Delhi High Court
M/S Whirlpool Of India Ltd vs Regional Provident Fund Commissioner on 6 July, 2023
$~
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Reserved on: 20.04.2023
Pronounced on: 06.07.2023
+ W.P.(C) 7729/1999
M/S WHIRLPOOL OF INDIA LTD ..... Petitioner
Through: Mr. Parag P. Tripathi, Senior
Advocate (through VC) with
Ms.Meera Mathur and Ms. Mishika
Bajpai, Advocates.
Versus
REGIONAL PROVIDENT FUND
COMMISSIONER ..... Respondent
Through: Ms. Inderjeet Sidhu and Ms. Shweta
Shandilya, Advocates.
CORAM:
HON'BLE MR. JUSTICE GAURANG KANTH
JUDGMENT
GAURANG KANTH, J.
1. The present petition is filed under Articles 226 and 227 of the Constitution of India impugning the order dated 17.12.1999 (hereinafter referred to as the "Impugned Order") passed by the Employees Provident Fund Appellate Tribunal, New Delhi (Respondent No.3) in Appeal No. ATA-16(8)1999 titled as „M/s Whirlpool of India Ltd. v. Regional Provident Fund Commissioner, Faridabad (Haryana)‟. Vide the aforesaid Impugned Order, the Respondent No.3 dismissed the appeal and W.P.(C) 7729/1999 Page 1 of 24 Signature Not Verified Digitally Signed By:KOMAL DHAWAN Signing Date:10.07.2023 14:51:50 confirmed the order dated 28.07.1999 passed by Regional Provident Fund Commissioner, Faridabad (Respondent No.1) under Section 7-A of the Employees Provident Funds and Miscellaneous Provisions Act, 1952 (hereinafter referred to as "E.P.F. Act").
FACTS RELEVANT FOR ADJUDICATION OF THE PRESENT WRIT PETITION
2. On 13.10.1995, the Petitioner Company, during the course of conciliation proceedings under Section 12(3) of the Industrial Disputes Act, 1947 ("I.D. Act"), entered a long-term settlement with its workmen union under the provisions of the I.D. Act. A Memorandum of Settlement (Annexure P-7) was signed between the Petitioner and the workmen of the Petitioner Company, whereby the Petitioner extended several benefits to the employees including upward revision of basic wages, revision of house rent allowance, variable productivity allowance, attendance allowance, night shift allowance, canteen allowance etc. Vide the said settlement, the canteen services were reorganized. The Petitioner discontinued the subsidized canteen facility and started paying Rs.300/- per month as canteen allowance to the workmen w.e.f. 01.11.1995. Relevant extract of the settlement is reproduced herein below:
"b) CANTEEN ALLOWANCE The workman will be paid Rs. 300/- (Rupees three hundred only) per month as Canteen allowance with effect from 1st January, 1996 in lieu of prevailing subsidized canteen facilities and will be proportional to the physical presence during the month. Even the half day availed by the workmen will be taken into account while calculating the canteen allowance..."W.P.(C) 7729/1999 Page 2 of 24 Signature Not Verified Digitally Signed By:KOMAL DHAWAN Signing Date:10.07.2023 14:51:50
3. In the year 1995-96, the Enforcement Officer inspected the Petitioner‟s records on several occasions and on 18.09.1997 determined that the Provident Fund Contribution is payable on canteen allowance which is being paid by the Petitioner to its employees. The Enforcement Officer noted that the canteen allowance at the rate of Rs.300/- per month has been paid in lieu of the subsidized canteen facilities earlier available, therefore, it is nothing but „cash value of food concession‟ which is subject to the contribution towards the Provident Fund.
4. Raising its objection with respect to the aforesaid assessment of the Enforcement Officer, the Petitioner made a representation on 23.10.1997 to the Regional Provident Fund Commissioner, stating that Rs.300/- per month has been provided as „food allowance‟ to its employees, not as „value of food concession‟. By virtue of that, such allowance falls under exception of Section 2(b)(ii) of the E.P.F. Act, and not under Section 6 of the E.P.F. Act.
5. Vide the letter dated 16.03.1998, the Regional Provident Fund Commissioner (RPFC)/Respondent No.1 replied to the representation made by the Petitioner, wherein it was stated that undoubtedly the canteen allowance which is being paid by the Petitioner cannot be treated as „basic wages‟ in terms of Section 2(b)(ii) of the E.P.F. Act. It was further replied by the Respondent No.1 that since prior to the introduction of canteen allowance, the Petitioner was rendering canteen service on subsidized basis to the employees which was substituted by canteen allowance, and therefore, it acquires the nature of cash value of food concession which attracts the provisions of Section 6 of the E.P.F. Act for computing the Provident Fund contribution.
W.P.(C) 7729/1999 Page 3 of 24 Signature Not Verified Digitally Signed By:KOMAL DHAWAN Signing Date:10.07.2023 14:51:506. Another representation was made by the Petitioner on 01.04.1998, wherein the Petitioner reiterated its position that the canteen allowance paid by them is not cash value of food concession, but an allowance paid in cash which cannot be equated with the term „cash value of food concession‟. It was further stated that the canteen allowance does not acquire the nature of cash value of food concession as mentioned in the Respondent No.1‟s reply dated 16.03.1998, as such allowance is not paid to all the employees of the Petitioner but to a particular category of workmen covered under the I.D. Act. The Petitioner requested the Respondent No.1 to withdraw the demand in question and if required, the controversy may be decided in the proceedings under Section 7-A of the E.P.F. Act.
