Citation : 2024 Latest Caselaw 25704 Bom
Judgement Date : 12 September, 2024
2024:BHC-AS:37486
Neeta Sawant WP-237-2004-FC
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
WRIT PETITION NO. 237 OF 2004
WITH
INTERIM APPLICATION NO. 11073 OF 2024
Mr. Vijay R. Pandhare } .... Petitioner
: Versus :
M/s. Balsara Hygenic Products Ltd. } .... Respondent
_____________
Mr. Yashodeep Deshmukh with Mr. Ameya Tawde i/b Ms. Vaidehi Pradeep, for
the Petitioner.
Mr. Naushad Engineer, Senior Advocate with Mr. Durgaprasad Poojari i/b PDS
Legal, for the Respondent No.5.
_____________
CORAM : SANDEEP V. MARNE, J.
DATED : 12 SEPTEMBER 2024.
JUDGMENT:
1) Petitioners have filed this petition challenging the judgment and order dated 10 April 2003 passed by the Member, Industrial Court, Thane dismissing Complaint (ULP) No.138 of 1998 filed
__________________________________________________________________ ____Page No.1 of 21___ 12 September 2024
Neeta Sawant WP-237-2004-FC
by them challenging voluntary retirement granted to them, seeking their reinstatement in service or to pay correct amounts towards implementation of the Voluntary Retirement Scheme.
2) Respondent No.1-M/s. Balsara Hygenic Products Ltd. was a Company engaged in manufacture of basic chemicals, pharmaceuticals, cosmetics etc. and had one of its factories at Thane. It had employed about 180 employees in its Thane Factory. Respondent No.1 displayed Voluntary Retirement Scheme (VRS) on its notice board on 12 June 1997 which was to come into effect on 20 June 1997. According to the Petitioner, only 8 to 10 employees voluntarily opted for the said scheme and majority of the Workmen were against the Voluntary Retirement Scheme and they were in the process of negotiating with the Management either for continuation of their employment or for offering more beneficial VRS terms. It is Petitioner's contention that the same VRS was once again displayed by the Respondent- Management on 12 November 1997. It is Petitioner's case that they were kept in dark about the exact features of the Scheme and were forced and compelled to opt for the Scheme by giving threats that upon refusal to opt for the Scheme, they would lose their entire service benefits. Accordingly, on 30 November 1997, all the Workers accepted VRS offered to them. The Management obtained receipts-cum-declaration from the concerned workers about acceptance of full and final entitlements under the Voluntary Retirement Scheme. Petitioners contend that after 10 to 15 days, they realised that they were cheated in the matter of implementation of VRS. They made representations to the Management. Without prejudice, it is Petitioner's contention that they were not paid correct amounts in accordance with the Scheme and
__________________________________________________________________ ____Page No.2 of 21___ 12 September 2024
Neeta Sawant WP-237-2004-FC
were paid much lesser amounts than the promised amount of Rs.5,00,000/-. That the Workmen opted for voluntary retirement under a hope that each one of them would secure atleast Rs.5,00,000/- out of the Scheme, whereas, they were paid paltry sums ranging between Rs.1,00,000/- to Rs.2,00,000/-. With the above broad grievances, Petitioners filed Complaint (ULP) No.138/1998 in Industrial Court, Thane. The complaint was resisted by Respondent-employer by filing Written Statement. Both the sides led evidence in support of their respective claims. After considering the pleadings, documentary and oral evidence, the Industrial Court has dismissed the Complaint by judgment and order dated 10 April 2003, which is subject matter of challenge in the present petition.
3) By order dated 15 June 2004, this Court has admitted the petition by denying any interim relief. By order dated 16 June 2009, this Court permitted Petitioners to implead, 'M/s. Dabur India Ltd.' (Dabur) as Respondent No.5 to the petition on the ground that Respondent No.1- Company amalgamated with Dabur. Originally, the petition was filed in the name of 'Shri. Vijay Ramchandra Pandhare' on behalf of 174 workers, whose list is appended at Exhibit-A to the petition. Civil Application No.1551 of 2018 was filed seeking substitution of the Original Petitioner by the names of 57 workers. By order dated 26 July 2018, this Court permitted addition of the said 57 workers as Respondent Nos. 2 to 59. By further order dated 11 January 2024, this Court permitted impleadment of another 7 workers as Respondent Nos. 60 to 66. This is how petition is now being prosecuted by total 66 Petitioners.
