Supreme Court of India

M/S Sharma Transports vs State Of Maharashtra & Ors on 2 August, 2011

Supreme Court of India
M/S Sharma Transports vs State Of Maharashtra & Ors on 2 August, 2011
Author: …J.
Bench: G.S. Singhvi, H.L. Dattu
                                                                 REPORTABLE




                IN THE SUPREME COURT OF INDIA

          CIVIL APPELLATE/ORIGINAL JURISDICTION


                  CIVIL APPEAL NO. 1507 OF 2007





M/s Sharma Transports                               .............. Appellant




                                    Versus




The State of Maharashtra & Ors.                 ..............Respondents




                                    WITH




                  CIVIL APPEAL NO. 1508 OF 2007





M/s Sangita Travel Agency & Ors.                   ..............Appellants




                                    Versus




The State of Maharashtra & Ors.                        ........Respondents





                                                                     1


                                    WITH




                  CIVIL APPEAL NO. 1492 OF 2007



M/s N.T. Zameer Ahamed Khan Associates, Bangalore ........... Appellant




                                    Versus




The State of Maharashtra & Ors.                 ..............Respondents




                                    WITH




                  CIVIL APPEAL NO. 1509 OF 2007



K. Srinivas                                         .............. Appellant




                                    Versus




The State of Maharashtra & Ors.                 ..............Respondents




                                    WITH




                  CIVIL APPEAL NO. 1493 OF 2007



Southern Carriers, Bangalore                        .............. Appellant




                                    Versus




The State of Maharashtra & Ors.                 ..............Respondents





                                                                  2


                                    WITH




                     CIVIL APPEAL NO. 1494 OF 2007





M/s. N.T. Zameer Ahamed Khan Associates,

Bangalore & Anr.                                     .............. Appellants


                                    Versus




The State of Maharashtra & Ors.                       ..............Respondents




                                    WITH




                WRIT PETITION (C) NO. 100 OF 2007



Ishwar Lal Sharma                                   .............. Petitioner




                                    Versus




State of Maharashtra & Ors.                           ..............Respondents




                                    WITH




                WRIT PETITION (C) NO. 668 OF 2007



VRL Logistics Limited                                   .............. Petitioner




                                    Versus




State of Maharashtra & Ors.                           ..............Respondents





                                                                          3


                                          WITH




                   WRIT PETITION (C) NO. 566 OF 2009



Anand, Managing Director

VRL Logistics Ltd.                                                   .............. Petitioner


                                          Versus




State of Karnataka & Ors.                                         ..............Respondents




                                     J U D G M E N T

H.L. Dattu, J.

1. These appeals and writ petitions are directed against the order

of the High Court of Judicature at Bombay in Writ Petition No.3 of

1996 dated 21.07.2006, whereby the High Court has held that

transporters (writ petitioners before the High Court) could only

provide luggage space at the rear or the sides of a tourist vehicle as

mandated by Rule 128(9) of the Central Motor Vehicles Rules, 1989

[hereinafter referred to as “the Rules”], and no luggage could be

carried on the roof of the vehicle. The prayer in the writ petitions is

to direct the respondents therein not to check, levy and collect the

compounding fee from the vehicles of the petitioners.

4

2. The transport operators [hereinafter referred to as the

“transporters”] are in appeal by special leave before us, claiming that

they have the right to carry luggage of the passengers on the roof of

their vehicles. In all, there are six appeals and three writ petitions

before us, but for the sake of convenience, we will refer to the factual

scenario in C.A. No. 1507 of 2007, as the same dicta will also be

applicable to the rest of the matters.

3. The transporters operate tourist vehicles between the States of

Karnataka and Maharashtra and have been granted tourist permits by

the State Transport Authority of Karnataka under Section 88 of the

Motor Vehicles Act, 1988 [hereinafter referred to as “the Act”]. The

respondents, by their communication/circular dated 15.12.1995 had

issued instructions to all the subordinate authorities under the Act to

ensure that there was no luggage carried on the roof of the vehicles,

as the same was not permissible under law. Due to this instruction,

the checking authorities had started imposing and collecting fines to

the tune of `1500/- for each entry and exit from the transporters for

carrying goods on the roof of vehicles with tourist permits.