7. A notice dated 20.04.1998 was issued under the provisions of Section 7-A of the E.P.F. Act, thereby directing the Petitioner to deposit the Provident Fund contributions and other charges on canteen allowance for the period commencing from October 1995 to March 1998. The Petitioner submitted its reply to the notice under Section 7-A of the E.P.F. Act, wherein it was stated that under the terminology „cash value of food concession‟, one is required to determine the cash value of any food which is given to the employees. However, in the present matter, the Petitioner is not supplying any food item to the employees but only cash allowance is given to employees as an additional facility as per the terms of agreement. The Petitioner relied upon the circular quoted in „Swamy‟s Treatise on Employees Provident Funds with Commissioners Circular & case law‟ by Muthuswamy and Bindra which shows that the subsidy paid to workers in lieu of canteen facilities, which cannot be provided for want of space etc., W.P.(C) 7729/1999 Page 4 of 24 Signature Not Verified Digitally Signed By:KOMAL DHAWAN Signing Date:10.07.2023 14:51:50 are not liable to provident fund deduction. On basis of the said submissions, the Petitioner prayed before the authority that the proceedings initiated against the Petitioner may be dropped.
8. Upon the Enforcement Officer and the Petitioner filing their counter and rejoinder respectively, the final order dated 28.07.1999 was passed by the Respondent No.1 under Section 7-A of the E.P.F. Act. The Respondent No.1 determined that a sum of Rs.63,83,794/- stands payable and shall be submitted by the Petitioner on account of the Provident Fund dues. The relevant extract of the aforesaid order dated 28.07.1999 has been reproduced below:
"In view of the matter, I hold that "canteen allowance" being paid by the establishment to its employees consequent upon entering into settlement dt. 13.10.1995 with their workers union is in the nature of "cash value of food concession" and shall be liable for PF deduction. Having so held, it is not necessary for me to decide whether the canteen allowance is similar to any other allowance as mentioned in sub-clause (ii) of clause (b) of Section 2 of the Act because both the sub clauses are exclusive to each other..."
9. Aggrieved by the order dated 28.07.1999, the Petitioner filed an appeal under Section 7-D read with Section 7-I of the E.P.F. Act. Upon adjudicating the dispute, the Respondent No.3 passed the Impugned Order dated 17.12.1999 against the Petitioner and confirmed the Order dated 28.07.1999 passed by the Respondent No.1. The relevant portion of the Impugned Order dated 17.12.1999 has been extracted below:
"Now only the question of merit is to be seen. The clause in the agreement henceforth the employees will have to be purchase on full market rate leads to only one conclusion that Rs. 300/- which was allowed to the employees of the appellant is nothing but cash equivalent of food concession. By that clause the appellant has W.P.(C) 7729/1999 Page 5 of 24 Signature Not Verified Digitally Signed By:KOMAL DHAWAN Signing Date:10.07.2023 14:51:50 given Rs.300/- per month to the employees and take away the right to get subsidised food. The other condition that this allowance will subject to attendance of the employees does not make any difference. Because when an employee is absent he losses his benefit of getting food concession or concessational food. Subsequent continuance of payment by the appellant to his canteen contractor as subsidy also, to my mind, does not make any difference. Because one part of the subsidy relating to the food at the rate of 2.80 only to compensate the contractor because of the wastage of the food supplied to the workers and his subsidy cannot be related to individual employees.
The appellant factory admittedly is required under the factory rules to provide canteen facility to its employees. Now the employees have to purchase food from canteen at full price and in lieu of this they are getting Rs. 300/- per month from the appellant. Thus I am of the confirmed view that Rs. 300/- per month being paid by the appellant to his employees is nothing but cash value of food concession.
The ruling of the Hon‟ble Supreme Court in Bridge and Roof Company does not help the appellant because food concession has been included in the Dearness Allowance which chargeable for the Provident contribution under the provisions under Section-6 of the Employees Provident Fund & Miscellaneous Provisions Act. Thus the appeal fails and is liable to be dismissed."
10. Impugning the validity of the Impugned Order dated 17.12.1999, the Petitioner has preferred the instant Petition under Article 226 of the Constitution of India seeking issuance of appropriate writ, for quashing of the Impugned Order passed by the Respondent No.3 and original notice issued under Section 7-A dated 20.04.1998 by the Respondent No.1.
11. This Court vide order dated 22.07.2013 framed the issue "whether canteen allowance which is paid in cash by the petitioner to all its employees in terms of the Settlement aforesaid, is liable to be included for the purpose of computation of the provident fund dues of the employees W.P.(C) 7729/1999 Page 6 of 24 Signature Not Verified Digitally Signed By:KOMAL DHAWAN Signing Date:10.07.2023 14:51:50 under the Section 6 of the Act." Learned Single Judge of this Court while dismissing the petition observed the following in the order dated 22.07.2013:
"25. I am, therefore, of the view that canteen allowance. In fact, forms part of the basic wages and there is no question of it being considered as cash value of any food concession? The decisions of the Bombay and Gujarat High Courts in Tata Hydro Electric Supply (supra) do not advance the case of the petitioner, because they proceeded on the basis that the expression cash value of any food concession presupposes the grant of food concession of which the case value is determined. There may be no quarrel with the said proposition. However, neither of these decisions have explored the definition of the expression basic wages contained in Section 2(b) and, in particular, the issue whether canteen allowance forms part of the basic wages, or not.
