Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 4, Cited by 0]

Bombay High Court

Voltas Ltd. vs State Of Maharashtra Through Govt. ... on 24 March, 2026

Author: S. M. Modak

Bench: S. M. Modak

2026:BHC-OS:7291-DB

                                                                                               12. WP 2013 of 2018.doc




                               IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                  ORDINARY ORIGINAL CIVIL JURISDICTION
                                           WRIT PETITION NO. 2013 OF 2018

                       Voltas Ltd. And Anr.                                             ...Petitioners

                                  Vs.

                       The State of Maharashtra
                       and Anr.                                                         ...Respondents

                                               ALONGWITH
                                  INTERIM APPLICATION (L) NO. 9260 OF 2026
                                                    IN
                                      WRIT PETITION NO. 2013 OF 2018

                       Voltas Ltd.                                                      ...Petitioner

                                  Vs.

                       The State of Maharashtra
                       Through Govt. Pleader Orig.
                       Side                                                             ...Respondents

                                                               *****
                         Ms. Ambareen Mujawar                 Advocate for the Petitioners
                         a/w Mr. Rajveer Veera i/by
                         AZB and Partners
                         Adv. Himanshu Takke                  AGP for the Respondent-State

                                                                *****
                                                CORAM :            S. M. MODAK AND
                                                                   SANDEEP V. MARNE, JJ.

                                                DATE      :        24th MARCH 2026
          Digitally
          signed by
          SEEMA
SEEMA     KSHITIJ
KSHITIJ   YELKAR
          Date:
YELKAR    2026.03.26
          11:24:33
          +0530
                       Seema                                                                                     1/8



                           ::: Uploaded on - 26/03/2026                      ::: Downloaded on - 26/03/2026 20:48:37 :::
                                                                 12. WP 2013 of 2018.doc




P. C. :-

1.      By this petition filed under Article 226 of the Constitution of

India, the Petitioners challenge the Notification dated 18.08.2017

issued by Industries, Energy and Labour Department, Government of

Maharashtra in exercise of powers conferred under Section 2 (d) of the

Building and Other Construction Workers (Regulation of Employees

and Condition of Service) Act, 1996. (BOCW Act)

2.      The Petitioners also challenge the Inspection Notice dated

14.03.2018 at Exhibit 'I', Show Cause Notice dated 26.03.2018 at

Exhibit 'K' and letter dated 24.04.2018 at Exhibit 'M'. The challenge

to the Inspection Notice, Show Cause Notice and Letter at Exhibits I,

K and M is raised by the Petitioners as the Respondents had initiated

action against the Petitioners in respect of the contract undertaken by

them for installation of HVAC plant at Dhirubhai Ambani

International Convention and Exhibition Center, BKC, Bandra (East),

Mumbai.

3.      By interim order dated 04.05.2018, this Court restrained the

Respondents from taking any coercive steps against the Petitioners.

4.      We have heard Ms. Mujawar, learned advocate appearing for the


Seema                                                                             2/8



     ::: Uploaded on - 26/03/2026             ::: Downloaded on - 26/03/2026 20:48:37 :::
                                                                   12. WP 2013 of 2018.doc




Petitioners and Mr. Takke, learned AGP appearing for the Respondent-

State.

5.       At the outset Ms. Mujawar, prays for leave of the Court to add

Universal MEP Projects and Engineering Service Limited and Mr.

Nikhil Chandarana as Petitioner Nos. 3 and 4, by inviting attention of

the Court to the Interim Application No. 9260 of 2026. It appears that

activity of the Petitioners is now undertaken by the proposed

Petitioners. Accordingly, Universal MEP Projects and Engineering

Service Limited and Mr. Nikhil Chandarana are permitted to be added

as Petitioner Nos. 3 and 4 in the petition. Amendment to be carried

out forthwith. Reverification is dispensed with. Accordingly, Interim

Application No. 9260 of 2026 is disposed of.

