellaneous Petition stands

closed.



                                                                                                        26.06.2025

                     Index    : Yes / No
                     Internet : Yes / No
                     ebsi




                     To

1. The Additional Chief Secretary to Government, Labour Welfare and Skill Development (L1) Department, Fort St.George, Chennai – 600 009.

2. The Joint Regional Director, Employees' State Insurance Corporation, Salai Street, Vannarapettai, Tirunelveli – 627 003.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/07/2025 06:21:18 pm )

R.VIJAYAKUMAR,J.

ebsi

26.06.2025

https://www.mhc.tn.gov.in/judis ( Uploaded on: 04/07/2025 06:21:18 pm )

 
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 Partner Event : IJJ

 
 
Latestlaws Newsletter