.........
32. For all the aforesaid reasons, I am of the view that the petitioner is liable to compute and pay the provident fund contribution by taking into account the "canteen allowance" - being paid to the employees in terms of the binding settlement with effect from 01.10.1995. The said liability arises, even if the petitioner's submission that the canteen allowance cannot be construed as "the cash value of any food concession" is accepted, because the canteen allowance is a part of the "basic wages" itself. Consequently, I find no merit in this petition and dismiss the same with costs quantified at Rs. 10,000/-....."
12. The Petitioner preferred a Latent Patent Appeal (LPA 622/2013 titled as „Whirlpool India Ltd v. RPFC & Ors‟) against the order dated 22.07.2013 passed by the learned Single Judge of this Court. The Hon‟ble Division Bench vide its order dated 02.09.2013 set aside the order dated 22.07.2013 passed by the learned Single Judge and thereby restored the aforesaid writ petition filed by the Petitioner. The relevant extract of the W.P.(C) 7729/1999 Page 7 of 24 Signature Not Verified Digitally Signed By:KOMAL DHAWAN Signing Date:10.07.2023 14:51:50 order dated 02.09.2013 passed by the Hon‟ble Division Bench in LPA 622/2013 reads, inter alia, as follows:
"4. Ex-facie there is a conflict in the impugned decision with respect to the issue settled by the learned Single Judge in paragraph 9 of the decision and the conclusion arrived at in paragraph 25.
5. Accordingly, we dispose of the appeal setting aside the impugned decision dated July 22, 2013. We restore W.P.(C) No.7729/1999 for adjudication afresh.
6. Interim orders passed In the writ petition as were existing when the impugned order was passed are restored..."
13. In view of the order dated 02.09.2013 passed by the Hon‟ble Division Bench, the Petitioner preferred CM No. 48821/2018 for revival of the present Writ Petition. This Court vide order dated 11.09.2019 allowed the said application and the present Writ Petition was restored to its original position.
14. With the consent of the parties, this Court has taken up the present matter for final arguments and heard the arguments advanced by both the parties.
SUBMISSIONS MADE ON BEHALF OF THE PETITIONER
15. Mr. Parag P. Tripathi, learned Senior Counsel appearing for the Petitioner vehemently opposed the findings of the Enforcement Officer and the Respondent Nos. 1 and 3 that the canteen allowance paid by the Petitioner is nothing but „cash value of food concession‟ which is due to be paid on account of Provident Fund.
16. Learned Senior Counsel submitted that the canteen allowance paid by the Petitioner at the rate of Rs.300/- per month is not covered by the definition of the „basic wage‟ under Section 2(b) of the E.P.F. Act.
W.P.(C) 7729/1999 Page 8 of 24 Signature Not Verified Digitally Signed By:KOMAL DHAWAN Signing Date:10.07.2023 14:51:50Learned Senior Counsel further highlighted that the Respondent No.1 cogently admitted vide its letter dated 16.03.1998 that the canteen allowance does not constitute a part of the basic wages under Section 2(b) of the E.P.F. Act.
"The contents of your letter have been examined, no doubt canteen allowance being paid by you cannot be treated as part of basic wages in terms of Section 2(b)(ii) of the Employees provident Fund & Misc. Provisions Act, 1953 but the PF contributions are required to be made on cash value of food concession also which is covered under Section 6 of the E.P.F& M.P. Act, 1952 read with para 29 of the E.P.F. Scheme, 1952."
17. Learned Senior Counsel has relied upon the circulars issued by the Central Provident Fund Commissioner (CPFC) from time to time by virtue of which following allowances were excluded from forming part of the „basic wages‟ under the statute:
(i) Tiffin allowance
(ii) Canteen subsidy - subsidy paid to workers in lieu of canteen
facilities which cannot be provided for want of space etc.
18. Learned Senior Counsel further argued that Explanation-I to Section 6 of the E.P.F. Act intends to include only „cash value‟ of food concession under its ambit for the purpose of computing the provident fund contribution, and not the „cash payment‟ as is made to the workmen in the present case. Furthermore, he placed reliance on the judgment dated 22.07.2013, passed by Hon‟ble Single Judge of this Court in W.P.(C) 7729/1999, wherein though the Hon‟ble Single Judge dismissed the petition filed by the Petitioner, but made the following observation at Para 25 of the judgement:
W.P.(C) 7729/1999 Page 9 of 24 Signature Not Verified Digitally Signed By:KOMAL DHAWAN Signing Date:10.07.2023 14:51:50"25. I am, therefore, of the view that canteen allowance, in fact, forms part of the basic wages and there is no question of it being considered as "cash value of any food concession". The decisions of the Bombay and Gujarat High Courts in Tata Hydro Electric Supply (supra) and Reliance Industries Ltd. (supra) do not advance the case of the petitioner, because they proceeded on the basis that the expression "cash value of any food concession" pre-supposes the grant of food concession of which the cash value is determined. There may be no quarrel with the said proposition However, neither of these decisions have explored the definition of the expression "basic wages" contained in section 2(b) and, in particular, the issue whether canteen allowance forms part of the basic wages, or not."
