Supreme Court of India
Bharat Heavy Electrical Ltd vs Regional P. F. Commr on 2 September, 1993
Equivalent citations: 1994 AIR 1175, 1994 SCC SUPL. (2) 723
Author: P.B. Sawant
Bench: P.B. Sawant, Yogeshwar Dayal
PETITIONER: BHARAT HEAVY ELECTRICAL LTD. Vs. RESPONDENT: REGIONAL P. F. COMMR. DATE OF JUDGMENT02/09/1993 BENCH: SAWANT, P.B. BENCH: SAWANT, P.B. YOGESHWAR DAYAL (J) CITATION: 1994 AIR 1175 1994 SCC Supl. (2) 723 ACT: HEADNOTE: JUDGMENT:
ORDER
1.The appellant-Company filed a writ petition before the High Court challenging the order dated 7-10-1982, passed by the Regional Provident Fund Commissioner (the 'Commissioner) levying damages of Rs 1,01,089.50 under Section 14-B of the Employees' Provident Fund and Miscellaneous Provisions Act, 1952 (hereinafter referred to as 'the Act') for delay in payment of the inspection charges payable under Section 17(3-A)(a) of the Act.
2.The Employees' Deposit Linked Insurance Scheme, 1976 ('the Scheme') framed under Section 6-C of the Act came into effect from 1-8-1976. On 13-91976, the appellant-company made an application to the Central Government under Section 17 of the Act for exemption of their establishment from the said Scheme. Eventually, the Central Government granted the exemption by its notification dated 10-12-1982. The notification stated that the exemption was granted for 3 years. The notification did not state as to from which date the exemption was granted and from which date, therefore, the period of 3 years was to be calculated.
3.Pending the application before the Central Government, the appellant company had filed an application before the Commissioner under paragraph 28(7) of the Scheme. The Commissioner by his order dated 30-4-1981 granted the exemption from 1-8-1976.
4.It appears that during the period when the said applications before the Central Government and the Regional Provident Fund Commissioner were pending for exemption and for the interim exemption respectively, the appellant- company paid all the inspection charges which were due up to February 1981 by 3-4-1981. On 6-5-1982, the Commissioner issued a showcase notice to the appellant-company demanding from it the Employees' Provident Fund Contributions/Family Pension Fund Contributions/ Administrative Charges/Inspection Charges/Employees' Deposit Linked Insurance Fund Contribution for the periods August 1976 to April 1979, June 1979 to September 1979 and September 1979 to February 1981. As per Annexure 'A' to the said notice, the total amount so demanded was Rs 1,50,484. Subsequently, on 7-10-1982, the final order was passed levying damages for the delay in payment of the inspection charges amounting to Rs 1,01,089.50. It is this order which was challenged by the appellant-company by a writ petition before the High Court. The High Court by the order impugned in the present appeal, dismissed the writ petition holding that the appellant- company was liable to pay both administrative charges as well as inspection charges for the period in question and since there was a delay in payment of the said charges, the damages levied were valid. The High Court further held that since the damages were levied under the discretionary powers of the Commissioner, the Court was not called upon to interfere with the same while exercising its jurisdiction under Article 226 of the Constitution.
7255. On the admitted matrix of the facts, it is clear that since the appellant-company was granted exemption by the Commissioner with effect from 1-8-1976, the appellant- company was not liable to pay the administrative charges. The said charges were leviable under paragraph 8 of the Scheme in connection with the administration of the fund only if the fund had been handed over by the appellant- company to the Commissioner in case the exemption was not granted. Hence, the only charges that the appellant-company was liable to pay were the inspection charges under Section 17(3-A)(a) of the Act since such charges become payable when the exemption is granted. Further, on the admitted facts that the appellant-company had paid all the inspection charges due up to February 1981, by 3-4-1981, i.e., even before the order dated 30-4-1981 was passed by the Commissioner granting the temporary exemption as well as before the final order dated 10-12-1982 passed by the Central Government granting exemption under Section 17, there was no delay in payment of the inspection charges. In fact, the first notice calling upon the appellant-company to show cause as to why they should not be saddled with the inspection charges among others, was issued to them only on 6-5-1982. In the circumstances, there was no delay in the payment of the inspection charges. Hence, no damages could be levied. In the circumstances, we are of the view that the High Court was in error in dismissing the petition.
6. The appeal is, therefore, allowed and the order dated 7-10-1982 passed by the Commissioner is quashed. There will however, be no order as to costs.
7.In view of the fact that we have set aside the order dated 7-10-1982 levying the damages in question which have been paid by the appellant-company, the respondent-Regional Provident Fund Commissioner will refund the amount within three months from today.
725