__________________________________________________________________ ____Page No.3 of 21___ 12 September 2024
Neeta Sawant WP-237-2004-FC
4) Mr. Deshmukh, the learned counsel appearing for the Petitioners would submit that the Industrial Court has erred in dismissing the complaint filed by the Petitioners. He would submit that insertion of words 'if lower than the amount as per clause No.1 (a or b) above' is contrary to the provisions of Section 10 (10C) of the Income Tax Act, 1961 (Income Tax Act) read with Rule 2BA of the Income Tax Rules, 1962 (Income Tax Rules). He would submit that Section 10(10C) of the Income Tax Act mandates the Voluntary Retirement Scheme floated by any Company to be in accordance with the provisions of the Income Tax Rules. That the Income Tax Rules prescribe conditions, subject to which, Voluntary Retirement Scheme can be approved by the Income Tax Authorities. That an employer cannot float Voluntary Retirement Scheme which is contrary to the provisions of the Income Tax Act and the Rules made thereunder. He has also relied upon guidelines issued by the Income Tax Department under Circular No.640 dated 26 November 1992, which again mandates that the scheme cannot be contrary to the prescribed guidelines. Mr. Deshmukh would submit that the Voluntary Retirement Scheme, which is forcibly imposed by the Petitioners, is nothing but an unconscionable contract, which is invalid in the eyes of law and merely because the Petitioners accepted the same, the same would estop them from changing the same. That the contract in the form of voluntary retirement is of such nature that the Court cannot expect or enforce the same and would infact strike it down as an unfair and unreasonable contract. That the Petitioners did not possess the necessary bargaining power and have been misrepresented by Respondent-Management. That each of them would receive atleast Rs. 5,00,000/- towards implementation of the scheme. That they were however paid paltry sums ranging between Rs.1,00,000/- to
__________________________________________________________________ ____Page No.4 of 21___ 12 September 2024
Neeta Sawant WP-237-2004-FC
Rs.2,00,000/-. That acceptance of scheme was premised on specific promise and assurance about payment of minimum amount of Rs.5,00,000/- to each workers. That therefore such unconscionable contract cannot be permitted to operate. He would further submit that under Clause (vi) of Rule 2BA of the Income Tax Rules, every employer is mandated to offer the option of being paid the amount of salary at the time of retirement multiplied by the balance months of service left before his retirement on superannuation. That though such option was made available in the VRS, the same was unauthorisedly and illegally rendered nugatory by use of the words 'if lower than the amount as per clause No.1(a or b) above'. He would submit that in the event of conflict in the provisions of the scheme and the provisions of the Rules, the provision of the Rules, which are more beneficial to the employees, must be given effect to. He would submit that the Industrial Court has completely erred in not appreciating the above position where the workers concerned were forced and cheated in accepting unconscionable contract of voluntary retirement. Mr. Deshmukh would submit that though the workers prayed for various reliefs such as their reinstatement, prevention of sale of Plant & Machinery etc. before the Industrial Court, considering the long lapse of time, only the monetary reliefs in the form of difference in the amounts as indicated in Exhibit-A to the petition needs to be paid to the Petitioners. He would also submit that number of aggrieved employees have also come down drastically from 174 to 66. He would therefore pray for setting aside the order of the Industrial Court and a direction for payment of the balance amounts indicated in Exhibit-A to the petition.
__________________________________________________________________ ____Page No.5 of 21___ 12 September 2024
Neeta Sawant WP-237-2004-FC
5) The petition is opposed by Mr. Engineer appearing for Respondent No.5-Dabur which has amalgamated with Respondent No.1- Company. He would submit that implementation of Voluntary Retirement Scheme was as a result of series of negotiations with the workers and their unions. That the workers have voluntarily accepted the offer that was made to them after fully understanding the same. That there is no element of force or coercion on the part of Respondent No.5-Management in the matter of implementation of the VRS. That the Industrial Court has rightly appreciated the entire evidence on record for repelling the objections of force, misrepresentation or deceit raised by the Petitioners.