19. It is averred that the stand taken by the Respondents that the canteen allowance is being paid in lieu of subsidized canteen facilities is based on conjecture and surmises. Moreover, this canteen allowance is not being paid to all the employees but is limited to only those employees who qualify as „workman‟ under Section 2(e) of the I.D. Act as per the terms of settlement dated 13.10.1995. Only 2319 employees are entitled to canteen allowance, out of approximately 2670 employees working with the Petitioner, hence, it is not the case that „all‟ employees were getting the benefits of canteen allowance.
20. It is submitted that the Respondent No.3, while passing the Impugned Order dated 17.12.1999, has erroneously interpreted the term „cash value of food concession‟ and consequently made it subject to the Provident Fund deduction. The Respondent No.3 interpreted the term in blatant ignorance of the judgments and orders passed by the various High Courts, wherein the Courts/Authority have excluded allowances of similar nature (such as tea and milk allowance) from the purview of basic wages W.P.(C) 7729/1999 Page 10 of 24 Signature Not Verified Digitally Signed By:KOMAL DHAWAN Signing Date:10.07.2023 14:51:50 for computation of Provident Fund. Learned Senior Counsel has further averred that calling an allowance as „cash value of food concession‟ necessarily means that the employer has been providing food item at some concessional rate to the employees. The difference between the market rate of food item and concessional rate would mean „cash value‟ of food concession‟. However, in the present matter, no food item is being provided by the Petitioner at a concessional rate to its employees. The canteen allowance being paid by the Petitioner is in cash and cannot by any stretch of imagination be called „cash value of food concession‟.
21. In support of the submissions made by them, the learned Senior Counsel has relied upon the judgments delivered in Tata Power Company Limited, Mumbai v. Regional Provident Fund Commissioner, Mumbai, reported as 2008 SCC OnLine Bom 681; Reliance Industries Ltd. v. Regional Provident Fund Commissioner, reported as 2011 SCC OnLine Guj 7625; Wipro, Ltd. v. Presiding Officer, Employees Provident Fund Appellate Tribunal, New Delhi, reported as 2006 SCC OnLine Mad 847; CCE v. S. Kumar Ltd., reported as (2015) 16 SCC 317; Godrej Industries Ltd. v. CCE, reported as (2008) 17 SCC 471; Commr. of Customs v. Toyo Engg. India Ltd., reported as (2006) 7 SCC 592; Bridge and Roofs Co. Ltd. v. Union of India, reported as (1963) 3 SCR 978; Manipal Academy of Higher Education v. Provident Fund Commr., reported as (2008) 5 SCC 428; Provident Fund Commr. v. Vivekananda Vidyamandir, reported as (2020) 17 SCC 643.
22. Based on the aforementioned submissions, the learned Senior Counsel prays for the setting aside of the Impugned Order.
W.P.(C) 7729/1999 Page 11 of 24 Signature Not Verified Digitally Signed By:KOMAL DHAWAN Signing Date:10.07.2023 14:51:50SUBMISSIONS MADE ON BEHALF OF THE RESPONDENTS
23. Ms. Inderjeet Sidhu, learned counsel representing the Respondent countered the arguments raised by the Petitioner by submitting that it is a well-established principle of law that canteen allowance forms part of the „basic wages‟ for computation of the Provident Fund. Such canteen allowance was introduced by the Petitioner by discontinuing the subsidized canteen facility vide the agreement dated 13.10.1995. The Petitioner is paying Rs.300/- per month as canteen allowance to all its employees covered under the I.D. Act. In light of these arguments, the learned counsel has fervently asserted that the earlier provided food concession has taken color of fixed cash value in the form of „canteen allowance‟ which is payable to all eligible employees, and hence satisfies the test laid by the Apex Court in Bridge & Roofs Co. Ltd. Case (Supra). The Petitioner has deliberately revamped its subsidized canteen facility and introduced canteen allowance in order to escape the liability of provident fund deduction under the E.P.F. Act. Therefore, it is nothing but allowance in lieu of the subsidized canteen facility.
24. Placing special emphasis on the definition of basic wage as provided in Section 2(b) of the E.P.F. Act, the learned counsel has submitted that the expression „basic wages‟ means „all emoluments‟ which are earned by an employee while on duty or on leave or on holiday in accordance with the terms of the contract or employment and which are paid or payable in cash to him. The intention of the Legislature is apparent from the language of the provision that contribution to the fund should be made on basic wages, dearness allowance and retaining allowance. It W.P.(C) 7729/1999 Page 12 of 24 Signature Not Verified Digitally Signed By:KOMAL DHAWAN Signing Date:10.07.2023 14:51:50 includes all emoluments except those specifically excluded from the definition of basic wages.
