Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S. Syad Luqman And Sons vs State Of Raj. And Ors
2025 Latest Caselaw 8059 Raj

Citation : 2025 Latest Caselaw 8059 Raj
Judgement Date : 28 February, 2025

Rajasthan High Court - Jodhpur

M/S. Syad Luqman And Sons vs State Of Raj. And Ors on 28 February, 2025

Author: Pushpendra Singh Bhati
Bench: Pushpendra Singh Bhati
[2025:RJ-JD:10399-DB]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                           JODHPUR
            D.B. Civil Writ Petition No. 11939/2012

M/s. Syad Luqman & Sons inside Sojati Gate, Jodhpur Rajasthan
through its Partner M.Iqbal son of Late Shri Syed Luqman
Ahamad Ji aged 52 years resident of Inside Sojati Gate, Jodhpur.
                                                                      ----Petitioner
                                       Versus
1. State of Rajasthan through Addl. Chief Engineer, P.W.D.
Jodhpur Zone, Jodhpur.
2. Superintending Engineer, P.W.D. Circle, Jodhpur.
3. Executive Engineer, P.W.D. Distt. Dn. II, Jodhpur.
4. The Financial Advisor, P.W.D. Jaipur.
                                                                    ----Respondent
                                 Connected With
                D.B. Civil Writ Petition No. 11951/2012
M/s. Syad Luqman & Sons inside Sojati Gate, Jodhpur Rajasthan
through its Partner M.Iqbal son of Late Shri Syed Luqman
Ahamad Ji aged 52 years resident of Inside Sojati Gate, Jodhpur.
                                                                      ----Petitioner
                                       Versus
1. State of Rajasthan through Addl. Chief Engineer, P.W.D.
Jodhpur Zone, Jodhpur.
2. Superintending Engineer, P.W.D. Circle, Jodhpur.
3. Executive Engineer, P.W.D. Distt. Dn. II, Jodhpur.
4. The Financial Advisor, P.W.D. Jaipur.
                                                                    ----Respondent



For Petitioner(s)            :     Mr. Harish Mathur
For Respondent(s)            :     Mr. Rajesh Panwar, Senior Advocate
                                   assisted by Ms. Minal Singhvi


      HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI

HON'BLE MR. JUSTICE CHANDRA PRAKASH SHRIMALI

Judgment

Reserved on 19/02/2025 Pronounced on 28/02/2025

Per Dr. Pushpendra Singh Bhati, J:

1. The instant writ petitions have been preferred claiming the

following reliefs:

[2025:RJ-JD:10399-DB] (2 of 7) [CW-11939/2012]

"i. by an appropriate writ, order or direction the respondents no.1 to 3 may be directed to not deduct the labour cess at source as per the circular dated 9.7.2010 (Ann.3) to the tender of the petitioner dated 29.6.2009 (Ann.2).

ii. Any other appropriate order which this Hon'ble Court deems fit just and proper in the facts and circumstances of the case may kindly be passed in favor of the petitioner. iii. Cost be allowed to the petitioner."

2. Brief facts of the case are that the petitioner is a Partner of

M/s. Syed Luqman & Sons, Jodhpur, and the said Firm being a

registered 'AA' Class PWD Contractor, was engaged in execution of

the contract works, so awarded to it, relating to Government,

Semi Government & Sub-contractors etc.

3. The bone of contention in the present case is that a Short-

term Tender Information No.03/2009-10 dated 17.06.2009 (in

short, 'Tender in question') was issued by the respondents in

connection with construction of 48 Nos. LSQ Quarters in Police

Line, Daijar, Jodhpur (Block 'B'), as per which, the tender forms

were to be submitted from 29.06.2009 to 03.07.2009. Upon being

successful in the said tender process, the petitioner was awarded

the contract for the said work. But at the time of final payment,

the petitioner was subjected to deduction of Rs.1,99,554/- on

account of Labour Cess under Section 3 of the Building and Other

Construction Workers' Welfare Cess Act, 1996 (hereinafter

referred to as 'Act of 1996') and under Section 7 of the Building

and Other Construction Workers' Welfare Cess Rules, 1998 framed

under the Act of 1996.

