PETITIONER: MOHMEDALLI AND OTHERS Vs. RESPONDENT: UNION OF INDIA AND ANOTHER DATE OF JUDGMENT: 09/11/1962 BENCH: SHAH, J.C. BENCH: SHAH, J.C. SINHA, BHUVNESHWAR P.(CJ) GAJENDRAGADKAR, P.B. WANCHOO, K.N. GUPTA, K.C. DAS CITATION: 1964 AIR 980 1963 SCR Supl. (1) 993 CITATOR INFO : R 1979 SC 607 (8) R 1979 SC1803 (41) RF 1991 SC1289 (10) ACT: Provident Fund-Constitutional validity of enactment and scheme framed thereunder-Employees' Provident Funds Act, 1952 (19 of 1952) as amended by Act 46 of 1960, ss. 1(3) (b), 16,17-Constitution of India, Art. 14. HEADNOTE: By a notification issued by the Central Government under s. 1 (3) (b) of the Employees' Provident Funds Act, 1952 the petitioners' restaurant was brought under the Act. By a further notification under s. 5 read with s. 7 (1) of the Act, the Employees' Provident Fund (Second Amendment) Scheme, 1961, was introduced. The petitioners challenged the constitutional validity of the said scheme and the sections under which it was made and applied to their restaurant. It was urged that s. 1 (3) (b) of the Act conferred uncontrolled and uncanalised, power on the Government, that the Act had application only to wage- earners and not to salaried employees as those, employed in the petitioners' restaurant and that the scheme was discriminatory and therefore hit by Art. 14 of the Constitution. Held, that whether or not a particular piece of legislation suffers from excessive delegation has to be judged on a consideration of the facts and circumstances that led to the enactment of the impugned statute. If the Act and its preamble do not clearly indicate the underlying principles or the criteria for its application, the inevitable conclusion must be that the delegate is entrusted not merely with the function of applying the law, but substantially with the legislative power itself. So judged, it could not be said that the power entrusted to Central Government to bring by notification such establishments as it thought fit within the purview of the impugned Act was uncontrolled or uncanalised. The Edward Mills Co. Ltd. Beawar v. The State of Ajmer, [1955] 1 S. C. R. 735, Vasantlal Maganbhai Sanjanwala, [1951) 1 S. C. R. 341 and Hamdard Dawakhana Wakf) Lal Kuan, Delhi v. Union of India, [1960] 2 S. C. R(W. 671, referred to. 994 The Act makes no distinction between wages and salary. In principle there is no difference between the two and it was not correct to say that the Act was not intended to apply to salaried employees, if by salary was meant fortnightly or monthly wages running into hundreds per month. The Act was not discriminatory and did not infringe Art. 14. It applied to all establishments since s. 16 was amended by Act 46 of 1960 except .those registered under the Co- operative Societies Act, 1912, and those newly set up till the expiry of three or five years. As was held by this Court co-operative societies stood on a different footing from other establishments. Exemption under s. 17 also could not be said to be discriminatory. The petitioners' establishment, which came within the notification, was not therefore, discriminated against. JUDGMENT:
ORIGINAL JURISDICTION : Petition No. 56 of 1962.
(Under	Article	32 of the Constitution of India for	the
enforcement of Fundamental Rights).
N. C.	Chatterji, S.	K. Kapur and K. K. Jain, for	the
Petitioners.
H. N. Sanyal, Additional Solicitor General of India, M. S.
K. Sastri and R. H. Dhebar, for the Respondents.
1962.	November 9. The judgment of the Court was delivered
by
SINHA,	C. J This petition,	under	Art. 32 of	the
Constitution, challenges the vires of certain provisions of
the Employees’	Provident Funds Act (19 of	1952) which
hereinafter will be referred to as the Act, and the scheme
framed	thereunder. The respondents to this petition I	are
the Union of	India	and the Regional Provident	Fund
Commissioner.
The petition is founded on the following allegations.	The
petitioners, 5	in number, are citizens of India and	are
carrying on business of running a restaurant	and general
stores under the name and style of “Messrs George Restaurant
and Stores” at
 995
20, Appollo Street, Fort, Bombay-1, since September, 1958.