5

4. Aggrieved by this imposition and collection of fine, the

transporters preferred a writ petition before the Bombay High Court

inter-alia seeking the following relief/(s):

“i) Writ of Mandamus or any other appropriate

Writ, Order or Direction and prohibit the 3rd and

4th Respondents and their sub-ordinate checking

officers from checking, levying and collecting the

compounding fee from the vehicles of the

Petitioners on the alleged offence of carriage of

goods on the top of the vehicle.

ii) A Writ in the nature of Certiorari or any other

appropriate Writ, Order, Direction and quash

memo receipts issued to several vehicles of the

Petitioners vide Annexure `C’ produced in the

Writ Petition.

iii) A Writ in the nature of Declaration or any

other appropriate Writ, Order or Direction and

direct the Respondent not to levy and collect

illegal compounding fee for carriage of goods on

the top of the Petitioners vehicles as per the limits

prescribed.

iv) Direct the 3rd and 4th Respondents to refund the

compound fee already collected from the

Petitioners.”

5. The Division Bench of the Bombay High Court dismissed the

writ petition holding that by virtue of Rule 128 (9) of the Rules,

luggage of the passengers could be stored only in the rear and side of

the vehicle and not on the roof of the vehicle. The High Court held:

6

“15… The specifications are aimed at securing

safety and security of the passengers so also the

luggage and thus the same needs to be

meticulously adhered to. It has been stated in the

affidavit in reply that on account of the loading of

the luggage on the roof of the vehicle in huge

quantities or weights, unevenly kept, is likely to

result in exposing the vehicle to accidents and as

such the respondents insistence in not permitting

keeping of the luggage on the roof of the vehicles

is justified.

16. Having regard to the language used in sub

rule 9(i) which mandates that the luggage holds

shall be provided at the rear or at the sides or

both, what is intended is exclusion of the making

of a provision for luggage holds at any other

place. Sub rule 9(i) is indicative of the

mandatory nature of the provisions as the

phraseology used is “that the luggage holds

shall be provided at the rear or at the sides or

both of the tourist vehicle…”. `Shall’ is

ordinarily used to indicate the provisions to be

mandatory. It is also settled position of law that

if a provisions (sic.) requires a thing to be done

in a particular manner, it has to be so done, or

not at all. When the provision indicate place or

places where luggage holds are to be provided,

by necessary implication, other places for

luggage holds stand excluded. In this view of the

matter we proceed to accept the interpretation

of Rule 128(9) as contended by the learned

counsel for respondents. We are not accepting

the submission of the petitioner that in the

absence of a specific restriction in regard to

having luggage holds/carrier on the roof of the

vehicle the petitioners cannot be prevented from

carrying the goods/luggage on the roof of the

vehicle. On the contrary we are of the clear view

that luggage has to be stored at the places

7

specifically permitted by sub rule 9(i) viz., at the

rear or at sides or both, but not the roof of the

vehicle.”

6. The transporters are represented by Shri. Rakesh Dwivedi,

learned senior counsel, and Ms. Madhavi Divan, learned counsel

appears for the respondent-State.

7. The learned senior counsel, Shri. Rakesh Dwivedi, submits

that in Rule 128 (9), there is no express bar on carriage of luggage on

the roof of the vehicles. He states that the Rule requires that the

transporters should provide space for the luggage of the passengers at

the rear and the sides of the vehicle, but does not prohibit carrying

the luggage on the roof of the vehicle. On the contrary, the learned

senior counsel states that Rule 93, which regulates the overall

dimensions of motor vehicles, by virtue of Rule 128 (1), gets

incorporated into Rule 128. Shri. Dwivedi pointed out to the

Explanations to sub-Rule (3) and sub-Rule (3A), where it is

expressly stated that any ladder provided for uploading luggage on

the roof of a vehicle shall be excluded while calculating the “overall

length” of the vehicle. He also refers to sub rule (4), (6A) and (8) of

Rule 93. In view of this, the learned senior counsel would contend

8

that in the absence of an express bar of carrying luggage on the roof

of the vehicle, a vehicle could carry luggage on the roof of a vehicle.

