Allahabad High Court High Court

Bal Krishna Sahu vs Regional Transport Authority, … on 6 August, 1999

Allahabad High Court
Bal Krishna Sahu vs Regional Transport Authority, … on 6 August, 1999
Equivalent citations: 1999 (3) AWC 2636
Bench: B K Roy, L Bihari


JUDGMENT

Binod Kumar Roy and Lakshmi Bihari, JJ.

1. Following two questions crop up for our consideration (i) whether the writ petitioner, who is party to a writ proceeding instituted by respondent No. 3 before the Lucknow Bench of the Court in which a stay order has been passed adverse to him, can claim any relief from the Principal Bench of the Court at Allahabad through this writ petition? and (ii) whether the stay order passed by the Lucknow Bench is without jurisdiction, null and void and nullity on the ground that it lacked territorial jurisdiction to entertain the writ petition of respondent No. 3.

2. Firstly, very briefly the facts
giving rise to this writ petition, filed
on 16.4.1991. Vide the Resolution
dated 4.12.1985 of the Regional
Transport Authority, Jhansi, which
considered the applications filed for
grant of 4 permanent stage carriage
permits for the route Lalitpur-Jhakora
via Rajghat for which the petitioner as
well as respondent No. 3 and others
were applicants, one of the three
permits was granted to respondent
No. 3 and one was reserved for
Schedule Caste and Schedule Tribe
applicant. Against the
aforementioned Resolution, the
petitioner went up in Appeal No. 61 of
1986 before the State Transport
Appellate Tribunal. U. P. Lucknow,
which has not been impleaded as a
party-respondent. By order dated
10.12.1990 (as contained In
Annexure-2), the petitioner’s appeal
was allowed by granting permit to
him though subject to certain
conditions. Respondent No. 3 filed
Writ Petition No. 13149 of 1990 for
quashing the order dated 10.12.1990
of the State Transport Appellate
Tribunal before the Lucknow Bench of
this Court impleading the petitioner
herein as respondent No. 7. He also
filed Civil Misc. Application No.
22880 (W) of 1990 for grant of interim
relief. The matter came up for
consideration before the Lucknow
Bench of the Court on 20.12.1990. A
learned single Judge of the Lucknow
Bench issued notices to the
respondents of the said writ petition

and directed stay of the operation of the order dated 10.12.1990 passed by the Tribunal In the meanwhile. Pursuant to the aforementioned order, the Secretary of the Regional Transport Authority. Jhansl (respondent No. 2) sent letter R.T.A./ P.S.T.V. 900/90 dated 26.12.1990 to the petitioner stating that since this Court had stayed the operation of the order of the State Transport Appellate Tribunal, hence you are directed to deposit in his office the permit granted to you and stop the operation of vehicle No. UTV-1469 on the strength of the said permit. The petitioner has come up with a prayer to quash the aforementioned letter appending its copy as Annexure-11 stating, inter alia that on the basis of the order dated 10.12.1990 of the Tribunal, a permit was issued to him on 19.12.1990 and on 20.12.1990 he had commenced operating his vehicle on the strength of that permit and. accordingly, the order passed by the Lucknow Bench was not applicable, a certified copy of which was served on respondent No. 2 on 21.12.1990 ; and that the order of this Court was not an order of injunction but merely an order staying the operation of the order of the Appellate Tribunal which having been given effect to, nothing remained to be stayed by the Transport Authority, who could only perform a ministerial act. The petitioner also filed an application for staying the operation of the direction contained in the impugned letter. The writ petition as well as the application for grant of interim relief both were placed before a Division Bench on 18.4.1991. The writ petition was admitted and notices were Issued in regard to the writ petition as well as miscellaneous application stating that ’till further orders operation of the communication dated 26.12.1990 of the Secretary, Regional Transport Authority. Jhansi. in so far as it pertains to the petitioner, shall remain stayed’. Respondent No. 3 filed a petitioner for vacating the interim order dated 18.4.1991 along with a counter-affidavit stating, inter alia, that the petitioner had already filed his counter-affidavit in his Writ Petition No. 13149 of 1990 but the

stay order passed therein has not been vacated till date and the Instant writ petition has been filed. In effect, to get the order dated 20.12.1990 passed therein to be set aside/ vacated making Identical allegations already made by him in Writ Petition No. 13149 of 1990 and thus the instant writ petition is neither entertainable nor can any order passed in it ; and that the interim order dated 18.4.1991 passed in the Instant writ petition be vacated.

3. Having heard Sri A. D. Saunders. learned counsel for the petitioner, Sri Devendra Pratap. learned counsel for respondent No. 3 and Sri P. K. Bisaria. learned standing counsel for respondent Nos. 1 and 2, we have no hesitation in answering both questions in negative. The Lucknow Bench as well as the Principal Bench both exercise one and the same constitutional jurisdiction under Article 226 and thus the Principal Bench of this Court cannot issue a direction contrary to what has already been issued earlier through Us Lucknow Bench to which the petitioner is a party and is thus binding on him unless it is set aside and/or rescinded and he cannot challenge it collaterally through this writ petition as what cannot be done directly, cannot be done even indirectly.

4. We also do not find any substance in the argument of Sri Saunders that the order of stay passed by the Lucknow Bench is nullity/void ab initio in view of the fact that it did not lack territorial jurisdiction to pass order in relation to orders passed by the State Transport Appellate Tribunal, Lucknow, which is under challenge by respondent No. 3 before the Lucknow Bench of the Court. The law declared by the Supreme Court in Nasiruddin v. State Transport Appellate Tribunal, AIR 1976 SC 311, is crystal clear in this regard which was reiterated in V. P. Rashtriya Chini Mill Adhikari Parishad v. State of U. P.. AIR 1995 SC 2148. From the ratio laid down therein, there is no doubt that the Lucknow Bench of the Court has territorial jurisdiction.

5. For the reasons
aforementioned, this writ petition is
dismissed.

6. Before parting, it is clarified that this judgment and order shall not stand in the way of the petitioner in contesting on merits the Writ Petition filed by respondent No. 3 before the Lucknow Bench in which interim orders was passed.

7. Let the office serve a copy of this order within one week on Sri Bisaria. learned standing counsel, for its intimation to the authority concerned.