6) So far as reliance of Petitioners on the provisions of the Income Tax Act and Income Tax Rules is concerned, Mr. Engineer would submit that the relevant provisions only deal with tax exemption and do not seek to create any employment conditions between the employer and the employee. That Section 10(10C) of the Act and Rule 2(BA) of the Rules deals with entitlement of a person in receipt of amount towards voluntary retirement to claim tax exemption. That the said provisions are incorporated in order to regulate the scheme for tax exemption and the said provisions are in no manner intended to create any terms of contract and employment between the employer and employee. That every employer is entitled to frame his own scheme for voluntary retirement. That the tax exemption is applicable only if the scheme conforms to the provisions of the Act and the Rules.
7) Mr. Engineer would submit that despite Respondent No.1 facing financial crisis, it offered much higher amounts to the workers
__________________________________________________________________ ____Page No.6 of 21___ 12 September 2024
Neeta Sawant WP-237-2004-FC
towards voluntary retirement. That as against payment of only 15 days salary for per completed years of service towards retrenchment compensation, the Respondent-Management offered much higher package at the rate of 45 days salary for each completed year of service or 45 days of salary for the balance years of service, whichever was higher. Thus, the workers have already been paid attractive package which is accepted by them voluntarily and they cannot be subsequently take volte face and challenge the very scheme of which they are beneficiaries. Mr. Engineer would pray for dismissal of the petition.
8) Having considered the submissions canvassed by the learned counsel appearing for the parties, it seen that the Voluntary Retirement Scheme was offered by notice dated 12 November 1997. It would be apposite to reproduce the Scheme introduced vide Notice dated 12 November 1997 which reads thus:
November 12, 1997
VOLUNTARY RETIREMENT SCHEME
Pursuant to our Notice dated 12.6.1997, the Management hereby declares/introduce following Voluntary Retirement Scheme for the permanent employees employed in the Company. The employers, who desires to leave the Company voluntarily, shall be entitled to the benefits enumerated hereinbelow :
RETIREMENT BENEFITS
1. Voluntary Retirement Benefits at the rate of 45 days' Salary/wages on:
a) Completed years of service OR
__________________________________________________________________ ____Page No.7 of 21___ 12 September 2024
Neeta Sawant WP-237-2004-FC
c) Remaining years of service
WHICHEVER IS HIGHER
OR
2. Monthly emoluments at the time of retirement multiplied by the balance months of service left, if lower than the amount as per clause No. 1 (a or b) above.
Both the above are subject to an overall statutory maximum limit of Rs. 5,00,000/- (Rupees Five Lacs only).
3. Gratuity as per the payment of Gratuity Act.
4. Leave Wages.
5. Bonus as applicable.
6. Ex-gratia on following rates:
CATEGORY COMPENSATION
a) Completed 25 Years of Service & above Rs. 35,000/-
d) Completed 14 years of Service to 24 Rs. 30,000/-
Years and above but less than 25 Years
e) 1 Year to 13 completed Years of Service Rs. 25,000/-
and above but loss than 14 years
The said Voluntary Retirement Scheme will come into force from the date of displaying this Scheme and it shall remain in force upto 30th June, 1997. During this period, the employees who shall come forward and submit Resignation Application-cum- Declaration for Voluntary Retirement shall be paid the benefits mentioned above.
__________________________________________________________________ ____Page No.8 of 21___ 12 September 2024
Neeta Sawant WP-237-2004-FC
The payment as agreed above will be made subject to its acceptance by the Management. The Management reserves the right and discretion to accept or reject such Voluntary Retirement Resignation Application-cum- Declaration.
The proforma of the Resignation Application-cum-Declaration form is kept ready with the calculations of the dues arising out of Voluntary Retirement Scheme with Mr. Sunil Surana and Mr. K. P. Muraleedharan, and Mr. Vijay Gurav and the employees desirous of availing them for the proforma of the Application form and the details of the benefits arising out of the said scheme. Those of the employees who will apply under Voluntary Retirement Scheme shall have no right thatsoever to withdraw the said Resignation Application-cum-Declaration once it is submitted.
The Vacancy caused by the Voluntary Retirement Scheme will not be filled-in and the retired employees would not be re-employed in this Company or any other Company or Concern belonging to the same.
This Scheme approval by Commissioner of Income-tax as per Sec. 10 (10C) of the Income-tax Act.
The Management hopes that maximum number of employees will available opportunity.