Shri. Dwivedi further draws our attention to Rule 125C and the

Automotive Industry Standards Code of Practice for Bus Body

Design and Approval (“AIS specification” for short) to contend that

there is no express prohibition from carrying luggage on the roof of

the vehicle.

8. Summing up the arguments, Shri Dwivedi would urge before

us that on a conjoint reading of the Rules, it is clear that there was no

prohibition for the transporters to carry luggage of the passengers on

the roof of tourist vehicles. It is also argued that such restriction of

carrying the luggage on the roof of a vehicle unreasonably restricts

the right of the transporters to carry on trade or business which

would be violative of Article 19(1)(g) of the Constitution. In aid of

his submissions, Shri Dwivedi, learned senior counsel, draws our

attention to a view taken by the Karnataka High Court.

9. Per contra, Ms. Madhavi Divan, learned counsel for the

respondent, states that Rule 128 (9) requires that sufficient space be

provided at the rear and/or the sides of the vehicle. Ms. Divan lays

9

emphasis on the phrase “sufficient space and size” and contends that

the transporter is required compulsorily to provide adequate space for

the luggage of the passengers of a tourist vehicle. She states that

there is a limit on how much luggage a passenger can carry and such

luggage must be stored only in the luggage compartment provided

for in accordance with Rule 128 (9). The learned counsel further

submits that the incorporation of Rule 93 into Rule 128 is only for

the purpose of complying with the dimensions of the vehicle laid

down in that Rule and the reference to the ladder for loading luggage

on the roof is only for the purpose of excluding the length of the

ladder, while calculating the overall dimensions of the vehicle, and

does not, in any way, imply that a tourist vehicle may carry luggage

on the roof of the vehicle. She further states that Rule 128(9) is a

special provision for tourist vehicles only and they would override

any general provision like Rule 93, and that loading any luggage on

the roof of a vehicle is detrimental to the balance of the vehicle and

thereby the safety of the passengers inside the vehicle. Ms. Divan

also states that the transporters are duty bound by Rule 128(9) to

ensure that there is sufficient space to house the luggage of the

passengers and any plea of placing the extra luggage on the roof of

10

the vehicle due to insufficiency of space in the compartment at the

rear and/or sides of the vehicle, would itself be a violation of the

Rule. By placing reliance on case laws, the learned counsel states

that if something is provided for in a particular manner, then it must

be done in that manner, or not at all. She further states that there is a

clear distinction between luggage and goods as defined by Section

2(13) of the Act, and that the real intention of the transporters by this

appeal is to carry goods on the roof of the tourist vehicles, as is clear

from their prayer in the writ petition before the High Court.

Both the learned counsel have cited some case laws before us, which

we will deal with, as and when required.

10. The issue involved is whether a transporter can provide

luggage carriers on the roof of his vehicle.

11. The transporters are the permit holders of the tourist vehicles.

The vehicles are registered as tourist vehicles and endorsement is

recorded on the Registration Certificate that tourist vehicle complies

with all the requirements of Rule 128 of the Rules. Section 2 of the

Act defines the meaning of the expression `contract carriage’.

Section 2(43) defines the meaning of the expression `tourist vehicle’

11

to mean a contract carriage, constructed or adapted and equipped and

maintained in accordance with such specifications as may be

prescribed in this behalf. Section 110 of the Act authorizes the

Central Government to make rules regulating the construction,

equipment and maintenance of motor vehicles and trailers with

respect to matters enumerated in Clause (a) to (p) of the Section. In

exercise of the power so conferred, the Central Government has

framed special provisions with respect to tourist vehicles other than

motor cabs, etc. Apart from others, it provides for specification for

dimension and luggage holds for a tourist vehicle. Rule 128(1), by

way of incorporation, provides that the dimension of a tourist vehicle

shall conform to the dimensions specified in Rule 93 of the Rules.

Rule 128(9) provides that the luggage holds shall be provided at the

rear or at the sides or both, of the tourist vehicle. The relevant portion

of Rule 93 of the Rules is as under:

“Overall dimension

93. Overall dimension of motor vehicles.–(1) The

overall width of a motor vehicle, measured at right

angles to the axis of the motor vehicle between

perpendicular planes enclosing the extreme points,

134 shall not exceed 2.6 metres.

