Citation : 2023 Latest Caselaw 4372 AP
Judgement Date : 20 September, 2023
THE HON'BLE SRI JUSTICE VENKATESWARLU NIMMAGADDA
W.P.Nos.16156, 318, 522, 3055, 4086, 12758, 14257,
14853, 15917, 15979, 21720, 25604 OF 2020;
W.P.Nos. 3154, 3672 OF 2021
W.P.Nos.5951, 15800, 17273, 17650, 18490, 18550,
18574, 18576, 18797, 19336, 19377 OF 2019;
W.P.Nos.20177, 30641, 30672 OF 2018;
W.P.No.34074 OF 2017
COMMON ORDER:-
1. The petitioners in these batch of writ petitions are civil contractors
registered with various departments of the Government. The departments
and agencies that entrusted works to the petitioners are taking steps to
deduct Labour Cess @ 1% from the bills payable to the petitioners.
2. According to the petitioners, when the works were entrusted, the
recovery of 1% labour cess was not contemplated and no such amount at
the rate of 1% was included in the work estimates prepared by the
respondents. The grievance of the petitioners is that, without including the
amount towards Labour Cess @ 1% in the work estimates, the same cannot
be recovered and the respondents did not empower for effecting deduction
of the said Labour Cess amount at 1% out of bills payable to the
petitioners.
3. Respondents filed counter affidavit seeking to justify their action in
proposing to recover the amount towards Labour Cess and denied their
obligation in inclusion of proposed labour cess amount in work estimates
NV,J WP No.16156 of 2020 & batch
as claimed by the petitioners. It is submitted that, as per norms of the
contract, in Condition No.7.3.2, Labour Cess @ 1% is provided in the
Schedule-A Part-II (B). While making payment to the contractor, the
amount will be paid to the Labour Department proportionately as per rules
and Labour Cess will be recovered from the bills of the contractors amount,
but not from the amount kept in Schedule A- Part-II(B). It is submitted
that payment of Labour Cess is the responsibility of the contractor and
deduction from the bills and remittance to the board is the responsibility of
the Government.
4. Heard learned counsel for the petitioners and learned Government
Pleader for the respondents.
5. The workers in the construction field are unorganized as well as
unregulated and are not governed by the various legislations that are
intended for the benefit of workmen of various industries and other sectors.
With a view to take effective welfare measures for them, as like the other
regulated work force, the Parliament enacted the Building and other
Construction Workers (Regulation of Employment and Conditions of
Service) Act, 1996 („1996 Act‟ for short). Various aspects such as creation of
fund, registration of workers/beneficiaries and issuance of identity cards
were provided for. Committees are constituted at state and central levels to
regulate the system and to see the welfare measures to reach the
unorganized work force/labour in the civil construction sector.
NV,J WP No.16156 of 2020 & batch
6. For the purpose of pooling necessary resources and to augment
finances to carry out the objectives under the 1996 Act, the Parliament
enacted the Building and other Construction Workers Welfare Cess Act,
1996 („Cess Act‟ for short). This makes it obligatory on the part of the
employers to pay to the competent authority, cess at prescribed rate, which
shall not be more than 2 % and less than 1% out of the value of the
construction as determined under the provisions of the Act.
7. The 1996 Act and Cess Act were enacted with the avowed policy and
the object of protecting the interests of workers engaged in the buildings
and other civil construction activity. These enactments apply to all the
persons or institutions, which engage not less than 10 workers in
construction or building work in the preceding twelve months. The manner
in which the cess is to be administered is provided for under the Act. The
Cess Act enables the competent authority to recover or collect cess at the
prescribed rate which shall be between 1% and 2%. It is stated that the
notification that was issued in this regard stipulates the cess at the rate of
1% only.
8. The burden of payment in the form of cess must be borne by the
agency which undertakes the construction. It is not an obligation that can
be placed upon the contractors. The element of this levy cannot be
compared with the service charges or profession tax which are squarely
NV,J WP No.16156 of 2020 & batch
referable to the activity undertaken by the person or agency not the one for
or on behalf of whom the activity is undertaken.
9. It is not disputed that this Court, by order dated 22.10.2009 earlier
held in a batch of writ petitions in W.P.Nos.11269 of 2009 & batch that the
Government cannot be permitted to deduct the amount while making
payments to the contractors and the occasion for an agency to deduct cess
under the Cess Act would arise only when the corresponding amount is
included in the work estimates and conversely if the amount representing
the cess is not included in the work estimates, deductions cannot be made
while making payments to the contractors. The above batch of writ
petitions were disposed of with the following directions:
(a) That the respondents shall include 1% cess in the estimates for the works which they propose to undertake, if the work continues for or beyond twelve months and involves engagement of 10 workers or more; and
(b) That the respondents shall not deduct any amount towards cess, unless the corresponding amount is included in the estimates.