For BALSARA HYGIENE PRODUTS LTD., Sd/-
(ZAL A BALSARA) JOINT MANAGING DIRECTOR
9) Thus, under the VRS, the workers were offered (i) voluntary retirement benefit in the form of compensation with maximum cap of Rs.5,00,000/-, (ii) gratuity, (iii) leave wages, (iv) bonus and (v) ex-gratia. The main bone of contention of the Petitioners is about interpretation of Clauses-(1) and (2) of the Scheme. Here again, there appears to be no
__________________________________________________________________ ____Page No.9 of 21___ 12 September 2024
Neeta Sawant WP-237-2004-FC
debate about interpretation of Clause-(1), under which, the benefit at the rate of 45 days of salary was payable either on the basis of completed years of service or remaining years of service as per the choice of worker and the amount which was higher was to be paid. Thus, a worker putting in more length of service could opt for benefit at the rate of 45 days of salary multiplied by number of years of service put in by him/her whereas the worker who had less number of years of service could opt for computation of benefit at the rate of 45 days of salary by taking into consideration the balance years of service. The main problem sought to be highlighted by Petitioners is with regard to the operation of Clause-(2) of the Scheme, which provided for computation of benefit by taking into consideration monthly emoluments at the time of retirement multiplied by the balance months of service left. However, addition of the words 'if lower than the amount as per clause No. 1(a or b) above ' has virtually rendered Clause- (2) redundant. If the amount payable under Clause-(2) ( salary multiplied by balance months of service ) was lower than the amount receivable under Clauses-1(a) or 1(b), no sane worker would opt for lesser amount under Clause-(2). This is the exact grievance sought to be highlighted by Mr. Deshmukh and, in my view, he cannot be said to be entirely wrong in his contention. In fact, Mr. Engineer has fairly conceded to the position that Clause-(2) of the Scheme has been rendered redundant on account of use of the words ' if lower than the amount as per clause No.1(a or b) above '. To this extent, Clause-(2) of the Scheme appears to be faulty. The issue however is whether any fault in the Scheme creates a right in favour of the employee to have the same modified as per its choice? More particularly in the present case, Petitioners seek to bring Clause-(2) of the Scheme on par with the
__________________________________________________________________ ____Page No.10 of 21___ 12 September 2024
Neeta Sawant WP-237-2004-FC
provisions of the Income Tax Act and Income Tax Rules. This is more so because the Scheme clearly provides that the same was approved by the Commissioner of Income Tax under Section 10(10C) of the Income Tax Act. It would therefore be relevant to consider the provisions of the Income Tax Act and Income Tax Rules.
10) Section 10 of the Income Tax Act deals with incomes not to be included in total income for levy of income tax. Section 10 incorporates numerous heads of income which are exempted from being included in the total income for levy of income tax. Once such excluded head is to be found under sub-section 10C of Section 10, which relates to amounts received by an employee towards voluntary retirement or termination of services. Section 10(10C) of the Income Tax Act reads thus :
10. Incomes not included in total income.
In computing the total income of a previous year of any person, any income falling within any of the following clauses shall not be included--
(10C) any amount received or receivable by an employee of -
(i) a public sector company; or
(ii) any other company; or
(iii) an authority established under a Central, State or Provincial Act; or
(iv) a local [authority; or]
(v) a co-operative society; or
(vi) a University established or incorporated by or under a Central, State or Provincial Act and an institution declared to be a University under section 3 of the University Grants Commission Act, 1956(3 of 1956); or
(vii) an Indian Institute of Technology within the meaning of clause
(g) of section 3 of the Institutes of Technology Act, 1961 (59 of 1961); or (viia) any State Government; or (viib) the Central Government; or
__________________________________________________________________ ____Page No.11 of 21___ 12 September 2024
Neeta Sawant WP-237-2004-FC
(viic) an institution, having importance throughout India or in any State or States, as the Central Government may, by notification in the Official Gazette, specify in this behalf; or
(viii) such institute of management as the Central Government may, by notification in the Official Gazette, specify in this behalf, on his voluntary retirement or termination of his service, in accordance with any scheme or schemes of voluntary retirement or in the case of a public sector company referred to in sub-clause (i), a scheme of voluntary separation, to the extent such amount does not exceed five lakh rupees]:
Provided that the schemes of the said companies or authorities [or societies or Universities or the Institutes referred to in sub-clauses
(vii) and (viii)], as the case may be, governing the payment of such amount are framed in accordance with such guidelines (including inter alia criteria of economic viability) as may be prescribed :
Provided further that where exemption has been allowed to an employee under this clause for any assessment year, no exemption thereunder shall be allowed to him in relation to any other assessment year:] [Provided also that where any relief has been allowed to an assessee under section 89 for any assessment year in respect of any amount received or receivable on his voluntary retirement or termination of service or voluntary separation, no exemption under this clause shall be allowed to him in relation to such, or any other, assessment year;
11) Thus, under Section 10(10C) of the Income Tax Act, the amount received or receivable by an employee of any Company on his voluntary retirement or termination of service in accordance with any scheme of voluntary retirement to the extent of Rs.5,00,000/- is to be excluded from computation of total income for levy of income tax.