Explanation.–For purposes of this rule, a rear-

view mirror, or guard rail or a direction indicator

12

rub-rail (rubber beading) having maximum

thickness of 20 mm on each side of the body shall

not be taken into consideration in measuring the

overall width of a motor vehicle.

……

(3) In the case of an articulated vehicle or a

tractor-trailer combination specially constructed

and used for the conveyance of individual load of

exceptional length,–

(i) if all the wheels of the vehicle are fitted with

pneumatic tyres, or

(ii) if all the wheels of the vehicle are not fitted

with pneumatic tyres, so long as the vehicle is not

driven at a speed exceeding twenty-five kilometers

per hour, the overall length shall not exceed 18

metres.

Explanation.–For the purposes of this rule

“overall length” means the length of the vehicle

measured between parallel planes passing through

the extreme projection points of the vehicle

exclusive of–

(i) a starting handle;

(ii) any hood when down;

(iii) any fire-escape fixed to a vehicle;

(iv) any post office letter-box, the length of which

measured parallel to the axis of

the vehicle, does not exceed 30 centimeters;

(v) any ladder used for loading or unloading from

the roof of the vehicle or any

tail or indicator lamp or number plate fixed to a

vehicle;

(vi) any spare wheel or spare wheel bracket or

bumper fitted to a vehicle;

13

(vii) any towing hook or other fitment which does

not project beyond any fitment covered by clauses

(iii) to (vi).

(3-A)The overall length of the construction

equipment vehicle, in travel shall not exceed 12.75

metres:

Provided that in the case of construction

equipment vehicle with more than two axles, the

length shall not exceed 18 metres.

Explanation.–For the purposes of this sub-rule

“overall length” means the length of the vehicle

measured between parallel planes through the

extreme projection points of the vehicle, exclusive

of–

(i) any fire-escape fixed to a vehicle;

(ii) any ladder used by the operator to board or

alight the vehicle;

(iii) any tail or indicator lamp or number plate

fixed to a vehicle;

(iv) any sphere wheel or sphere wheel bracket or

bumper fitted to a vehicle;

(v) any towing hook or other fitments;

(vi) any operational attachment on front, rear or

carrier chassis of construction equipment vehicle

in travel mode.

……”

Rule 128(9) of the Rules is as under:

“…

(9) Luggage.–(i) Luggage holds shall be provided

at the rear or at the sides, or both, of the tourist

vehicle with sufficient space and size, and shall be

rattleproof, dustproof and waterproof with safety

arrangements;

14

(ii) The light luggage racks, on strong brackets

shall be provided inside the passenger

compartment running along the sides of the tourist

vehicle. Except where nylon netting is used, the

under side of the rack shall have padded

upholstery to protect the passengers from an

accidental hit. The general design and fitment of

the rack shall be so designed as to avoid sharp

corners and edges.”

12. Chapter V of the Act relates to control of transport vehicles.

Section 66 prescribes the necessity of a permit, without which, the

vehicle cannot be used in any public place. Section 84 deals with

general conditions attaching to all permits. These conditions are

deemed to be incorporated in every permit. One of the general

conditions is that the vehicle is, at all times, to be so maintained as to

comply with the requirements of the Act and the Rules made

thereunder. The authorities are empowered to cancel or suspend the

permit on the breach of any of the general conditions specified in

Section 84 or any other condition which is contained in the permit.

Section 86 of the Act lays down the power of cancellation and

suspension of permit and Section 200 of the Act confers power on

the State Government that it may, by notification in the official

15

gazette, specify the various compounding fees for the breach of the

permit conditions.

13. Rule 128 (9) is a special provision meant for laying down

specifications for a tourist vehicle. The sub-Rule specifically

provides that in a tourist vehicle, the permit holder should only

provide luggage holds at the rear or at the sides or both, of the tourist

vehicle with sufficient space and size. When the Rules specifically

make a provision in regard to the place where luggage holds shall be

provided by necessary implication, it goes to exclude all the other

places of the tourist vehicle for being used as luggage holds. In our

view, since the language of the Rule is clear and unambiguous, no

other construction need be resorted to understand the plain language

of the sub-Rule (a) of Rule 128 of the Rules. Rule 128 is a special

provision for tourist vehicles which excludes General Rule 93 to the

extent of conflict between the former and the later.

