Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Hemajal Felt Finishing Pali vs Dy.Director Reg.Office,E.S.I.C.And ...
2026 Latest Caselaw 2413 Raj

Citation : 2026 Latest Caselaw 2413 Raj
Judgement Date : 13 February, 2026

[Cites 3, Cited by 0]

Rajasthan High Court - Jodhpur

Hemajal Felt Finishing Pali vs Dy.Director Reg.Office,E.S.I.C.And ... on 13 February, 2026

[2026:RJ-JD:8260]

        HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                         JODHPUR
                    S.B. Civil Misc. Appeal No. 1506/2008

Hemajal Felt Finishing, Pali through its proprietor Prithvi Singh
S/o Sh. Ganesh Singh, 682, Rajendra Nagar, Pali.
                                                                          ----Appellant
                                        Versus
1.   The    Deputy      Director      Regional        Office,        Employees      State
Insurance Corporation, Panchdeep Bhawan, Bhiwani Singh Road,
Jaipur.
2. Employees State Insurance Corporation, Panchdeep Bhawan,
Bhawani Singh Road, Jaipur.
3. The Manager, Local Office, Employees State Insurance
Corporation, Near Railway Post Office, Jodhpur Road, Pali.


                                                                       ----Respondents


For Appellant(s)              :    Mr. Prem Dayal Bohra
For Respondent(s)             :    None present


                HON'BLE MR. JUSTICE SANDEEP SHAH

Judgment

13/02/2026

1. The present appeal has been filed under Section 82 of the

Employees State Insurance Act, 1948 (hereinafter referred to as

the Act of 1948), challenging the order dated 04.08.2008 passed

by the learned Employees State Insurance Court, Pali, in Civil

Misc. Case No. 11/2005, "Hemajal Felt Finishing, Pali vs.

Employees State Insurance Corporation and Ors." whereby the

order passed under Section 45A of the Act of 1948, determining

the contribution to be paid by the employer, after adjusting the

amount already paid, was upheld.

2. Brief facts of the case are that during the inspection of the

appellant's firm, which was covered under the Act of 1948 since its

inception, a demand letter was issued on 18.04.2005. The

(Uploaded on 17/02/2026 at 03:27:45 PM)

[2026:RJ-JD:8260] (2 of 5) [CMA-1506/2008]

demand related to the ESIC contribution for the period from

27.03.2004 to 31.03.2004 and from 01.04.2004 to 30.09.2004, to

the tune of Rs. 21,402/-. A show cause notice was issued,

directing the appellant to remain present and show cause if he has

anything to say qua the demands raised. In spite of the date fixed,

the appellant did not appear, and thereafter, the order dated

06.06.2005 was passed under Section 45A of the Act of 1948,

whereby the demand for a sum of Rs. 21,402/- was confirmed,

giving all details of the contribution required to be paid, i.e., the

salary of 13 employees for the period in question and the

percentage of deduction for ESIC.

3. After passing of the order, the appellant submitted a reply on

16.06.2005, disputing the amount and stating that a sum of Rs.

7,143/- had already been deposited by him three days prior, i.e.,

on 13.06.2005. The employer, however, did not dispute the

number of employees engaged or the demand being outstanding.

4. The suit in question was thereafter filed under the provisions of

Section 75 of the Act of 1948, asserting that the appellant could

not appear earlier due to the ailment of his wife. It was further

asserted that in the reply dated 16.06.2005, the details of the

amount deposited were specified, emphasizing that only a sum of

Rs. 7,143/- remained outstanding, which was duly deposited later

on. He further asserted that the final order should have been

passed after adjusting the amount already deposited by the

appellant, and it was also asserted that an additional sum of Rs.

13,771/- had already been recovered from the appellant.

5. The respondent-department while filing a reply to the

above-mentioned plaint, denied the contents there of and asserted

(Uploaded on 17/02/2026 at 03:27:45 PM)

[2026:RJ-JD:8260] (3 of 5) [CMA-1506/2008]

that after the inspection of premises of the appellant, it was found

that the contribution had not been paid, and thereafter notice was

issued to the appellant. The appellant failed to appear, and

therefore the order in question was passed. It was stated that

after considering the record, it was clear that the appellant had

engaged 13 employees, and the contribution for those 13

employees was due for the period in question.