12) Rule 2(BA) of the Income Tax Rules provides for guidelines for the purposes of Section 10(10C) of the Income Tax Act. Rule 2(BA) provides thus:
__________________________________________________________________ ____Page No.12 of 21___ 12 September 2024
Neeta Sawant WP-237-2004-FC
2BA. Guidelines for the purposes of section 10(10C).
The amount received by an employee of-
(i) a public sector company; or
(ii) any other company; or
(iii)an authority established under a Central, State or Provincial Act; or
(iv) a local authority; or
(v) a co-operative society; or
(vi) a University established or incorporated by or under a Central, State or Provincial Act and an institution declared to be a University under section 3 of the University Grants Commission Act, 1956 (3 of 1956); or
(vii) an Indian Institute of Technology within the meaning of clause (g) of section 3 of the Institutes of Technology Act, 1961 (59 of 1961); or (viia) an institution, having importance throughout India or in any State or States, as the Central Government may, by notification in the Official Gazette, specify in this behalf; or
(viii) such institute of management as the Central Government may, by notification in the Official Gazette, specify in this behalf,
at the time of his voluntary retirement or voluntary separation shall be exempt under clause (10C) of section 10 only if the scheme of voluntary retirement framed by the aforesaid company or authority or co-operative society or University or institute, as the case may be or if the scheme of voluntary separation framed by a public sector company, is in accordance with the following requirements, namely:-
(i) it applies to an employee who has completed 10 years of service or completed 40 years of age;
(ii) it applies to all employees (by whatever name called) including workers and executives of a company or of an authority or of a co-
operative society, as the case may be, excepting directors of a company or of a co-operative society;
(iii) the scheme of voluntary retirement or voluntary separation has been drawn to result in overall reduction in the existing strength of the employees;
(iv) the vacancy caused by the voluntary retirement or voluntary separation is not to be filled up;
(v) the retiring employee of a company shall not be employed in another company or concern belonging to the same management;
(vi) the amount receivable on account of voluntary retirement or voluntary separation of the employee does not exceed the amount equivalent to three months' salary for each completed year of service or salary at the time of retirement multiplied by the balance months of service left before the date of his retirement on superannuation :
__________________________________________________________________ ____Page No.13 of 21___ 12 September 2024
Neeta Sawant WP-237-2004-FC
Provided that requirement of (i) above would not be applicable in case of amount received by an employee of a public sector company under the scheme of voluntary separation framed by such public sector company.
Explanation. - In this rule, the expression "salary" shall have the same meaning as is assigned to it in clause (h) of rule 2 of Part A of the Fourth Schedule.
13) Thus, Rule 2(BA) lays down the requirements of the voluntary retirement scheme referred to in Section 10(10C) of the Act. Total six conditions are prescribed in Rule 2(BA) for a voluntary retirement scheme to qualify for exclusion of amount from being included in total income for levy of income tax. One of the conditions is of completion of 10 years of service or 40 years of age. Other vital condition sought to be emphasized by Mr. Deshmukh is under Clause-
(vi), under which there is a maximum cap on the amount receivable on account of voluntary retirement which cannot exceed three months' salary (which was 1 ½ months salary at the relevant time ) for each completed year of service or the salary at the time of retirement by balance months of service left before the date of retirement on superannuation. According to Mr. Deshmukh, though condition in Clause-(vi) is found to be reflected in the form of Clause-(2) in VRS, the Respondent-Company has illegally tweaked the same to suit its requirement. For better understanding of Mr. Deshmukh's contention, the comparative position of Clause-(2) of the VRS and Clause-(vi) of Rule 2(BA) in indicated below :
Clause (2) of the VRS Clause (vi) of Rule 2(BA) of the Income Tax Rules
2. Monthly emoluments at the time of (vi) the amount receivable on account of retirement multiplied by the balance voluntary retirement or voluntary months of service left, if lower than the separation of the employee does not
__________________________________________________________________ ____Page No.14 of 21___ 12 September 2024
Neeta Sawant WP-237-2004-FC
amount as per clause No. 1 (a or b) above. exceed the amount equivalent to three months' salary for each completed year of service or salary at the time of retirement multiplied by the balance months of service left before the date of his retirement on superannuation :
14) It is relying on Clause-(vi) of Rule 2(BA) of the Income Tax Rules that Mr. Deshmukh has strenuously submitted that it is impermissible for the Respondent-Management to implement the VRS which does not conform to the requirements of Rule 2(BA).
15) In my view, Petitioners have completely misunderstood the whole object behind interpretation of Section 10(10C) in the Income Tax Act and Rule 2(BA) in the Income Tax Rules. The said provisions are not intended to create terms of contract of employment between employer and employee. Section 10(10C) merely provides for exclusion of amount received towards voluntary retirement from being included in the total income for levy of Income Tax Act. It is a beneficial provision made by the Legislature, under which a retiring employee who opts for voluntary retirement and who receives a sort of ex-gratia or compensation for voluntarily opting out of employment by providing him a solace in the form of relief from income tax on such amount.
However, the Legislature has ensured that the scheme for exemption from payment of income tax in respect of voluntary retirement amounts is not misused by unscrupulous employer by showing amounts not actually paid towards voluntary retirement and paid for different purposes for the purpose of claiming tax exemption. This is the reason why numerous conditions are specified, subject to the fulfillment of which, the amount received under the VRS becomes exempted from
__________________________________________________________________ ____Page No.15 of 21___ 12 September 2024
Neeta Sawant WP-237-2004-FC
payment of income tax. One of the most important conditions is that such amount cannot exceed Rs. 5,00,000/-. This however does not mean that the employer is not entitled to introduce a scheme of voluntary retirement by offering amount in excess of Rs. 5,00,000/- to its employees. All that Section 10(10C) provides is that while employer can offer amount exceeding Rs. 5,00,000/- to the employee under the VRS, the exemption of income tax would apply only to the extent of Rs.5,00,000/-. Thus Section 10(10C) does not seek to create any term in contract of employment. If Mr. Deshmukh's contention is accepted, the maximum cap of Rs. 5,00,000/- prescribed under Section 10(10C) would prevent an employer from offering amount exceeding Rs. 5,00,000/- to its employees under the VRS. This is not the legislative intent. The intention is to only regulate the amount received under the VRS for income tax exemption for taxation purposes. Therefore, the condition under Clause-(vi) for payment of amount representing salary at the time of retirement multiplied by balance months of service also does not amount to prescription of any mandatory condition for an employer to be incorporated in the VRS. While the cap of Rs.5,00,000/- prescribed under Section 10(10C) is an outer limit for application of exemption to amounts received under the VRS, it is not that the employer can claim tax benefits upto Rs. 5,00,000/- in case of every employee. Therefore, Clause-(vi) of Rule 2(BA) provides that the Scheme cannot provide for payment in excess of amount representing 3 months'/1.5 months' salary for each completed years of service or salary at the time of retirement multiplied by balance months of service. Thus, though maximum cap of Rs.5,00,000/- applies under Section 10(10C), any VRS which provides payment in excess of condition prescribed under Clause-(vi) of Rule 2(BA) would not qualify
__________________________________________________________________ ____Page No.16 of 21___ 12 September 2024
Neeta Sawant WP-237-2004-FC
for income tax exemption. This is the broad statutory scheme behind Section 10(10C) of the Act and Rule 2(BA) of the Rules, which are neither intended to create nor have created any mandate to the employer to offer or implement Voluntary Retirement Scheme strictly in accordance with the said provisions. The employer is free to offer and implement scheme by paying amounts in excess or in violation of the provisions of Section 10(10C) and Rule 2(BA). In such case, the amount paid to the employee does not become exemptible from payment of income tax.
16) In the present case, by seeking approval of the Commissioner of Income Tax under Section 10(10C) of the Income Tax Act, the Respondent-employer has ensured that the workers are not burdened with liability to pay income tax on the amounts received by them under the Scheme. However, such an action cannot be misinterpreted to mean that the Respondent-employer is under any legal mandate to pay the amount prescribed under Clause-(vi) of Rule 2(BA). In my view, therefore reliance of Petitioners on provisions of Section 10(10C) of the Income Tax Act and Rule 2(BA) of the Income Tax Rules is totally misplaced.
17) So far as the allegation of force, misrepresentation and deceit in the matter of implementation of the Voluntary Retirement Scheme is concerned, the finding recorded by the Industrial Court, after appreciating the evidence on record indicates that there is absolutely no merit in the said contentions. It would be apposite to reproduce the findings recorded by the Industrial Court in paras-26, 27 and 28 and 35 of its judgment are as under:
__________________________________________________________________ ____Page No.17 of 21___ 12 September 2024
Neeta Sawant WP-237-2004-FC
26. Complaint is invoked under items 9 & 10 of schedule IV of the Act, which reads as under :-
"9. Failure to implement award, settlement or agreement.
10. To indulge in act force or violence".
It is the submission of Shri. Shashi Nair, learned Union representative for the complainant that Voluntary Retirement declared by the respondent is without giving notice of change required under section 9-A of the Industrial Disputes Act. The procedure laid down under the said provision, is not followed by the respondent. Notice of Voluntary Retirement Scheme is in dispute. In fact, there was no notice displayed. The terms and conditions of the said scheme not brought to the notice of the workmen. They were lured for payment of more than Rs. 5,00,000/- but in fact they are paid very lesser amount. Similarly respondents have acted contrary to the scheme itself while calculating the amount of compensation and the benefits of the scheme. Similarly Respondents have acted contrary to the provisions of Income Tax Act, particularly section 10(10C) of the said Act. Thus, according to Mr. Nair, it is the act of unfair labour practice attracting items 9 & 10 of schedule Iv of the Act.
27. As far as awareness of the scheme, and its terms and conditions are concerned, I may point out that in the complaint para 3(d), Complainant has definitely averred that the company vide its notice dated 12.6.1997, displayed on the notice board, indicating therein that the management is soon going to propose a reasonable Voluntary Retirement Scheme. It would be effective from 20.6.1997 and stated that the detailed notice regarding salient features of the Voluntary Retirement Scheme will be effective from 20.6.1997. However, it is categorically stated that thereafter on 20.6.1997, company displayed a notice that they are extending the period of Voluntary Retirement Scheme from 1.7.1997 to 20.7.1997. Accordingly on 20.7.1997, Voluntary Retirement Scheme was displayed on the notice board of the company. In view of this fact, now it is not allowed to the complainant to say that he was not aware about the Voluntary Retirement Scheme nor notice was brought to his notice.
28. It is interesting to note that after reading the said notice, according to complainants pleading in para 3(e), it reveals that about 8 to 10 employees accepted the benefits out of the scheme, but majority of the workmen, were against the Voluntary Retirement Scheme. In the said paragraph, it is
__________________________________________________________________ ____Page No.18 of 21___ 12 September 2024
Neeta Sawant WP-237-2004-FC
categorically stated by the complainant that after displaying of last notice dated 12.11.1997, which is in dispute in the present matter, the workers were kept in dark and compelled to accept the benefits. It is alleged in the same para that without negotiations with the Union representative, the company has displayed a notice on 12.11.1997. Whether the said notice displayed without negotiations with the Union representative? Is not very much material because none of the Union has involved in the present matter. Since individual employees have approached to the Court alleging said allegations, but the fact remains that they were more about the terms and conditions of Voluntary Retirement Scheme. It was displayed on the Notice board on 12.11.1997. Further it is interesting to note that all the concerned employees have accepted cheques, encashed those cheques, cheques are accepted by them on 30.11.1997. It is to be noted that the cheques are issued to all employees on 30.11.1997. It is not the case of either party that cheques are given to individual employees, by calling one by one on the different dates. But it appears from the submissions of either parties that the cheques are given to all the employees on 30.11.1997. Their resignation also accepted on the same day. It is alleged that these resignations are taken by force, giving assurance that the payment of more than Rs 5,00,000/- will be given. In the entire complaint, there is no specific contention who had given such assurance and to whom, but it indicates form the submissions and pleadings that the complainant has reproduced terms and conditions and Voluntary Retirement Scheme displayed on the notice board dated 12.11.1997 and interpreted the calculation according to his and came to the conclusion that the concerned employees required to be paid more than Rs. 5,00,000/- because in the said scheme clause No. 2 reads:
"2. Monthly emoluments at the time of retirement multiplied by the balance months of service left, if lower than the amount as per clause No. 1 (a or
b) above.
Both the above are subject to an overall statutory maximum limit of Rs. 5,00,000/- (Rupees Five Lacs) only."
35. As far as item 10 is concerned, there is no pleading except contending that the workmen are forcibly asked to accept Voluntary Retirement Scheme. In view of legal position in this case, such action can not be covered under item 10 of schedule IV of the Act, because in view of the wording. Used in the said item, there should be physical force or violence. Mere allegation that somebody has forced the employees to accept the V.R.S. against their will can not be said as covered under this item. Therefore, to my consideration, there is no unfair labour practice attracting item 10 of schedule IV of the Act, With this issue No. 7 is answered in the negative.
__________________________________________________________________ ____Page No.19 of 21___ 12 September 2024
Neeta Sawant WP-237-2004-FC
18) The findings recorded by the Industrial Court in its judgment would indicate that the VRS was implemented after debate and negotiations with the Union representing the workers. Therefore, there is no question of force or coercion. The Scheme was voluntary for the workers. The pleadings of the petition clearly shows that the VRS was implemented in the past as well. It appears that the voluntary retirement scheme introduced 5/6 years prior to filing of the complaint was not accepted by several workers. This shows that acceptance of voluntary retirement was a matter of choice for the workers. In that view of the matter, coupled with the findings recorded by the Industrial Court after appreciating the evidence on record about absence of element of force or coercion, I am unable to uphold the submissions canvassed by Mr. Deshmukh in this regard. His reliance on celebrated judgments of the Apex Court in Central Inland Water Transport Corporation Limited and another Versus Brojo Nath Ganguly and another1 and Pioneeer Urban Land and Infrastructure Limited Versus. Govindan Raghavan2 is therefore clearly misplaced.
19) Mr. Deshmukh has relied upon judgment of this Court in Ceat, Ltd. (Electronics Division) Versus. Anand Aba Saheb Hawaldar and Others 3 in support of his contention that employees are entitled to challenge the scheme for voluntary retirement even after they have opted for the said scheme. However, the judgment in Ceat, Ltd. involved altogether different facts. In that case, voluntary retirement was offered to the Respondents therein on a representation that there shall not be any further voluntary retirement scheme providing better benefits than
(1986) 3 SCC 156
(2019) 5 SCC 725
2002 (1) L.L.N. 812
__________________________________________________________________ ____Page No.20 of 21___ 12 September 2024
Neeta Sawant WP-237-2004-FC
what was offered to them. It is in the context of this representation that the subsequent scheme offering better terms came to be challenged. The employer raised an objection that since employer-employee relationship had ceased to exist on account of acceptance of resignation, the employees did not have any locus standi to file complaint of unfair labour practice. In the light of unique facts, this Court held that the employees not only had locus-standi to file the complaint but were entitled to receive the difference between the benefits arising out of VRS accepted by them and the subsequent VRS introduced later. The judgment, in my view, would have no application to the facts of the present case.
20) After considering the overall conspectus of the case, I am of the view that no case is made out by Petitioners for interference by this Court in exercise of its jurisdiction under Article 227 of the Constitution of India. The Writ Petition must fail. The Writ Petition is accordingly dismissed without any order as to costs. Rule is discharged.
21) With dismissal of the petition, Interim Application does not survive. The same also stands disposed of.
Digitally
signed by [SANDEEP V. MARNE, J.]
NEETA
NEETA SHAILESH
SHAILESH SAWANT
SAWANT Date:
2024.09.21
15:48:58
+0530
__________________________________________________________________ ____Page No.21 of 21___ 12 September 2024
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!