Wednesday, 22, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Employees State Insurance ... vs Pratap Names Labels Factory
1982 Latest Caselaw 1 Del

Citation : 1982 Latest Caselaw 1 Del
Judgement Date : 2 January, 1982

Delhi High Court
Employees State Insurance ... vs Pratap Names Labels Factory on 2 January, 1982
Equivalent citations: 21 (1982) DLT 320, ILR 1982 Delhi 683
Author: S Singh
Bench: S Singh

JUDGMENT

Sultan Singh, J.

1. The question involved in this appeal is whether 'Inam' paid by M/s. Pratap Name Lables Factory-respondent to his employees is wages within the meaning of 'The Employees' State Insurance Act, 1948 (hereinafter called 'the Act') and whether any contribution is payable on it by the employer. Briefly the facts are that the respondent firm a partnership concern is engaged in the manufacture of woven labels employing more than 20 persons registered under the Factories Act. The said Act is applicable to the factory of the respondent. The respondent started the factory in 1956. The normal average production of each workman employed by the respondent per eight hours a day is 51/2 metre woven labels. Since the year 1965 it was agreed between the workman and the respondent that each workman who gives production more than 51/2 metre in a day would be paid 'Inam' at the rate of 75 paise per metre. The 'Inam' was being accordingly paid by the respondent to his employees. The Employees State Insurance Corporation by letter dated 1st December, 1970 asked the respondent to pay the Employers Special Contribution. The respondent submitted that the 'Inam' paid to the workmen was not the condition of service and was not wages within Section 2(22) of the Act. The Employees State Insurance Corporation did not agree with the submission of the respondent. An application under Section 75 of the Act was filed by the respondent for a declaration that the 'Inam' paid to the workmen of the factory was not wages. The Employees Insurance Court by the impugned judgment and order held that'Inam' paid to the workers by the respondent concerned was not wages under the Act. The court relied upon Braithwaite and company (India) Ltd. v. The Employees' State Insurance Corporation, wherein it was observed that the payment of 'Inam', though remuneration, was not wages within the meaning of the Section 2(22) of the Act.

2. Learned counsel for the Employees State Insurance Corporation submits that the Inam paid by the respondent to the workers of his factory is wages within the meaning of Section 2(22) of the Act. He submits that the facts of the said Supreme Court judgment were not applicable to the facts of the present case. Section 2(22) of the Act defining the word 'wages' reads as under:

"2. In this Act, unless there is anything repugnant in the subject or context :--

 XX XX                                                  XX                                        
 

 (22) "Wages means all remuneration paid or payable in cash to an employee, if the terms of the contract of employment, express or implied, were fulfillled and includes any payment to an employee in respect of any period of authorised leave, lock out, strike which is not illegal or lay off and other additional remuneration if any paid at interval not exceeding two months, but does not include : 
   

 (a)   any contribution paid by the employer to any pension fund or provident fund, or under this Act: 
 

 (b)   any traveling allowance or the value of any traveling concession ; 
 

 (c)   any sum paid to the person employed to defray special expenses entailed on him by the nature of his employment or   
 

 (d)   any gratuity payable on discharge :"
   
 

 There are three parts of the definition.    The first part of the definition  shows that in  order to  be treated as 'wages', the payment should be cash remuneration and it should be paid or payable if the terms of the contract of employment, express or implied were fulfillled.    The  second  part  of the  definition shows  that  additional remuneration, if any, paid at the intervals not exceeding two months is also wages.    The last part of the definition  mentions the items which are not wages within  the  meaning  of the Act.    In Braithwaite and Co.  (India)  Ltd. (supra) before the Supreme Court the payment of this  Inam  was not enforceable as one of the terms of the contract of employment, whether implied or express and therefore it was held that the  payment of 'Inam'   was not  a term of contract of employment and as such not wages within   the   meaning   of  Section   2(22) of the Act.    The Employees Court Insurance therefore made a wrong approach  in  holding  that   Inam was not wages on the basis of the said Supreme Court judgment.    In the  instant  case the  payment  of Inam was not a term of the original contract of the employment.   But it is admitted that in 1S65 there was an  agreement  between  the respondent  and the workman for payment of the Inam.    Merely because the agreement for payment of Inam is not the term of original contract it  cannot be  said   that it is not remuneration paid or payable in fulfillment of the terms of the contract of employment express  or  implied.    The  payment  of Inam pursuant to scheme and agreement between the respondent and his workers is a reward or prize to be paid for the work done by the workers as such it must be held to be a remuneration.    Under the first part  of the  definition  of the word 'wages', only two things are  required ;  (i) whether  the  payment was remuneration  and   (ii) whether  there  was express or implied contract for its payment.    In the present case both the conditions are fulfillled.    The respondent in his application admits that there was agreement with the workmen for the payment of Inam.    In other words the payment of Inam was   enforceable under the terms of the contract.    It is immaterial that the agreement for payment of Inam was not a term  of the  original  contract of employment.    I, therefore,   hold  that  Inam  paid   by the respondent to his employees in pursuance of the agreement arrived at in   1965   between  the  workmen  and   the respondent is wages within the meaning of Section 2(22)   of the  Act.    It was pleaded by the respondent in his application that he reserved the right to withdraw the same altogether without assigning any reason or  to  revise its condition at its sole discretion.    There is no evidence by the respondent in  support of his  plea.    In any case if the Inam had become a condition of the contract of employment, the employer could not withdraw that right in  his  discretion without  assigning  any reason nor could the employer vary its condition without  agreement  from  the  employees  concerned.    In  The Regional Director, E.S.I.C. Hyderabad v. The Hyderabad Asbestos Cement Products Ltd., Hyderabad,   1977  Labour  and  Industrial Cases 313 it was held that the payment of production bonus pursuant to Memorandum of Settlement   between   the Management and the workmen was wages within the meaning of Section 2(22) of the Act.    It was also held that it  was  immaterial  that  the  agreement of payment of bonus was  not  a  term  of the  original  contract of employment. Similarly in Reyrolle Burn Ltd. v. E.S.I.C. and Anr., 1980 (1) Labour Law Journal 30 it was held that incentive  bonus payable in terms of an agreement was binding between  the  parties  and  that it  was  wages  within the meaning of Section 2(22) of the Act. 
 

 3. I am therefore of the view that the Employees Insurance Court fell into error in holding that Inam paid by the respondent to his workman was not wages. The payment of Inam by the respondent to his employees is wagci within the Section 2(22) of the Act and that the respondent is liable to

pay Employer's Special Contribution under the Act. The appeal is accepted setting aside the impugned order dated 24th March, 1972. The respondent has not appeared to contest this appeal and therefore the parties are left to bear their own costs. 
 

 
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 : IDRC

 
 
Latestlaws Newsletter