4. Learned counsel for the petitioner submitted that such

deduction of Labour Cess, as impugned herein, was stated to have

[2025:RJ-JD:10399-DB] (3 of 7) [CW-11939/2012]

been made in pursuance of the Circular dated 09.07.2010 issued

by the Government of Rajasthan, Labour & Employment

Department. He further submitted that this was despite the fact

that the said Circular dated 09.07.2010 clarified the position

regarding collection of Cess under Section 3 of the Act of 1996

and Registration of Establishment under Section 7 of the Building

and Other Constructions Workers' (Regulation of Employment and

Condition of Service) Act, 1996, by taking the cut off date as

27.07.2009 for the purpose of levy & collection of Cess. He further

submitted that the said Circular, as reflected therein, received

approval of the Finance Department, Government of Rajasthan on

30.06.2010, and admittedly, in the present case, the tender was

accepted and work order was executed on 30.06.2010 i.e. prior to

the said cut off date.

4.1. Learned counsel also submitted that the respondent

authorities, vide Annexure-4 which is dated 14.11.2011, in a

similar case, have arrived at a conclusion that the deduction of the

Labour Cess under the Act of 1996 became applicable for the

tenders, which were received/opened after 30.06.2010, whereas

the tender in the present case, the Tender Forms were opened on

29.06.2009 and the work order was executed prior to 30.06.2010,

and thus, the levy & collection of the Labour Cess was to be

effected accordingly, and not in the manner as done in the present

case by the respondents.

4.2. Learned Counsel further submitted that the impugned action

on the part of the respondents is not sustainable in the eyes of

law, on yet another ground, that the work in question, in

[2025:RJ-JD:10399-DB] (4 of 7) [CW-11939/2012]

pursuance of the Tender Process initiated on 29.06.2009, was to

be completed by June, 2010 and that neither any circular nor any

Act can become part of the contract after signing of the same and

completion of the work thereunder, more particularly, in violation

of the law on the subject i.e. the Indian Contract Act.

5. On the other hand, Mr. Rajesh Panwar, learned Senior

Counsel assisted by Ms. Minal Singhvi, opposed the aforesaid

limited contentions raised on behalf of the petitioner.

5.1. Learned Senior Counsel submitted that the Act of 1996 was

enacted with a view of augmenting the resources of the Building

and Other Construction Workers' Welfare Boards constituted under

the Building and Other Construction Workers (Regulation of

Employment and Conditions of Service) Act, 1996. He further

submitted that the Act of 1996 and the Rules framed thereunder

are to ensure that the Cess is collected at source from the bills of

the contractors to whom payments are made by the owner. In

short, the burden of Cess is passed on from the owner to the

Contractor.

5.2. Learned Senior Counsel also submitted that the Cess became

payable from the date of passing of the Act of 1996; in other

words, the word 'cess' is applicable from the year 1996, when the

said Act was passed; hence, it would be wrong to say that the

Cess became applicable only for the work of Tender

received/opened after 30.06.2010.

5.3. Learned Senior Counsel further submitted that the Circular

dated 09.07.2010 was sufficient in its intention, inasmuch as

thereby "For levy and collection of cess, the date 27 th July 2009,

[2025:RJ-JD:10399-DB] (5 of 7) [CW-11939/2012]

on which the Board has been notified and come into existence,

shall be taken as cut off date". As per learned Senior Counsel, the

deduction in question is to be made as per the date fixed by the

Government for the said purpose and that as per the contract, the

stipulated date of completion of the work was 30.06.2010, and

thus, the contention of the petitioner that the action of the

respondents in levying & collecting the Labour Cess in question

suffers from legal infirmity, is not worthy of any acceptance, in the

given facts and circumstances.

5.4. As against the argument advanced on behalf of the petitioner

on the basis of Annexure-4, which is dated 14.11.2011, learned

Senior Counsel submitted that as is apparent on the face of it, the

same was merely a letter addressed by the Financial Adviser,

PWD, Jaipur to the Superintending Engineer, PWD, NH Circle,

Jodhpur, and that the Financial Adviser was not empowered to

change the date applicable for levy & collection of the Cess in

question.

6. Heard learned counsel for the parties as well as perused the

record of the case.

7. This Court, after examining the limited issue submitted by

learned counsel for the parties, finds that the petitioner who is a

'AA' Class PWD Contractor, engaged in execution of contract

works, pertaining to Government, Semi Government & Sub-

Contractors, has completed the work for the respondents in

pursuance of the Tender in question dated 17.06.2009 (with date

of opening of Tender Forms, alongwith requisite fee, as

29.06.2009 & closing of Tender forms as 03.07.2009; date of

[2025:RJ-JD:10399-DB] (6 of 7) [CW-11939/2012]

opening of Tender as 08.07.2009; work completion period as 11

months).

8. The limited question raised for adjudication by both the

parties, is that the levy & collection of the Labour Cess for a

Tender process initiated on 29.06.2009 would be applicable in the

present case from the date of Circular i.e.09.07.2010, or the date

prescribed in such Circular, which is 27.07.2009, or the date

mentioned in Annexure-4 dated 14.11.2011, which is one of the

orders which reflects that the deduction of the Labour Cess under

the Act of 1996 and the Rules framed thereunder for the Tenders

received/opened after 30.06.2010 or from the date of coming into

force of the Act of 1996.

9. This Court observes that the Government of Rajasthan

approved the Cess in question in accordance with Section 3 of the

Act of 1996 and Registration of Establishment under Section 7 of

the Building and Other Construction Workers' (Regulation of

Employment and Conditions of Service) Act, 1996.

10. At this juncture, this Court considers it appropriate to

reproduce the relevant part of the circular dated 09.07.2010, as

hereunder:

"It is therefore, directed that cess may be deducted on all such running projects in the State of Rajasthan under your jurisdiction and the same may be deposited in Budget Head 0230-Labour & Employment-800-Other Receipts-(06) cess for welfare of building and other constructions workers (welfare cess) through challan under intimation to the Cess Collector and Assessing Officer of respective jurisdiction. For levy and collection of cess, the date 27 th July 2009, on which date the Board has been notified and come into existence, shall be taken as cut off date."

[2025:RJ-JD:10399-DB] (7 of 7) [CW-11939/2012]

10.1. Relevant portion of the Annexure-4 dated 14.11.2011 is also

reproduced as hereunder:

"In this connection deduction of Labour Cess under the above Act became applicable for the work of tenders received/opened after 30-06-2010"

11. This Court considers it appropriate to go with the Circular

dated 09.07.2010. As per the factual matrix of the present case,

the Tender Process was initiated on 29.06.2009, while as per the

Circular dated 09.07.2010, for levy & collection of Cess, the date

i.e. 27.07.2009, on which the Board has been notified and came

into existence, was to be taken as the cut off date, and therefore,

there cannot be a retrospective applicability of the Cess in

question and the said Circular will have to be strictly followed.

Thus, going strictly by the Circular, no retrospective application of

the Cess in question, for the Tender process initiated on

29.06.2009, other than the date (27.07.2009) stipulated in the

Circular, can be provided.

12. In view of the above, the present writ petitions are allowed,

and accordingly, the impugned deduction of the Labour Cess,

arising out of the Tender process in question initiated on

29.06.2009 and worked upon by the petitioner, is quashed and set

aside. All pending applications stand disposed of.

(CHANDRA PRAKASH SHRIMALI),J (DR.PUSHPENDRA SINGH BHATI),J

SKant/-

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