PETITIONER:
FOOD CORPORATION OF INDIA
	Vs.
RESPONDENT:
PROVIDENT FUND COMMISSIONER AND ANR.
DATE OF JUDGMENT26/10/1989
BENCH:
SHETTY, K.J. (J)
BENCH:
SHETTY, K.J. (J)
THOMMEN, T.K. (J)
CITATION:
 1989 SCR  Supl. (1) 755  1990 SCC  (1)	 68
 JT 1989 (4)   380	  1989 SCALE  (2)1029
ACT:
    Employees' Provident Funds and Miscellaneous  Provisions
Act,  1952: Section 7A--Determination of amounts payable  by
employer as contribution--Statutory authority--Whether	duty
bound  to  summon evidence when requested by  party,  before
coming to proper conclusion.
HEADNOTE:
    Respondent No. 1--the Provident Fund Commissioner called
upon  the  appellant--Food Corporation of India	 to  deposit
contribution  payable by it under the  Employees'  Provident
Fund  and Miscellaneous Provisions Act, 1952 and the  scheme
thereunder,  in respect of workers employed by the  contrac-
tors  appointed	 by the appellant for handling	storing	 and
transporting food grains and other articles in its depots in
Rajasthan.  On appellant's non-compliance, Respondent No.  1
made  an order under Section 7A of the Act  determining	 the
amount	payable	 by  the appellant.  Against  the  aforesaid
order,	the  appellant filed writ petition before  the	High
Court,	which dismissed the same. Hence the appeal, by	spe-
cial leave, by the appellant--Corporation.
    It was contended that the appellant was denied a reason-
able  opportunity to produce actual proof of  identification
of  workers  in	 respect of whom  contribution	was  payable
inasmuch as Respondent No. 1 neither gave notice to contrac-
tors, who were in possession of the relevant lists of  work-
ers,  nor made them parties to the proceedings, despite	 its
repeated requests.
Allowing the appeal,
    HELD:  The	Commissioner, while  conducting	 an  inquiry
under  Section 7A of the Employees, Provident Fund and	Mis-
cellaneous  Provisions Act, 1952 has the same powers as	 are
vested	in  a court under the Code of  Civil  Procedure	 for
trying	a  suit.  Thus, the Commissioner  is  authorised  to
enforce attendance in person and also to examine any  person
on  oath. He has the power requiring the discovery and	pro-
duction	 of documents. This power was given to	the  Commis-
sioner to decide not abstract questions of law, but only  to
determine actual concrete differences in payment of  contri-
bution and other dues by identifying the
756
workmen.The  Commissioner should exercise all his powers  to
collect all evidence and collate all material before  coming
to proper conclusion. That is the legal duty of the  Commis-
sioner.	 It  would be failure to exercise  the	jurisdiction
particularly  when a party to the proceedings  requests	 for
summoning  evidence from a particular person.  [757H;  758A;
F-H]
    In the instant case, the appellant--Corporation had some
problems  in collating the lists of all workers	 engaged  in
depots	scattered  at  different places.  It  requested	 the
respondent--Commissioner  to summon the contractors to	pro-
duce the respective lists of workers engaged by them. Howev-
er, the appellant--Commissioner did not summon the  contrac-
tors,  nor  the	 lists maintained by them.  The	 matter	 is,
therefore, remitted to the Commissioner for fresh  disposal.
[757F; 759A]
JUDGMENT:
 CIVIL APPELLATE JURISDICTION: Civil Appeal No. 4552 of
1989.
 From the Judgment and Order dated 23.12. 1988 of	the
Rajasthan High Court in C.W.P. No. 13 of 1987.
G.L. Sanghi and Y.P. Rao for the Appellant.
C.S. Vaidyanathan,	S.R. Setia and K.V. Mohan for	the
Respondents.
The Judgment of the Court was delivered by
K. JAGANNATHA SHETTY, J. Special leave granted.
Having heard counsel on both sides and having perused
the material on record, we are of opinion that	the matter
requires reconsideration by the Provident Fund Commissioner.
The	Food Corporation of India has	depots	located at
various places in Rajasthan for handling storing and trans-
porting	food grains and other articles. It has appointed
contractors for execution of such works and the	contractors
in turn engaged some workers. In respect of such workers,
the Provident Fund Commissioner called upon the	Corporation
to deposit contribution payable under the Employees, Provi-
dent Fund Act and the scheme framed thereunder. When there
was non-compliance, the Commissioner made an	order under
section 7A of the said Act determining amount payable by the
Corporation. Being aggrieved by that	determination,	the
Corporation moved the
757
High Court for relief under Art. 226 of the Constitution.
The High Court has dismissed the petition. Hence the Corpo-
ration has appealed to this Court.
 The	grievance complained of by the Corporation is	that
it was denied of reasonable opportunity to produce material
in proof of identification of the workers in respect of whom
the contribution was payable. It is urged that the contrac-
tors are in possession of the relevant lists and the Commis-
sioner	has not even given notice to contractors nor	made
them parties to the proceedings in spite of repeated	re-
quests	made by the Corporation. Counsel for the Union of
Workmen, however, contended that under the provisions of the
Contract Labour (Regulation and Abolition) Act, 1970	the
Corporation being the principal employer has	to maintain
list of workers; that it has failed to produce such	list
and, therefore, it cannot throw the burden on the contrac-
tors to prove the case.
 We	have carefully perused the Commissioner’s order	and
also the order of the High Court. The total amount ordered
to be payable comes to about Rs.22,48,000 in respect of	the
employees of depots namely: Udaipur, Jaipur, Ajmer, Badmer
and Sawai Madhopur. The Commissioner has also directed	the
Divisional Officer, Jaipur to deposit the Provident	Fund
Contribution i.e. Rs. 18,72,194 to the Fund being maintained
by the trustees of the establishment. It is indeed a large
amount	for the determination of which the Commissioner	has
only depended	upon the lists furnished by the workers,
Union. It is no doubt true that the employer and contractors
are both liable to maintain registers in respect of	the
workers	employed. But the Corporation seems to have	some
problems in collating the lists of all workers	engaged in
depots	scattered at different places. It has requested	the
Commissioner to summon the contractors to produce the	re-
spective lists of workers engaged by them. The	Commissioner
did not summon the Contractors nor the lists maintained by
them. He has	stated that the Corporation has failed to
produce the evidence.
 The	question, in our opinion, is not whether one	has
failed	to produce evidence. The question is	whether	the
Commissioner who is the statutory authority has exercised
powers vested in him to collect the relevant evidence before
determining the amount payable under the said Act.
It	is of importance to remember that the	Commissioner
while conducting an inquiry under section (7A) has the	same
powers as are
758
vested	in a Court under the Code of Civil Procedure	for
trying a suit. The section reads as follows:
“S. 7(A) Determination of Moneys due from
Employer–
(1) The Central Provident Fund Commissioner,
any Deputy Provident Commissioner or any
Regional Provident Fund Commissioner may, by
order determine the amount due from any em-
ployer under any provision of this Act (the
scheme or the Family Pension Scheme or the
Insurance Scheme as the case may be) and for
this purpose may conduct such inquiry as he
may deem necessary.
(2) The Officer conducting the inquiry under
sub-section (1) shall, for the purposes of
such inquiry, have the same powers as are
vested in a Court under the Code of Civil
Procedure, 1908, for trying a suit in respect
of the following matters, namely:
(a) enforcing the attendance of any person or
examining him on oath;
(b) requiring the discovery and production of
documents;
(c) receiving evidence on affidavit;
(d) issuing commissions for the examination of
witnesses.
and any such inquiry shall be deemed to be a judicial	pro-
ceeding within the meaning of Sections 193 and 228, and	for
the purpose of Section 196 of the Indian Penal Code.”
 It	will be seen from the above provisions that	the
Commissioner is authorised to ‘enforce attendance in person
and also to examine any person on oath. He has the power
requiring the discovery and production of documents.	This
power was given to the Commissioner to decide not abstract
questions of law, but only to	determine actual concrete
differences in	payment of contribution and other dues by
identifying the workmen. The Commissioner should exercise
all his powers to collect all evidence and	collate	all
material before coming to proper conclusion. That is	the
legal duty of	the Commissioner. It would be	failure to
exercise the jurisdiction particularly when a party to	the
proceedings requests for summoning evidence from a particu-
lar person.
759
 We, therefore, allow the appeal and reverse the order of
the Commissioner and that of the High	Court.	The matter
stands remitted to the Commissioner to dispose it of afresh
and in accordance with law and in the light of the observa-
tion made.
 The	parties shall appear before the Commissioner to
receive further orders on December 12, 1989. The Commission-
er, shall dispose of the matter within three months thereaf-
ter.
N  .P.V.					      Appeal
allowed.
760