25. Learned counsel has advanced the argument by explaining the need of liberal construction and purposive interpretation of the terms in favour of the weaker section of the society as the E.P.F. The Act is a beneficial social legislation. It is submitted that exclusion of canteen allowance from the definition of „basic wages‟ and „cash value of food concession‟ will frustrate the statutory purpose of the E.P.F. Act. Terms must be construed liberally so as to fulfill statutory objective of the E.P.F. Act and to avoid the Petitioner from escaping the obligation towards the provident fund contribution.
26. Reliance has been placed by the learned counsel for the Respondent on the judgements in the matters of Gujarat Cypromet, Ltd. v. Assistant Provident Fund Commissioner, reported as 2004 SCC OnLine Guj 109; Bhavnagar University v. Palitana Sugar Mill (P) Ltd., reported as (2003) 2 SCC 111; SAIL v. National Union Waterfront Workers, reported as (2001) 7 SCC 1; Regional Provident Funds Commr. v. Shibn Metal Works, reported as (1965) 2 SCR 72; Provident Fund Commr. v. Vivekananda Vidyamandir, reported as (2020) 17 SCC 643.
27. With the aforementioned submissions, learned Counsel for the Respondent prays for the dismissal of the present Writ Petition. LEGAL ANALYSIS
28. This Court has heard the rival contentions of the parties and have perused the relevant documents and judgements with the assistance of the learned counsels for the parties.
W.P.(C) 7729/1999 Page 13 of 24 Signature Not Verified Digitally Signed By:KOMAL DHAWAN Signing Date:10.07.2023 14:51:5029. The main bone of contention in the present matter stems from the assessment made by the Area Enforcement Officer on 18.09.1997 wherein, it was determined that the canteen allowance of Rs.300/- paid by the Petitioner is a „cash value of food concession‟ upon which Provident Fund contributions are payable as per Section 6 read with Section 2(b) and Section 2(c) of the E.P.F. Act. The Petitioner, being aggrieved with the aforesaid assessment, is contesting the finding that canteen allowance is a „cash value of food concession‟. It is the submission of the Petitioner that the canteen allowance of Rs.300/- per month is merely a „cash allowance‟ paid to their employees and cannot be in any case termed as „cash value of food concession‟ as no food item at concessional rate has been supplied by the Petitioner to its employees. Since the canteen allowance is not a „cash value‟ of food concession, it cannot be made subject to the provident fund deduction. On the other hand, the Respondent has asserted that the Petitioner strategically transformed the previously given subsidized canteen facility into the canteen allowance, so as to escape its liability under the E.P.F. Act.
30. It is pertinent to note that the case of the Respondent before the Authority constituted under Section 7-A of the E.P.F Act as well as before the Appellate Tribunal was that the canteen allowance paid by the Petitioner was an allowance in lieu of the subsidized canteen facility and therefore qualifies as „cash value of food concession‟ and hence the said allowance is part of dearness allowance. Since, the employer needs to pay provident fund on the dearness allowance, the Petitioner requires to deposit the Provident Fund on the canteen allowance. However, it is the case of the Respondent before this Court that the canteen allowance is W.P.(C) 7729/1999 Page 14 of 24 Signature Not Verified Digitally Signed By:KOMAL DHAWAN Signing Date:10.07.2023 14:51:50 actually a part of the basic wages as defined under Section 2 (b) of the E.P.F. Act and hence the Petitioner needs to pay provident fund on the same. From the stand of the Respondent, it is very much evident that according to them the Petitioner is required to deposit Provident Fund on canteen allowance irrespective of whether it falls under basic wages or „cash value of food concession‟. Since the question raised by the Respondent in the present proceedings, i.e., whether canteen allowance paid by the Petitioner to its employees is part of basic wages u/s 2 (b) of the E.P.F. Act is a pure legal question and hence this Court deems it appropriate to decide the said issue in the present writ Petition.
31. In view of the same, the issues to be decided by this Court are as follows:
(i) Whether the canteen allowance paid by the Petitioner to all the employees is a „cash value of any food concession‟ under Section 6 of the E.P.F. Act; and
(ii) Whether the canteen allowance which is paid in cash by the Petitioner to all the employees in terms of the settlement dated 13.10.1995 is „basic wages‟ for the purposes of Section 2 (b) of the E.P.F. Act.
32. Regarding the first issue, i.e., whether the canteen allowance paid by the Petitioner to all the employees is a „cash value of any food concession‟ under Section 6 of the E.P.F. Act, the law is settled. Various High Courts in Tata Power Company Limited, Mumbai v. Regional Provident Fund Commissioner, Mumbai (Supra); Reliance Industries Ltd. v. Regional Provident Fund Commissioner (Supra); Wipro, Ltd. v. Presiding Officer, Employees Provident Fund Appellate Tribunal, New W.P.(C) 7729/1999 Page 15 of 24 Signature Not Verified Digitally Signed By:KOMAL DHAWAN Signing Date:10.07.2023 14:51:50 Delhi, (Supra), categorically held that the cash paid by the Petitioner to its employees in lieu of canteen facilities does not amount to „cash value of any food concession‟. This Court is in respectful agreement with the ratio of these Judgments and hence in view of the law laid down by various High Courts, it is held that the canteen allowance paid by the Petitioner to its employees in lieu of canteen facilities cannot be treated as „cash value of any food concession‟. However, in none of these cases, the issue whether cash allowance paid by the employer to its employees in lieu of canteen facilities can be considered as „basic wages‟ for the purpose of Section 2 (b) of the E.P.F. Act has been considered.
33. In view thereof, this Court now proceeds to examine the second issue, i.e., whether canteen allowance which is paid in cash by the Petitioner to all the employees in terms of the settlement dated 13.10.1995 is „basic wages‟ for the purpose of Section 2 (b) of the E.P.F. Act. The learned Single Judge of this Court, in its earlier decision dated 22.07.2013, examined this issue and held that „canteen allowance‟ can be treated as part of basic wages of an employee as defined under Section 2
(b) of the E.P.F. Act.
34. However, the Hon‟ble Division Bench of this Court vide order dated 02.09.2013 in LPA 622/2013, set aside the said decision of the learned Single Judge observing that „Ex-facie there is a conflict in the impugned decision with respect to the issue settled by the learned Single Judge in paragraph 9 of the decision and the conclusion arrived at in paragraph 25‟.
35. This Court shall now proceed to examine the aforesaid issue in the light of the various provisions of E.P.F. Act. Sections 2(b) and 6 of the W.P.(C) 7729/1999 Page 16 of 24 Signature Not Verified Digitally Signed By:KOMAL DHAWAN Signing Date:10.07.2023 14:51:50 E.P.F. Act are reproduced herein below for a better understanding of the context in which the term is being used in the statute:
"Section 2(b) All emoluments which are earned by an employee, while on duty or on leave or holidays with wages in either case in accordance with the terms of the contract of employment and which are paid or payable in cash to him. But does not include-
(i) the cash value of any food concession;
(ii) any dearness allowance that is to say, all cash payments by whatever name called paid to an employee on account of a rise in the cost of living, house-rent allowance, overtime allowance, bonus, commission or any other similar allowance payable to the employee in respect of his employment or of work done in such employment;
(iii) any presents made by the employer;
6. Contributions and matters which may be provided for in Schemes.-- The contribution which shall be paid by the employer to the Fund shall be ten per cent of the basic wages, dearness allowance and retaining allowance (if any), for the time being payable to each of the employees (whether employed by him directly or by or through a contractor), and the employee's contribution shall be equal to the contribution payable by the employer in respect of him and may, if any employee so desires, be an amount exceeding ten per cent of his basic wages, dearness allowance and retaining allowance (if any), subject to the condition that the employer shall not be under an obligation to pay any contribution over and above his contribution payable under this section:
Provided that in its application to any establishment or class of establishments which the Central Government, after making such enquiry as it deems fit, may, by notification in the Official Gazette specify, this section shall be subject to the modification that for the words [ten per cent ,at both the places where they occur, the words [twelve per cent] shall be substituted :
Provided further that where the amount of any contribution payable under this Act involves a fraction of a rupee, the Scheme may provide W.P.(C) 7729/1999 Page 17 of 24 Signature Not Verified Digitally Signed By:KOMAL DHAWAN Signing Date:10.07.2023 14:51:50 for the rounding off of such fraction to the nearest rupee, half of a rupee or quarter of a rupee.
Explanation [1].--For the purposes of this section dearness allowance shall be deemed to include also the cash value of any food concession allowed to the employee.
Explanation 2.--For the purposes of this section "retaining allowance" means an allowance payable for the time being to an employee of any factory or other establishment during any period in which the establishment is not working, for retaining his services."
36. From the plain reading of Section 6 of the E.P.F. Act, it can be seen that the employer is to make payment towards Provident Fund on: (i) basic wages; (ii) dearness allowance; and (iii) retaining allowance paid to its employees. As per Section 2(b) of the E.P.F. Act, basic wages means all emoluments which are earned by an employee, while on duty or on leave or holidays except: (i) cash value of any food concession; (ii) Dearness Allowances; and (iii) any gift paid by the employer to its employees. This Court has already held that the canteen allowance cannot be treated as „cash value of any food concession‟. The said allowance cannot be treated as dearness allowance as the same was not given to the employees to meet the cost of living. The said allowance by no means is a gift to the employees. Hence, canteen allowance is not falling within the exceptions of Section 2(b) of the E.P.F. Act. Now, the question to be determined is whether the said allowance can be treated as „basic wages‟ for the purpose of Section 2 (b) of the E.P.F. Act.
37. The Hon‟ble Supreme Court in Bridge & Roofs Co Ltd v. UOI (supra), analysed the concept of basic wages as defined under Section 2 W.P.(C) 7729/1999 Page 18 of 24 Signature Not Verified Digitally Signed By:KOMAL DHAWAN Signing Date:10.07.2023 14:51:50
(b) of E.P.F. Act. Relevant portion of the said Judgment, reads, inter alia, as follows:
"7. The main question therefore that falls for decision is as to which of these two rival contentions is in consonance with Section 2 (b). There is no doubt that "basic wages" as defined therein means all emoluments which are earned by an employee while on duty or on leave with wages in accordance with the terms of the contract of employment and which are paid or payable in cash. If there were no exceptions to this definition, there would have been no difficulty in holding that production bonus whatever be its nature would be included within these terms. The difficulty, however, arises because the definition also provides that certain things will not be included in the term "basic wages", and these are contained in three clauses. The first clause mentions the cash value of any food concession while the third clause mentions any presents made by the employer. The fact that the exceptions contain even presents made by the employer shows that though the definition mentions all emoluments which are earned in accordance with the terms of the contract of employment, care was taken to exclude presents which would ordinarily not be earned in accordance with the terms of the contract of employment. Similarly, though the definition includes "all emoluments" which are paid or payable in cash, the exception excludes the cash value of any food concession, which in any case was not payable in cash. The exceptions therefore do not seem to follow any logical pattern which would be in consonance with the main definition.
8. Then we come to cl. (ii). It excludes dearness allowance, house-
rent allowance, overtime allowance, bonus, commission or any other similar allowance payable to the employee in respect of his employment or of work done in such employment. This exception suggests that even though the main part of the definition includes all emoluments which are earned in accordance with the terms of the contract of employment, certain payments which are in fact the price of labour and earned in accordance with the terms of the contract of employment are excluded from the main part of the definition of "basic wages". It is undeniable that the exceptions contained in clause (ii) refer to payments which are earned by an employee in accordance with the terms of his contract of employment. It was admitted by counsel on both sides before us that it was difficult to find any one basis for the exceptions contained in the three clauses. It is clear however from clause (ii) W.P.(C) 7729/1999 Page 19 of 24 Signature Not Verified Digitally Signed By:KOMAL DHAWAN Signing Date:10.07.2023 14:51:50 that from the definition of the word "basic wages" certain earnings were excluded, though they must be earned by employees in accordance with the terms of the contract of employment. Having excluded "dearness allowance" from the definition of "basic wages" Section 6 then provides for inclusion of dearness allowance for purposes of contribution. But that is clearly the result of the specific provision in Section 6 which lays down that contribution shall be 6-1/4 per centum of the basic wages, dearness allowance and retaining allowance (if any). We must therefore try to discover some basis for the exclusion in clause (ii) as also the inclusion of dearness allowance and retaining allowance (for any) in Section 6. It seems that the basis of' inclusion in Section 6 and exclusion in clause (ii) is that whatever is payable in all concerns' and is earned by all permanent employees is included for the purpose, of contribution under Section 6, but whatever is not payable by all concerns or may not be earned by all employees of a concern is excluded for the purpose of contribution. Dearness allowance (for examples is payable in all concerns either as an addition to basic wages or as a part of consolidated wages where a concern does not have separate dearness allowance and basic wage Similarly, retaining allowance is pay able to all permanent employees in all seasonal factories like sugar factories and is therefore included in a. 6; but house-rent allowance is not paid in many concerns and sometimes in the same concern it is paid to some employees but not to others, for the theory is that house- rent is included in the payment of basic wages plus dearness allowance or consolidated wages. Therefore, house-rent allowance which may not be payable to all employees of a concern and which is certainly not paid by all concern is taken out of the definition of "basic wages", even though the basis of payment of house rent allowance where it is paid is the contract of employment. Similarly, overtime allowance though it is generally in force in all concerns is not earned by all employees of a concern. It is also earned in accordance with the terms of the contract of employment; but because it may not be earned by all employees of a concern it is excluded from ,basic wages". Similarly, commission or any other similar allowance is excluded from the definition of "basic wages" for commission and other allowances are not necessarily to be found in all concerns; nor are they necessarily earned by all employees of the same concern, though where they exist they are earned in accordance with the terms of the contract of employment. It seems therefore that the basis for the exclusion in clause (ii) of the exceptions in Section 2 (b) is that all that is not earned in all concerns or by all employees of concern is excluded from basic wages. To this the exclusion of dearness allowance in clause (ii) is an exception. But W.P.(C) 7729/1999 Page 20 of 24 Signature Not Verified Digitally Signed By:KOMAL DHAWAN Signing Date:10.07.2023 14:51:50 that exception has been corrected by including dearness allowance in Section 6 for the purpose of contribution. Dearness allowance which is an exception in, the definition of "basic wages", is included for the purpose of contribution by Section 6 and the real exceptions therefore in Clause (ii) are the other exceptions beside dearness allowance, which has been included through Section 6."
38. From a reading of the aforesaid Judgement, it is clear that the emoluments like canteen allowance which are available to all the employees can be treated as part of „basic wages‟.