They are. running this business as a partnership firm,
registered under the	Indian Partnership Act. The	firm
employs	43 persons, including cooks, waiters,	tea-makers,
bill clerks and two store-clerks. Besides paying salary to
their employees, the petitioners give them free food	and
other personal allowances, which it is not necessary to	set
out in detail.	In exercise of the powers conferred by s.
1(3)(b)	of the Act, the General Government	issued	the
notification No. G.S.R. 704, dated May 16, 1961, in	the
following terms:
“G.S.R. 704–In exercise of the ,powers con-
ferred by Clause (b) of sub-section 3 of
Section 1 of the Employees’ Provident Fund
Act, 1952 (19 of 1952), the Central Government
hereby directs that. with effect from June 30,
1961, the said Act shall apply. to the
following classes of establishments, in each
of which twenty or more persons are employed,
namely
i. Hotels.
ii. Restaurants.
As a result of the notification aforesaid, the operation of
the Act has been extended to hotels and	restaurants,
including the one run by the petitioners. Subsequently, the
Central	Government issued a notification ‘under s. 5,	read
with s. 7(1), of the Act, the relevant portions of which are
in these terms :
” G.S.R. 783.-In exercise 1 of the powers con-
ferred by section 5 read with subsection (1)
of section 7, of the Employees’ Provident
Funds Act, 1952 (19 of 1952), the Central
Government hereby makes the following Scheme
further to amend the Employees’ Provident Fund
Scheme, 1952, namely
1. This Scheme may be called the Employees’
996
Provident Funds (Third Amendment) Scheme,
1961.
2. In the Employees’ Provident Fund Scheme,
1952, in clause (b) of sub-paragraph. (3) of
paragraph 1, sub-clause (xvii)shall be re-
numbered as sub-clause (xix) thereof and the
following shall be inserted as sub-clauses
(xvii) and (xviii), namely:-
“(xvii) as respects hotels and, restaurants
Covered by the notification of the,Government
of India ‘in the Ministry of Labour and
Employment No. G.S.R. 704 dated May 16, 1961
come into force on the 30th day of June
1961;….
The said notification introduced the scheme, as	the
Employees’ Provident Funds (Third Amendment) Scheme, 1961.
The petitioners challenge the constitutionality of	the
scheme aforesaid, and the section of the Act in pursuance of
which it was brought into existence. The petitioners pray
for a writ or order or direction quashing the said notifica-
tions and for issue of a mandamus to the respondents not to
apply the said scheme to the petitioners establishment.
Before dealing with the specific grounds of attack raised in
support of the petition, it is necessary to	set	out
briefly	the relevant provisions of the Act. The Act applies
to every establishment which is a factory engaged in	any
industry specified in schedule	1 and in which 20 or more
‘persons are employed, and to any other establishment
employing 20 or more persons or class of such establishments
which is Central Government may by notification in	the
Official Gazette, specify in this behalf. `Employee’	has
been defined ‘in S. 2(f) as follows:
	”	employee’ means any person who is employed
for wages in any	kind of’ work, manual or
997
otherwise, in	or in	connection with the work of	an
establishment, and who gets his wages directly or indirectly
from the employer, and includes any person employed by or
through	a contractor in or in connection with the work of
the establishment.”
Section	5 authorises	the Central Government	to frame a
scheme	to be called the Employees’ Provident Fund Scheme,
for the establishment of provident funds under the Act	for
employees or any class of employees and establishments or
class of establishments to which the scheme may be applied,
by notification in the Official Gazette. The	contribution
of the employer to the fund shall be 61% of the basic wages
and dearness allowance and retaining allowance, if any,	and
the employees contribution shall be equal to the employer’s
contribution, subject to his contribution being raised to
the maximum of 6 1/3 %, if the employee so desires and	the
scheme so provides. Dearness allowance for the purposes of
contribution shall be deemed to include also the cash value
of any food concession allowed to the employee. Section 7
authorises the Central Government to add to, amend or	vary
any scheme framed under the Act. By s. 16 it	is provided
that the Act shall not apply to any establishment registered
under the Co-operative Societies Act of 1912,	or to	any
other establishment employing 50 or more persons or 20 or
more but less than 50 persons until the expiry of 3 years in
the case of the former and 5 years in the case of	the
latter, from the date on which the establishment is set	up.
