1989 INSC 0195 Jackson Co-Operative Credit Society Limited Vs Co-Operative Banks and Societies Employees' Federation and Others Civil Appeal No. 4042 of 1987 (M. M. Dutt, Dr. T. K. Thammen JJ) 31.03.1989 JUDGMENT THOMMEN, J. ­ 1. This civil appeal by special leave is directed against judgment dated December 17, 1987 of the High Court of Bombay in Writ Petition No. 1048 of 1982 instituted by the appellant, which is a Co- operative Credit Society. Respondent 1 is a Federation representing the employees of the appellant amongst others. 2. Setting aside the award of the Industrial Tribunal, the High Court held that the appellant was liable to pay its employees bonus at the rate of 20 per cent. of its total annual earnings for the years 1975-76, 1976-77 and 1977-78. 3. The principal contention urged at the Bar against the impugned judgments is that the High Court went wrong in directing the appellant to pay bonus without regard to various amounts invested by it as permitted under the relevant provisions of the Maharashtra Co-operative Societies Act, 1960 (the "Co-operative Societies Act") and other amounts carried forward to its reserve fund. The appellant's counsel contends that the High Court did not correctly read the provisions of Section 6(d) of the Payment of Bonus Act, 1965 (the "Bonus Act") and item (4) of the Third Schedule to the said Act. Counsel further contends that the High Court was not justified in placing reliance on the explanation to the Third Schedule to the Bonus Act as it has no relevance to co-operative societies. The Explanation, he says, is relevant only to items 1, 2 and 3 of the Third Schedule to the Bonus Act. 4. We shall now read the relevant provisions. Section 6 of the Bonus Act refers to various sums which are deductible from gross profits. It reads : 6. Sums deductible from gross profits. - The following sums shall be deducted from the gross profits as prior charges, namely : #* * * *## (d) such further sums as are specified in respect of the employer in the Third Schedule. The employer in question being a co-operative society, it is item 4 of the Third Schedule to the Bonus Act that is applicable. That reads : #---------------------------------------------------------------Item Category of Further some to-No employer be deducted---------------------------------------------------------------(1) (2) (3)---------------------------------------------------------------4. Co-operative Society (i) 8.5 per cent. of the capital invested by such society in its establish- ment as evidenced from its books of accounts at the commencement of the accounting year; (ii) such sums as has been carried forward in respect of the account- ing year to a reserve fund under any law re- lating to co-operative societies for the time being in force.## 5. In column (3) of item 4, two types of amounts are deductible from the gross profits as prior charges. Firstly, 8.5 per cent. of the capital invested by a co-operative society in its establishment is deductible. Secondly, amounts carried forward to a reserve fund in compliance with any provisions of law relating to co-operative societies are also deductible. The expression 'capital' is not defined under the Bonus Act. It must, therefore, be understood in the sense in which that expression is generally understood. That means all amounts which are classified as capital in contrast to revenue must qualify for deduction subject to the limit of 8.5 per cent, provided such capital is invested by the society in its establishment as evidenced by its books of accounts at the commencement of the accounting year. Any such capital up to 8.5 per cent. is thus deductible. Furthermore, all sums which have been carried forward in respect of the relevant accounting year to a reserve fund as required under any law applicable to co-operative societies for the time being in force are also deductible from gross profits. This means that reserve fund created in terms of Section 66 of the Co- operative Societies Act is deductible under item 4 of the Third Schedule to the Bonus Act. Section 66 reads : 66(1) Every society which does, or can, derive a profit from its transactions shall maintain a reserve fund. (2) Every society shall carry at least one-fourth of the net profits each year to the reserve fund; and such reserve fund may subject to the rules made in this behalf, if any, be used in the business of the society or may, subject to the provisions of Section 70, be invested, as the State Government may be general or special order direct, or may, with the previous sanction of the State Government, be used in part for some public purpose likely to promote the objects of this Act, or for some such purpose of the State, or of local interest : Provided that, the Registrar may, having regard to the financial position of any society or class of societies, fix the contribution to be made to the reserve fund under this sub-section at a lower rate, but not lower than one-tenth of the net profits of the society or societies concerned. 6. Accordingly, all such amounts held by the society as reserve fund in terms of Section 66 of the Co-operative Societies Act must qualify for deduction. The minimum reserve fund that is required to be maintained by Section 66 of the Co-operative Societies Act is one-fourth of the net profits of each year. If larger amounts are carried forward to the reserve fund in terms of Section 66, all such amounts will come within the ambit of item 4 of the Third Schedule to the Bonus Act and qualify for deduction. Accordingly, we hold that 8.5 per cent. of the capital invested by the society in its establishment, as disclosed by its books of accounts, together with amounts carried forward to a reserve fund in compliance with Section 66 and other provisions of the Co-operative Societies Act read with the rules made thereunder (see Rule 54 of the Maharashtra Co-operative Societies Rules, 1961) will be deductible in terms of Section 6 of the Bonus Act. 7. We must, however, point out that the High Court was not justified in placing any reliance on the Explanation to the Third Schedule to the Bonus Act for that has, as rightly pointed out by the appellant's counsel, no relevance to a co-operative society. 8. In this connection, we place on record that counsel on both sides agree that reference to 20 per cent. in paragraph 11 of the judgment was wrong in respect of the year 1975-76. They agree that for that year, the correct figure is 18.78 per cent. Accordingly, we hold that reference to 20 per cent. in paragraph 11 of the impugned judgment must be read as 18.78 per cent. for the year 1975-76 and 20 per cent. for the succeeding two years. 9. Subject to what we have stated above, we hold that the High Court was right in directing the appellant society to pay bonus to its employees. The society is liable to pay bonus at the rate of 20 per cent. for the years 1976-77 and 1977-78 and 18.78 per cent. for the year 1975-76. 10. In the circumstances, the appeal must fail and is accordingly dismissed. The parties shall bear their respective costs.