39. The Hon‟ble Gujarat High Court in Gujarat Gypromet (supra) has examined the question whether lunch allowance, medical allowance, conveyance allowance and house rent allowance provided by the employer to his employees can be treated as „basic wages‟ under Section 2 (b) of the E.P.F. Act. While relying upon the earlier decision of Hon‟ble Bombay High Court in Hindustan Lever Employees Union v. RPFC & Anr. reported as 1995(II) LLJ 279, the Hon‟ble Gujarat High Court held that unless the payment falls in any one of the specifically mentioned excepted categories, every emolument which is earned by the employee while on duty or on leave or on holidays in accordance with the terms of the contract of employment and which are paid or payable in cash to him must be included within basic wages. The relevant portion of the said Judgment reads, inter alia, as follows:
"12. Reverting back to the provisions of the said Act, one finds that section 2(b) of the said Act defines "basic wages" to mean all emoluments. The term emoluments has not been defined under the Act. Webster's New Twentieth Century Dictionary (unabridged) Second Edition describes word "emoluments" as: 1. the profit arising from office or employment; that which is received as compensation for services; payment received for work; wages, salary, fees; 2. advantage, gain in general. It is thus clear that term 'emolument' includes variety of benefits received by an W.P.(C) 7729/1999 Page 21 of 24 Signature Not Verified Digitally Signed By:KOMAL DHAWAN Signing Date:10.07.2023 14:51:50 employee for having rendered services. Various allowances such as lunch allowance, medical allowance, conveyance allowance and house rent allowance paid by the employer and received by the employees for having rendered the service would be covered under the term 'emoluments'. Once a payment is held to be 'emolument' the same becomes part of "basic wages" of the employee by virtue of definition of the term "basic wages" under section 2(b) of the said Act, unless it falls under any of the exceptions provided therein. The Legislature included all emoluments in the definition of term "basic wages". Only in cases where exception was sought to be made, the definition "basic wages" itself carved out such exceptions by providing that "basic wages" shall not include amounts such as the cash value of any food concession, any dearness allowance, house rent allowance, overtime allowance, bonus, commission or any other similar allowance as also any presents made by the employer. It can however be noted that Section 6 of the said Act provides that the contribution be made to the Fund which will be of certain percentage of basic wages,dearness allowance and retaining allowance, if any. Again explanation to Section 6 of the said Act provides that the term derness allowances shall be deemed to include also the cash value of any food concession allowed to the employee. Thus though the definition of basic wages under Section 2 (b) of the said Act excludes dearness allowance and cash value of any food concession, section 6 requires that contribution shall also be made on not only the basic wages, but also dearness allowance, which in turn shall be deemed to include the cash value of any food concession allowed to the employee.
13. The plaint intention of the Legislature is that the contribution to the Fund should be made on basic wages, dearness allowance and retaining allowance. The term basic wages under section 2(b) of the said Act does not permit any ambiguity and the plain intention of the Legislature appears to be to include all emoluments other than those which are specifically excluded. I do not find any warrant to interpret section 2(b) of the said Act to exclude the allowances such as medical allowance, lunch allowance and conveyance allowance from the definition of term "basic wages". There is nothing in the said definition that the Legislature intended that the benefits paid to the employees under the said headings are to be excluded for the purpose of the term "basic wages". As pointed out earlier, the term "basic wages"W.P.(C) 7729/1999 Page 22 of 24 Signature Not Verified Digitally Signed By:KOMAL DHAWAN Signing Date:10.07.2023 14:51:50
is defined as to mean all emoluments which are earned by an employee. In cases where the Legislature intended certain benefits to be excluded from the meaning of the term "basic wages" the same have been specifically provided for."
40. In order to resolve the issue, it is important to examine the nature of „canteen allowance‟ which is central to the present dispute. It is an undisputed fact that the Petitioner, prior to 13.10.1995, was providing the facility of a subsidized canteen to its employees wherein food items were available at a concessional rate than the market rate. However, post 13.10.1995, the Petitioner revamped the canteen service and instead decided to pay a lumpsum amount of Rs.300/- per month to all its permanent employees who are covered under Section 2 (e) of the I.D. Act as „canteen allowance‟.
41. It is the submission of the learned Senior Counsel for the Petitioner that there were approximately 2670 employees in the Petitioner Company, however, only 2319 employees were entitled to receive the canteen allowance. Accordingly, it is the contention of the Petitioner that since the canteen allowance is not available to all the employees of the Petitioner, the same cannot be treated as „basic wages‟ as per the law laid down by the Hon‟ble Supreme Court in Bridge & Roof Co. Ltd. (supra). However, a perusal of the record shows that the Petitioner extended the benefit of canteen allowance to all the employees who are covered under Section 2(e) of the I.D. Act. This benefit is not personal to individual employees. Thus, canteen allowance is not a benefit extended to individual employee; it is available to all the employees covered under Section 2 (e) of the I.D. Act.
W.P.(C) 7729/1999 Page 23 of 24 Signature Not Verified Digitally Signed By:KOMAL DHAWAN Signing Date:10.07.2023 14:51:5042. In view of the detailed discussion herein above, this Court deems it appropriate to decide Issue No.2 in favour of the Respondent. This Court is of the considered view that canteen allowance can be treated as an emolument which is part of basic wages of an employee under Section 2(b) of the E.P.F. Act and therefore, the Petitioner needs to deposit Provident Fund on the said amount.
43. In view of the reasons explained herein above, the present Writ Petition is dismissed. The Petitioner is liable to deposit Provident Fund on „Canteen Allowance‟ as the same falls within the definition of „basic wages‟ under Section 2 (b) of the E.P.F. Act.
44. No order as to costs.
GAURANG KANTH, J.
JULY 06, 2023 SD W.P.(C) 7729/1999 Page 24 of 24 Signature Not Verified Digitally Signed By:KOMAL DHAWAN Signing Date:10.07.2023 14:51:50