Section	17 empowers	the appropriate Government,	by
notification in the Official Gazette, to exempt .from	the
operation of all or any of the provisions of any scheme	any
establishment to which the Act applies, if in the opinion of
the Government the rules of its provident fund with respect
to the rates of contribution are not less favourable	than
those specified in s. 6 and the employees are also in
enjoyment
998
of other provident fund benefits which on the whole are	not
less favorable to the employees than the benefits provided
under this Act, as also any establishment if the employees
of such establishment are in enjoyment of benefits in	the
nature or provident fund, pension or gratuity, which on	the
whole are not less favorable to such employees.	Section 19
provides for delegation of powers.
It has been contended (1) that s. 1(3)(b) under which	the
notification including restaurants and hotels were brought
under the operation of the Act, is	invalid because-it
confers	uncontrolled	and uncanalised power on	the
Government; (2) that the Act was intended to apply to
mere wage earners and not to salaried people and that,
therefore, the two,notifications as a result of which	the
petitioners employees have been brought within the purview
of the Act are bad inasmuch as	they are salaried employees
and not mere wage-earners; and (3) that the scheme is	bad
under Art. 14	of the Constitution because	it is	dis-
criminatory.
In our	opinion there is no substance in any one of these
contentions. It’ cannot be	asserted that	the powers
entrusted to the Central Government to bring	within	the
purview	of the Act	such establishments or class	of
establishments as the Government may by notification in	the
Official Gazette specify is uncontrolled and	uncanalised.
The whole Act is directed to institute provident funds	for
the benefit,	of employees	in factories	and other
establishments, as the preamble indicates. The	institution
of provident fund for employees is too, well-established to
admit of any doubt about its utility as a measure of social
justice. The underlying idea behind the of the Act is to
bring all kinds of employees within its fold as and when the
Central	Government might think fit, after reviewing	the
circumstances of each class of establishments.	Schedule 1
to the Act contains a list of a large variety of industries
engaged in
 999
the manufacture of diverse commodities, mentioned therein.
To all establishments which are factories engaged in.	the
industries enumerated in Schedule 1, the Act has been made)
applicable of its own force, subject to the provisions of s.
16, which has indicated the establishments to which the	Act
shall not apply. The Schedule is liable to be added to or
modified so as to include other categories of industries not
already	included in schedule 1. So far as establishments
which do not	come with in the description of factories
engaged in industries the Central Government has been vested
with the power of specifying such establishment and class of
establishments,	as it might determine to be brought within
the purview. of the Act. The Act has given sufficient
indication of the policy underlying its provisions namely,
that it shall apply to all factories engaged in any kind, of
industry and to all other establishments employing 20 or
more persons.This court has repeatedly laid it down	that
where the discretion to apply the provisions of a particular
statute	is left with Government, it will be presumed	that
the discretion so vested in such a high authority will	not
be abused. The Government is in a position to have all	the
relevant and necessary information in relation to each	kind
of establishment enabling it to determine which of	such
establishments	can bear the additional burden of making
contribution by way of provident fund, for the	benefit of
its employees. The	power to exempt given, to	the
appropriate Government	under	s. 17 is, not	uncanalised
because both cls. (a) and (b) of that section postulate that
the exemption	would be granted on the ground that	the
employees of ‘those establishments are already in	the
enjoyment of benefits	in the nature	of provident fund,
pension	or gratuity not less favorable to them	than under
the Act. Sub-section (3) of s.1 lays down the general	rule
in these terms as regards the applicability of the Act:
(3) Subject to the-provisions contained in
1000
section 16, it applies-
(a) to every establishment which is a
factory engaged in any industry specified in
Schedule 1 and in which twenty or more persons
are employed, and
(b) to any other establishment employing
twenty or more persons or class of such
establishments which the; Central Government
may, by notification in the Official Gazette,
specify in this behalf : Provided that the
Central Government may, after giving not less
than two months notice of its intention so to
do, ‘by notification in the Official Gazette,
apply the Provision of this Act to any
establishment employing such number of persons
less than twenty as may be specified in the
notification.”
The term ,industry’ used in the sub-section,quoted
above, is defined ‘in s. 2(i), as follows
“‘industry’ means any industry specified in Schedule
‘1, and includes any other industry added
to the Schedule by notification under section
4.”
By s. 4, the Central Government has been authorised to	add
to the	Schedule any	other industry	in respect of	the
employees whereof it is of opinion that a provident	fund
scheme	should	be framed under the Act, and when such a
notification 1st issued, the industry so added shall be
deemed	to been industry specified in	the Schedule.	The
general rule as to the application of the Act has been	laid
down in that	sub-section. By way of	exception to	that
general	rule,	the Appropriate Government	has been-
authorised by s. 17 to exempt from the operation of all or
any of the provisions of any scheme framed under the	Act.
The scheme is to be framed by the Central Government, under
s. 5, for the establishment of provident fund
 1001
under the Act for employees or any class of employees, in
pursuance of the provisions of the Act. And the scheme in
question in this case, as already indicated, has actually-
been framed and is under challenge in this	case.	The
relevant provisions of s. 17 are in these words :
“17. Power to exempt.-(1) The appropriate
Government may, by notification in the
Official Gazette, and subject to such
conditions as may be specified in the
notification, exempt from the operation of all
or any of the provisions of any Scheme-
(a) any establishment to which this Act
applies if, in the opinion of the appropriate
Government, the rules of its provident fund
with respect to the rates of contribution are
not less favorable than those specified in
section 6 and the employees are also in
enjoyment of other provident fund benefits
which on the whole are not less favorable to
the employees than the benefits-provided under
this Act or any Scheme in relation to the
employees in any other establishment of a
similar characters; or
(c) any establishment if the employees of
such establishment are in enjoyment of
benefits in the nature of provident fund,
pension or gratuity and the appropriate
Government is of opinion that such benefits,
separately or jointly are on the whole not
less favorable to such employees than the
benefits provided under this Act or any scheme
in relation to employees An any other esta-
blishment of a similar character.”
It would appear from the terms of the relevant portion of s.
17 Chat the exemption to be granted by
1002
the appropriate Government is not	in the	nature	of
completely absolving the establishments from all liability
to provide the facilities contemplated by the Act.	The
exemptions are to be granted by the appropriate Government
only if in its opinion the	exempted establishment	has
provisions made for provident fund, in terms at least equal,
if not more favorable, to its employees. In other words,
the exemption	is with a view to avoiding duplication	and
permitting the employees concerned. the benefit of the pre-
existing scheme, which presumably	has been working
satisfactorily,	so that the exemption is not meant to
deprive	the employees	concerned of	the benefit of a
provident fund but to ensure to them the continuance of	the
benefit	which	at least is not in terms less favorable to
them. As the whole scheme of provident fund is intended for
the benefit of employees, s. 17 only	saves	pre-existing
schemes	of provident fund	pertaining to	particular
establishments.	Hence, the provisions of sub-s. (3), of s.
1, read alongwith those of s. 17, quoted above, cannot be
said to have conferred uncontrolled and uncanalised power on
the appropriate Government.	In this connection.	the
decision of this Court in The Eduard Mills Co. Ltd., Beawar
v. The State of Ajnwr(1) may be referred to. In that case,
the provisions	of s. 27 of the Minimum Wages	Act (11 of
1948) were questioned as having given	uncanalised power.
The provisions	of that Act run more or less	on parallel
lines to those of the Act impugned in this	case.	The
Schedule attached to the Minimum Wages Act gave a list of
the employments in respect of which minimum wages were to be
fixed.	Under S. 27 of that Act, power had been given to the
“appropriate Government” to	add to	the Schedule	any
employment in respect of which it was of the opinion	that
minimum	wages	should	be fixed. Those provisions	were
attacked as lacking in legislative
(1) [1955] 1 S.C.R. 735.
1003
policy	according to which a particular employment shall be
chosen	for being included in the schedule. The contention
in that case that no principles had been prescribed and no
standards laid down which could furnish an intelligent guide
to the	executive authority in making the selection of
employments was repelled by this Court.	A similar question
was raised in this Court in the case of Vasantal Maganbhai
Sanjanuwala v. The State of Bombay (1) challenging the vires
of s. 6 (2) of the Bombay Tenancy and Agricultural Lands Act
(Bom. 67 of 1948), which read as follows :
“The Provincial Government may, by notifica-
tion in the Official Gazette, fix a lower rate
of the maximum rent payable by the tenants of
lands situate in any particular area or may
fix such rate on any other suitable basis as
it thinks fit.”
This Court, on a consideration of the preamble of	the
statute	and its relevant provisions came to the conclusion
that the power delegated to the Provincial Government by s.
6 (2) was not vitiated by excessive delegation.	It will be
noticed that the terms of the section quoted above had given
much wider powers to the executive. But the Court pointed
out that the legislature enunciated its policy and laid down
the principle	for the guidance of the	delegate in clear
terms,	and that, therefore, the impugned provisions of	the
Act in that case did not suffer from the vice of excessive
delegation.
But strong reliance was placed on behalf of the	petitioners
on the decision of this Court in Hamdard Dawakhana (Wakf)
Lal Kuan, Delhi v. Union of India (2).	In that case	the
provisions of	cl. (d) of s. (3) of the Drugs and Magic
Remedies (Objectionable Advertisements) Act, 1954 (21 of
1954) were
(1) [1961] 1 S.C.R. 341.
(2) [1960] 2 S.C.R. 671,
1004
struck down as having conferred uncanalised and uncontrolled
power on the executive. In that case, the whole Act	had
been challenged as having infringed the fundamental rights
of a citizen under Art. 19 (1) (a) & (g). This Court upheld
the constitutionality of the Act as a whole, in view of	the
scope and object of the Act, which was not to interfere with
the right of freedom of speech but had reference to trade
and business. This Court held that the provisions attacked
on those grounds were reasonable restrictions on the rights
of a citizen to carry on any trade or business. But	this
Court held further that the words “or any other disease or
condition which maybe specified in the rules made under this
Act” in cl. (d) of s. 3, which empowered the Central
Government to add to the list of diseases falling within the
mischief of s. 3 suffered from the	vice of excessive
delegation. This Court struck down that portion of the sub-
section	as, in its opinion, the words impugned	were vague
and Parliament	had not established any criteria nor	laid
down any standards nor prescribed any principle on which a
particular disease or condition was to be specified in	the
Schedule. It	is clear that	the last mentioned	case
illustrates the rule that the question whether or not a
particular piece of legislation suffers from the vice of
excessive delegation must be determined with reference to
the facts and circumstances in the back-ground of which	the
provisions of the statute impugned had been enacted. If, on
a review of all the facts and circumstances	and of	the
relevant provisions of the statute, the Court is in a,
position to say that the legislature had clearly indicated
the underlying principle of the legislation and laid	down
criteria and proper standards but had left the	application
of those principles and standards to individual cases in
the hands of the executive, it cannot be said that there was
excessive delegation of powers by the legislature. On	the
other hand, if a review of all those facts and circumstances
and
 1005
the provisions	of the statute, including the preamble,
leaves	the Court guessing as to the principles	and
standards, then the delegate has been entrusted not with the
mere function of applying the law to individual cases,	but
with a	substantial portion of	legislative power itself.
Applying those principles which are now well-established by
quite a number of decisions of this Court, can it be said in
the instant case that the. legislature had not indicated
clearly	the principles underlying the legislation and	the
standards to be applied ? In our opinion, the answer must be
an emphatic “No”.
It was	next contended that	the Act was intended	by
Parliament to apply to employees who were mere	wage-earners
and not to salaried servants, and that in the instant case,
the employees of the petitioners were not mere wage-earners.
It is	a little difficult to appreciate the distinction
sought to be made. Both ‘Salary’ and ‘Wages” are emoluments
paid to an employee by way of recompense for	his labour.
Neither	of the two terms is a ‘term of art’. The Act	has
not defined wages; it has only defined “basic wages” as	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
to him, but does not include……, “(s. 2(b).	(Exclusions
are not relevant for our present purposes and, therefore,
need not be read.) ‘Salary’, on the other hand,	is
remuneration paid to an employee whose period of engagement
is more or less permanent in character, for	other	than
manual	or relatively unskilled labour. The	distinction
between	skilled and unskilled labour itself is not	very
definite and it cannot be argued, nor has it been argued..
that the remuneration for skilled labour is not ‘wages’.
The Act itself has not made any distinction between ‘wages’
and ‘salary’.	Both may be paid weekly, fortnightiy or
monthly	though	remuneration for the	day’s work is	not
ordinarily
1006
termed	“salary’. Simply because wages for the month	run
into hundreds,	as they very often do now, would not	mean
that the employee is not earning wages, properly so called.
A clerk in an office may earn much less than	the monthly
wages of a skilled laborer. Ordinarily he is said to	earn
his salary. But in principle there is no difference between
the two. It is, therefore, not established that the	Act
was not intended to apply to salaried employees, if by
salary	is meant fortnightiy or monthly wages running	into
hundreds per month. It is manifest that there is no force
in this contention.
It now remains to consider the third and the last contention
raised on behalf ‘of the petitioners,, namely, that the	Act
suffers	from the vice of discrimination and, therefore,
‘infringes Art. 14 of the Constitution. It is even	more
difficult to understand this contention, because, as already
pointed	out, the Act applies to all establishments, except
those recited in s. 16, which before its amendment by Act 46
of 1960, exempted establishments belonging to Government or
to a local authority. But whatever vice there may have been
in that provision has been removed by amending the section,
which stands after the amendment as under:
“16 (1) This Act shall not apply-
(a) to any establishment registered under
the Co-operative Societies Act, 1912, or under
any other law for the time being in force in
any State relating to Co-operative
Societies employing less than fifty persons
and working without the aid of power; or
(b) to any other establishment employing
fifty or more persons or twenty or more but
less than fifty persons until the expiry of
three
1007
years in the case of the former and five years
in the case of the latter, from the date on
which the establishment is or has been set up”
Explanation.-For the removal of doubt it is
hereby declared that an establishment shall
not be deemed to be newly set up merely by
reason of a change in its location.”
Clause	(a) of	s. 16, as it	now stands, has exempted
establishments	registered under the Co-operative Societies
Act, because it is well-known that it is the settled policy
of the Government to foster co-operative societies with a
view to their development and growth in the interest of	the
community. It is not necessary to cite instances where this
Court has held that cooperative societies stand on a special
footing	which distinguishes them from other establishments
or corporations. Clause (b) has reference to establishments
which have been in existence for less than 3	years or 5
years,	as the	case may be.	That is an understandable
classification	with	a view	to save newly started
establishments	from the additional	burden	of making
contribution to provident fund in respect of its employees.
It is clear that the exemption is a short-lived one because
with the efflux of 3 or 5	years’	period, they	will
automatically come under the scheme framed under the	Act.
The operation of s. 17 has already been discussed, and it
has already been indicated that an establishment coming
under the exemptions granted or to be granted under s. 17
does not mean that the establishment bears less burden of
its share of contribution to the fund. It has not	been
contended before us that the petitioners’ establishment does
not come within the general rule laid down in s. 1 (3) of
the Act or within the scope of the scheme framed under s. 5.
It is	equally clear that all hotels and restaurants	come
within’ the scope of the notification impugned in this case.
Hence, there is absolutely no reason for complaint that the
1008
petitioners’ establishment of that class has been chosen for
hostile discrimination.
As all the contentions raised on behalf of the	petitioners
fail, the petition is dismissed with costs.
Petition dismissed.
1