6.       Ms. Mujawar, learned advocate submits that the issue involved in

the present petition is no more res integra and it is covered by the

judgment of the Hon'ble Apex Court in case of Uttar Pradesh Power

Transmission Corporation Ltd. and Ors. Vs. CG Power and Industrial

Solutions Ltd. and Ors.1. We have gone through the judgment in Uttar

Pradesh Power Transmission Corporation Ltd. and Ors . (supra) in


1    (2021) 6 SCC 15.

Seema                                                                               3/8



      ::: Uploaded on - 26/03/2026              ::: Downloaded on - 26/03/2026 20:48:37 :::
                                                                   12. WP 2013 of 2018.doc




which the issue before the Apex Court was Whether a contractor who

enters into a pure supply contract is statutorily exempted from levy

under BOCW Act? The Apex Court has answered the issue in para

Nos. 53 and 54 of the judgment by holding as under :-

     53. Cess under the Cess Act read with the BOCW Act is
         leviable in b respect of building and other construction
         works. The condition precedent for imposition of cess
         under the Cess Act is the construction, repair,
         demolition or maintenance of and/or in relation to a
         building or any other work of construction,
         transmission towers, in relation inter alia to generation,
         transmission and distribution of power, electric lines,
         pipelines, etc. Mere installation and/or erection of
         pipelines, equipments for generation or transmission or
         distribution of power, electric wires, transmission
         towers, etc. which do not involve construction work are
         not amenable to cess under the Cess Act. Accordingly
         no intimation or information was given or any return
         filed with the assessing officer under the Cess Act or the
         Inspector under the BOCW Act in respect of the first
         and second contracts, either by UPPTCL or by
         Respondent 1.
     54. A contractor who enters into a pure supply contract is
         statutorily exempted from levy under the BOCW Act.
         The contract in question is a supply contract as would
         be evident from Clause 8.7 of the Special Conditions of
         Contract which states:
         "The contract shall be a 'Divisible Contract' with single
         point responsibility, hence no works contract tax shall
         be payable and the Purchaser shall not bear any liability
         on this account."

7.      It appears that the ratio of the judgment of the Apex Court in


Seema                                                                               4/8



     ::: Uploaded on - 26/03/2026               ::: Downloaded on - 26/03/2026 20:48:37 :::
                                                                   12. WP 2013 of 2018.doc




Uttar Pradesh Power Transmission Corporation Ltd. and Ors . (supra)

has been consistently followed by various High Courts in the case of

Petitioner No. 1-Voltas Limited. Reference in this regard made to the

judgment passed by Single judge of Karnataka High Court in case of

Voltas Ltd. Vs. Union of India and Ors. in Writ Petition No. 35330 of

2010 decided on 13.08.2021 in which it is held in paragraph nos. 4,5

and 6 as under:-

        4. The grievance of the petitioner is that deduction of 1%
           cess under the Act, 1996 is impermissible having regard
           to the nature of contract read with execution of contract
           in supplying, installation, commissioning and Ventilation
           and AC system and for installation of electrical work. In
           identical circumstances, Apex Court in the case of
           UTTAR PRADESH POWER TRANSMISSION
           CORPORATION LTD. AND ANOTHER vs CG
           POWER AND INDUSTRIAL SOLUTIONS LIMITED
           AND ANOTHER reported in 2021 SCC Online SC 383
           has taken note of Act, 1996 and held that deduction of
           1% cess provision is not warranted it would not attract in
           respect of supply of materials and where there is no
           construction of work. Paragraphs 53 and 54 reads as
           under:
           "53.....
             54.....
        5. In the light of the aforesaid decision of the Apex Court,
           petitioner has made out a case. Accordingly, writ petition
           stands allowed in terms of the Apex Court decision cited


Seema                                                                               5/8



    ::: Uploaded on - 26/03/2026                ::: Downloaded on - 26/03/2026 20:48:37 :::
                                                                   12. WP 2013 of 2018.doc




           supra.
        6. At this juncture, learned counsel for respondent No.2
           submitted on instructions that respondent No.3 has not
           remitted the cess collected from the petitioner whereas
           learned Senior Counsel submitted on instructions that
           petitioner is not keen on refund of 1% cess in the present
           case.