6. The learned ESIC Court framed two issues for its

adjudication, which read as under:

ÞmHk; i{kksa ds vfHkopuksa ds vk/kkj ij fuEu fookn fcUnq dk;e

fd;s x;s%&

(1) vk;k vof/k 27-3-04 ls 30-9-04 ds bZ-,l-vkbZ- ls lacaf/kr

vfHkys[k ds vfLrRo esa jgrs vizkFkhZ }kjk mDr vof/k dk rnFkZ vk/kkj

ij va"knku fu/kkZj.k mfpr o oS/k gS\

--izkFkhZ

(2) vuqrks'kAß

7. The appellant, in order to prove its case, examined himself

i.e. the proprietor Sh. Prithvi Singh as AW-1 and produced twelve

documents. The respondent-department, on the other hand,

examined D.D. Mathur as NAW-1 and produced nine documents.

The learned trial court thereafter proceeded to adjudicate the

matter and, by order dated 04.08.2008, dismissed the suit filed by

the appellant while deciding Issue Nos. 1 and 2 against the

appellant. Hence the present appeal.

8. Learned counsel for the appellant asserted that the appellant

had submitted the entire record and, as per the record, no amount

was due to be paid. He further contended that the wife of the

appellant was ill at the relevant time and, therefore, the appellant

(Uploaded on 17/02/2026 at 03:27:45 PM)

[2026:RJ-JD:8260] (4 of 5) [CMA-1506/2008]

could not appear before the respondent post issuance of the show

cause notice. The respondents, rather than waiting, had

straightaway proceeded to pass the order under Section 45A of

the Act of 1948, which per se is illegal.

9. Learned counsel further asserted that the learned trial court

failed to consider the fact that post passing of the order, the entire

contribution due i.e. Rs. 7,143/-, was deposited. Thus, it was

asserted that the due amount paid has not at all been considered

by the learned trial Court, nor the record has been considered

while passing the order.

10. No one appeared on behalf of the respondent, however, this

Court has considered the entire record of the case as well as

arguments of the counsel for appellant.

11. As far as the appeal under Section 82 is concerned, needless

to emphasize that the same shall lie to the High Court only on a

substantial question of law. In the present case, after considering

the facts and record, it is clear that the appellant himself admitted

that 13 employees were working under him and did not dispute

the fact of inspection being undertaken. No question in this regard

was raised in the cross-examination to the officer of the

respondent-department by the appellant. Furthermore, the record

produced by the department established the fact of 13 employees

working under the appellant during the relevant period. This,

coupled with the notice issued, wherein the entire calculation due

was specified, which was not disputed by the appellant, shows

that the contribution was not paid at the relevant time by the

appellant. The subsequent payment of Rs. 7,143/- (already

adjusted by the learned trial court) is of no avail, as the appellant

(Uploaded on 17/02/2026 at 03:27:45 PM)

[2026:RJ-JD:8260] (5 of 5) [CMA-1506/2008]

failed to place anything on record to show on what basis the

calculation was made, particularly when the salary of Rs. 4,125/-

per employee was admitted by the appellant himself. The learned

trial court considered the entire record and thereafter passed the

order in question, modifying the adjudication under Section 45A of

the Act of 1948 by adjusting the amount of Rs. 7,143/- already

paid by the appellant.

12. In view of the above, the trial court had already granted the

benefit of adjustment to the appellant, and the appellant has

failed to show that any substantial question of law is involved in

the present appeal.

13. The appeal, being devoid of merit, is accordingly dismissed.

14. Record of the trial court be sent back forthwith.

(SANDEEP SHAH),J 11-raoof khan/-

(Uploaded on 17/02/2026 at 03:27:45 PM)

Powered by TCPDF (www.tcpdf.org)

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter