Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Regional Provident Fund ... vs M/S. Vst Industries Ltd. ...
2022 Latest Caselaw 4719 Tel

Citation : 2022 Latest Caselaw 4719 Tel
Judgement Date : 19 September, 2022

Telangana High Court
The Regional Provident Fund ... vs M/S. Vst Industries Ltd. ... on 19 September, 2022
Bench: Ujjal Bhuyan, C.V. Bhaskar Reddy
          THE HON'BLE THE CHIEF JUSTICE UJJAL BHUYAN
                                             AND
             THE HON'BLE SRI JUSTICE C.V.BHASKAR REDDY
                                   W.A.No. 817 of 2012
JUDGMENT: (Per the Hon'ble the Chief Justice Ujjal Bhuyan)

        None appears for the parties on call.


2.      This       writ      appeal        is    directed    against   the   order

dated 08.09.2009 passed by the learned Single Judge dismissing

W.P.No.6732 of 2000 filed by the appellant as the writ petitioner.


3.      The related writ petition was filed by the appellant as the writ

petitioner assailing the legality and validity of the order dated

22.07.1999 passed by the Employees Provident Fund Appellate

Tribunal (respondent No.1) in Appeal No.ATA/1(14)/99 under

provisions of the Employees' Provident Funds and Miscellaneous

Provisions Act, 1952 (briefly 'the Act' hereinafter).

4. The facts have been narrated by the learned Single Judge in

the following manner.

The second respondent, M/s. Vazir Sultan Tobacco Company Ltd., which is involved in the business of manufacturing cigarettes, is a covered establishment under ::2::

the provisions of the Act vide code No.AP/146. While making inspection, the Inspector of Provident Fund had noticed that the said establishment was not paying contributions on adhoc allowances and monthly productivity incentive payable to its workers. When the management of the second respondent company disputed its liability for contribution towards provident fund, an enquiry was conducted under Section 7-A of the Act. In the enquiry proceedings, it was the plea of the second respondent management that ad hoc allowance of Rs.20/- is paid as per the settlement reached between the management and the employees and the settlement itself states that the said allowance shall not be taken into account for the purpose of provident fund deductions; as such, it does not form part of basic wage and dearness allowance so as to contribute on such allowance. So far as production incentive is concerned, it was the case of the management that it is a group incentive scheme where the workmen are paid on pro-rata basis depending upon the production and, as such, in the absence of any fixed benefit conferred on the workmen, the same cannot also be clubbed in the basic wage for the purpose of contribution. The Regional Provident Fund Commissioner, who conducted enquiry, passed order dated 23-10-1984 directing the second respondent management to pay provident fund on ad hoc allowance and monthly productive incentive bonus to the workers during the period from 01-04-1978 to 31-05-1982. The primary authority, in the said order, issued directions for payment of provident fund mainly on the ground that ad hoc allowance was paid only ::3::

after taking into account the cost of living and further the production incentive is paid under the monthly productivity index plan which is made for within the fixed hours of work. While recording so, it is stated that ad hoc allowance and production incentive are nothing but basic wage and in order to avoid liability under the Act, the employer and the employees have entered into agreement for payment of such amount without subject to contributions payable under the Act. Aggrieved by the order of the Regional Provident Commissioner dated 23-10-1984, the second respondent filed an appeal before the appellate Tribunal, constituted under the provisions of the Act, in Appeal No.ATA/1(14)99. The appellate Tribunal, relying on the judgment of the Hon'ble Supreme Court in the case of Bridge and Roof (reported in AIR 1963 SC 1474) held that payment under the head of adhoc allowance is a management skill to give incentive for the employees to be present in their working hours and on working days on voluntary basis. Further, the appellate Tribunal found that the said amounts are not being paid to every worker, as the scheme disentitles payment to the workmen, who are absent from the place of work without leave or authority. Similarly, coming to the production incentive, the appellate Tribunal, having found that unless and until the minimum prescribed limit of production is not reached as a whole at the end of the month, none of the employees would be entitled for allowance, has taken a view that the same cannot be considered as a basic wage for the purpose of deduction of provident fund. Aggrieved by ::4::

the order passed by the appellate Tribunal, the Regional Provident Fund Commissioner, Hyderabad, filed this writ petition.

5. After hearing learned counsel for the parties and considering

the materials on record, learned Single Judge took the view that

Tribunal had rightly allowed the appeal filed by the management

and therefore, declined to interfere with the order passed by the

Tribunal. Relevant portion of the order of the learned Single Judge

dated 08.09.2009 reads as under:

Before I consider the submissions made by the learned counsel, I deem it appropriate to refer to the reasons in brief for allowing the appeal preferred by the second respondent management. So far as adhoc allowance is concerned, the appellate Tribunal found that the said amount is not payable for all employees all times and the same is extended by the management to attract regular attendance of workmen. It is stated that as the said payment will depend on attendance of the workmen and it is extended by way of incentive, it cannot be considered as basic wage, in view of the ratio decided by the Hon'ble Supreme Court in the case of Bridge and Roof. So far as production incentive is concerned, it is stated that as per the scheme itself, each worker is entitled for the said incentive in proportion to his attendance and also category-wise; as such, ::5::

the same cannot be treated as basic wage for the purpose of contribution towards provident fund.

As per the definition under Section 2-B of the Act, basic wage means all emoluments which are earned by an employee while on duty, but they do not include the cash value of any food concession, dearness allowance, house-rent allowance, overtime allowance, bonus, commission or any other similar allowances payable to the employee in respect of his employment or of work done in such employment. Under Section 6 of the Act, which deals with the contributions and matters which may be provided for in Schemes notified under the Act, it is obligatory on the part of the employer to pay provident fund on the basic wage at such percentage as prescribed. In the case on hand, adhoc allowance was paid from 01-04-1978 to 31-05-1982 only pursuant to settlement entered into between the workers union and the second respondent management. It is also not in dispute that as per the very terms of the settlement, there is a clear understanding between the workers and the management that no deductions be made on account of provident fund out of the amount paid to the workers on account of adhoc allowance. So far as provident fund contributions are concerned, it is not a unilateral payment by the management. Whenever there are such deductions, there will be a matching contribution from the side of the management. As per the terms of settlement entered into by the workers union with the management, adhoc allowance is not payable for all employees irrespective of ::6::

their attendance. From the very reading of the terms of the settlement, it is clear that each employee is entitle to an amount of Rs.20/- per month and the said amount will get reduced if any employee is absent during the month. By applying the ratio in the case of Bridge and Roof, it cannot be said that every employee is entitled to a fixed sum, so as to consider the said allowance as basic wage for the purpose of deductions. Further, in the case of Regional Commissioner, EPF, Tamilnadu and Pondicherry v. Management of Southern Alloy Foundries (P) Ltd. (1982 (1) LLJ 28), a Division Bench of the Madras High Court considered an identical question, namely whether the special allowance paid by the employer as a result of an agreement entered into between the employer and the employees can be said to form part of dearness allowance for the purpose of calculating the contribution payable by the employer under the provisions of the Act, held that when a special allowance was paid as a result of an agreement and they had not agreed to treat it as a part of basic wage or dearness allowance, it cannot be included for computation of contribution of the employer. Even in the present case, there is a settlement which expressly states that payment of adhoc allowance by the management will be subject to deductions for the purpose of provident fund. When it is not part of dearness allowance and further when it is agreed by the workers' union and the management that no deductions can be made towards provident fund, it cannot be said that the said settlement/contract is outside the statute. From the very ::7::

recitals of the Scheme, it is clear that every employee is not automatically entitled to the said amount as a matter of course, irrespective of his/her attendance and the payment of the said amount will depend upon the attendance. As such, it cannot be construed as basic wage for the purpose of deductions under Section 6 of the Act. In the judgment of the Hon'ble Supreme Court in the case of Bridge and Roof, it is held that whatever is payable in all concerns and is earned by all permanent employees is included for the purpose of contribution under Section 6 of the Act, but for whatever is not payable by all concerns or may not be earned by all employees of a concern is excluded for the purposes of contribution. Further, in the judgment in the case of E.I.D. Parry (India) Ltd., (1984 (1) LLJ 300), a Division Bench of the Madras High Court has held that, if in accordance with the terms of the contract of employment the parties agree that a particular sum should be excluded for the purpose of provident fund, it cannot be said that it should be treated as a basic wage for the purpose of deductions under Section 6 of the Act. The ratio decided in the said case supports the case of the second respondent management. Even in the case on hand, there is an identical clause in the settlement arrived at between the management and the workers' union. It is to be seen that production incentive, as per the settlement, is not a fixed sum to be earned by every workman. The said incentive, which is in the nature of a bonus, is payable in a particular month to a particular workman, which will be arrived at by multiplying the ::8::

applicable scheduled hours eligible for payment as described in the productivity incentive scheme at the rate that applies to the particular group, applicable to that month. In that view of the matter, it is clear from the very settlement that the said amount which is payable to the workmen is in the nature of a bonus on the production which varies from one workman group to the other, as applicable to the index slab notified in the productivity incentive scheme. As such, having regard to the nature of the scheme and the bonus, payment of amount towards production incentive wholly depends on the production for a particular month, which is nothing but a bonus and which is exempted and, hence, cannot be called a basic wage, as defined. Further, as every workman cannot claim particular amount as a matter of right, even by applying the ratio decided by the Hon'ble Supreme Court in the case of Bridge and Roof, the said amount cannot be taken into consideration for the purpose of payment of provident fund under Section 6 of the Act. Though learned counsel for the petitioner relied on a judgment of a learned single Judge of the Rajasthan High Court in D.C.M Ltd. V. Regional Provident Fund Commissioner (1998 (1) LLJ 979) wherein it is held that liability under the Act will depend upon the phraseology used by the employer, but, having regard to the facts of the case on hand and the settlement entered into, the said judgment is not beneficial to the learned counsel.

For the aforesaid reasons, this Court is of the view that ::9::

the appellate Tribunal has rightly allowed the appeal filed by the second respondent management by recording valid reasons and there are no grounds to interfere with the same in this petition filed under Article 226 of the Constitution of India.

6. On due consideration, we do not find any error or infirmity

in the view taken by the learned Single Judge to warrant

interference. Learned Single Judge considered the findings of the

appellate Tribunal and found the same to be in accordance with

law. Thus, the decision of the appellate Tribunal was affirmed by

the learned Single Judge. We find no good reason to interfere with

the same.

7. Writ Appeal is devoid of merit and is accordingly dismissed.

No costs.

As a sequel, miscellaneous petitions, pending if any, stand

dismissed.

__________________ UJJAL BHUYAN, CJ

_______________________ C.V.BHASKAR REDDY, J Date: 19.09.2022 LUR ::10::

 
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 : MAIMS

 
 
Latestlaws Newsletter