10. Assuming that there existed any justification for their omission to
include the amount payable towards cess in the work estimates, they
cannot be permitted to deduct that amount while making payments to the
contractors. In a way, it would amount to either penalizing the contractor
or affecting the levy contrary to the provisions of 1996 Act. The
consequences that flow from any violation of 1996 Act must in fact be
directed towards agency that has undertaken construction. Therefore, the
NV,J WP No.16156 of 2020 & batch
inescapable conclusion is that the occasion for an agency to deduct the
cess under the Cess Act would arise only when the corresponding amount
is included in the work estimates. Conversely, if the amount representing
the cess, is not included in the estimates, deductions cannot be made while
making payments to the contractors.
11. In W.P.Nos.11269 of 2009 & batch dated 22.10.2009 and
W.P.No.6090 of 2011 dated 11.04.2012, the High Court of Andhra Pradesh
at Hyderabad observed that, the inaction on the part of the respondents in
not refunding the amount already collected towards Labour Cess is held
unsustainable and held that the petitioners were entitled for the amount
recovered from them.
12. One of the contention made by the learned Government Pleader is
that the ratio laid down by the Division Bench of the High Court of Andhra
Pradesh in W.A.No.1012 of 2013 & batch dated 06.08.2015 is applicable to
the present facts of the case, as such the petitioners are not entitled to
refund of already deducted amount and the respondents are at liberty to
deduct the amount at the rate of 1% of cess from the bills payable to the
petitioner. The question involved in W.A.No.1012 of 2013 & batch was
"whether the works executed by the petitioners in the factory are the works
incidental to and/or connected with the works of the factory and thus
exempted from the provisions of The Building and Other Construction
Workers‟ (Regulation of Employment and Conditions of Service) Act, 1996.
In the said case, the case of contractors, in short, is that the company is a
NV,J WP No.16156 of 2020 & batch
factory established under Act of 1948 and is, therefore, expressly excluded
from the application of the provisions of Act No.27. According to
contractors, under any circumstances, factories of the companies are
covered by the provisions of Act of 1948, and are, therefore, not liable to
pay 1% cess under the provisions of Act No.28. The provisions contained in
Act No.27, in particular, the definition of "building or other construction
work" would not cover the structures such as blast furnace and, therefore,
they are not liable to either deduct 1% cess or remit any such amount to
the Government under the provisions of the said Act.
13. On perusal of the above judgment, it is evident that the question
involved in the said case was as to applicability of Labour Cess. But, in the
present case, the question involved was whether the petitioners are entitled
for such reduction in Labour Cess or not, as such, the ratio laid down in
W.A.No.1012 of 2013 & batch cannot be applied to the present facts of the
case, and the contention of the learned Government Pleader is rejected.
14. Whether it is a case of proposed deduction from the bills or the case
of refund of the amounts already deducted, the respondents have no right
to recover any amount from the contractors towards cess without first
including the same in the estimates and such deduction towards cess from
the bill amounts without there being any corresponding inclusion of the
said amount in the estimates is bad in law and the petitioners are certainly
not liable for deduction from their bills. The action of the respondents in
NV,J WP No.16156 of 2020 & batch
proposing to deduct the Labour Cess @ 1% from the bills payable to the
petitioners is therefore held unsustainable.
15. Whether it is a case of proposed deduction from the bills or the case
of refund of the amounts already deducted, the respondents have no right
to recover any amount from the contractors towards cess without first
including the same in the estimates and such deduction towards cess from
the bill amounts without there being any corresponding inclusion of the
said amount in the estimates is bad in law and the petitioners are certainly
not entitled for deduction from the bills.
16. Therefore, the writ petitions are disposed of with the following
directions:
a. The respondents shall verify the bills of the petitioners and if the corresponding amount is included in the estimates, the respondents can deduct amount as prescribed at the rate of 1% towards Labour Cess.
b. Upon verification, if the respondents found that the corresponding amount is not included in the estimates, the respondent shall not take steps to deduct the amount/recover the amount from the petitioners towards Labour Cess.
17. Consequently, miscellaneous applications pending if any, shall also
stand closed.
____________________________________________ JUSTICE VENKATESWARLU NIMMAGADDA Date:20.09.2023
SP
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!