8.       The Andhra Pradesh High Court in the case of Voltas Limited

Vs. The Union of India and Anr. in Writ Petition No. 28861 of 2008

has again decided the same issue and has held in Paragraphs Nos. 12

and 13 of its judgment as under :-

        12. In the instant case, second respondent herein, in exercise
           of the power conferred under Section 3 of the Cess Act,
           issued the impugned notice. Admittedly, the work
           entrusted to the petitioner was installation of the Air
           Conditioning systems in the Visakhapatnam Airport. It is
           also an admitted reality that civil work pertaining to the
           Airport was undertaken by some other contractor but not
           the petitioner. Therefore, the contention advanced by the
           learned counsel for the respondent, in the considered
           opinion of this Court, cannot be sustained in the eye of
           law. In this context, it may be appropriate to refer to the
           judgment cited by the learned Senior Counsel in Uttar
           Pradesh Power Transmission Corporation Limited's case
           (cited supra), Wherein the Honourable Apex Court, at
           paragraph No.53, held as follows:
            .........
        13. In the considered opinion of this Court, the law laid


Seema                                                                               6/8



     ::: Uploaded on - 26/03/2026               ::: Downloaded on - 26/03/2026 20:48:37 :::
                                                                      12. WP 2013 of 2018.doc




             down by the Honourable Apex Court is squarely
             applicable to the case on hand. It is also significant to
             note in this context that, when a similar issue cropped up,
             in respect of the same company, the appropriate
             authority-cum-Deputy Labour Commissioner passed an
             order bearing No.F/18/BOCWA/SD/2007/CD/64, dated
             17.07.2007, holding that the said legislation would not
             apply to the petitioner herein and, accordingly, notice
             issued was withdrawn.

9.       Lastly, the Telangana High Court in case of Voltas Limited Vs.

The Union of India and Ors. in Writ Petition No. 12795 of 2009

decided on 24.08.2022 has once again decided very same issue by

referring to the judgment of the Apex Court in U.P. Power

Transmission Corporation Limited (Supra) and has held in paragraph

no. 12 of the judgment as under :-

      12. As observed by the Apex Court in U.P. Power Transmission
          Corpn. Ltd.³, the Cess Act read with the Act, 1996 is leviable
          in respect of building and other construction works.
          Therefore, this Court is of the considered view that the
          nature of work and activities being carried out by the
          petitioner company in terms of E&M Subcontract, dated
          01.09.2005 entered between the Contractor and the
          petitioner herein, subcontractor will fall under the aforesaid
          definition.

10.      In our view, therefore, the issue appears fairly settled in the above

judgments, wherein it is repeatedly held that a contractor who enters

Seema                                                                                  7/8



      ::: Uploaded on - 26/03/2026                 ::: Downloaded on - 26/03/2026 20:48:37 :::
                                                                     12. WP 2013 of 2018.doc




into a pure supply contract is statutorily exempted from levy under the

BOCW Act.

11.      In view of the authoritative pronouncements discussed above,

the inspection notice, Show Cause Notice and letter at Exhibits I, K

and M will have to be necessarily set aside.

12.      The petition partly succeeds and we need to pass the following

order :-

                                     ORDER

(i) The impugned notice dated 14.03.2008, Show Cause Notice dated 26.03.2018 and letter dated 24.04.2018 are set aside.

(ii) It is declared that in respect of any contract work undertaken by the Petitioners purely for supply of item Nos. (5), (6) and (7) of the Notification dated 18.08.2017, provisions of the BOW Act cannot be enforced against the Petitioners.

13. The Writ Petition is party allowed with the above directions.

(SANDEEP V. MARNE, J.) (S. M. MODAK, J.) Seema 8/8 ::: Uploaded on - 26/03/2026 ::: Downloaded on - 26/03/2026 20:48:37 :::