14. On a close examination of the argument on the incorporation

of Rule 93 into Rule 128, we find that it is not the whole Rule 93 that

is incorporated into Rule 128. On a plain reading of Rule 93 (3) and

(3A), on which the transporters have heavily relied upon, it is clear

16

that these Sub-Rules are not applicable to tourist vehicles, as sub-

Rule (3) is applicable only to “an articulated vehicle or a tractor-

trailer combination specially constructed and used for the

conveyance of individual load of exceptional length” and sub-Rule

(3A) is applicable to “construction equipment vehicle”. Only sub-

Rule (1) of Rule 93, which is in reference to “a motor vehicle”, will

be incorporated and read into Rule 128 by virtue of sub-Rule (1) of

Rule 128. In other words, the effect of Rule 128(1) with regard to

the conformation to the dimensions specified in Rule 93 are

applicable to tourist vehicles and no other sub-Rule. Therefore, we

are not inclined to agree with Shri Dwivedi that Rule 93 must be

fully incorporated into Rule 128, thereby implying that the

transporters may load goods on the roof of a tourist vehicle due to the

reference to a ladder to upload luggage found in sub-Rules (3) and

(3A). Both these sub rules specifically refer to vehicles that are for

the purpose of carrying heavy loads and not for carrying tourists.

15. The cardinal rule of interpretation is to allow the general

words to take their natural wide meaning unless the language of the

Statute gives a different indication of such meaning and is likely to

lead to absurd result, in which case their meaning can be restricted by

17

the application of this rule and they may be required to fall in line

with the specific things designated by the preceding words. When

the language used in the statute is clear and unambiguous, it is the

duty of the court to give effect to it.

16. In Grasim Industries Ltd. v. Collector of Customs, Bombay,

(2002) 4 SCC 297, this Court took the view:

“10. No words or expressions used in any statute

can be said to be redundant or superfluous. In

matters of interpretation one should not

concentrate too much on one word and pay too

little attention to other words. No provision in the

statute and no word in any section can be

construed in isolation. Every provision and every

word must be looked at generally and in the

context in which it is used. It is said that every

statute is an edict of the legislature. The

elementary principle of interpreting any word

while considering a statute is to gather the mens

or sententia legis of the legislature. Where the

words are clear and there is no obscurity, and

there is no ambiguity and the intention of the

legislature is clearly conveyed, there is no scope

for the court to take upon itself the task of

amending or alternating the statutory provisions.

Wherever the language is clear the intention of the

legislature is to be gathered from the language

used. While doing so, what has been said in the

statute as also what has not been said has to be

noted. The construction which requires for its

support addition or substitution of words or which

results in rejection of words has to be avoided…”

18

17. In Bhavnagar University v. Palitana Sugar Mill (P) Ltd.,

(2003) 2 SCC 111, this Court held:

“24. True meaning of a provision of law has to be

determined on the basis of what it provides by its

clear language, with due regard to the scheme of

law.

25. Scope of the legislation on the intention of the

legislature cannot be enlarged when the language

of the provision is plain and unambiguous. In

other words statutory enactments must ordinarily

be construed according to its plain meaning and

no words shall be added, altered or modified

unless it is plainly necessary to do so to prevent a

provision from being unintelligible, absurd,

unreasonable, unworkable or totally

irreconcilable with the rest of the statute.”

18. In the case of Harshad S. Mehta v. State of

Maharashtra,(2001) 8 SCC 257, this Court opined:

“34. There is no doubt that if the words are plain

and simple and call for only one construction, that

construction is to be adopted whatever be its

effect…”

19. In the case of Union of India v. Hansoli Devi, (2002) 7 SCC

273, this Court observed:

19

“9…It is a cardinal principle of construction of a

statute that when the language of the statute is

plain and unambiguous, then the court must give

effect to the words used in the statute and it would

not be open to the courts to adopt a hypothetical

construction on the ground that such construction

is more consistent with the alleged object and

policy of the Act…”

20. In the case of Patangrao Kadam v. Prithviraj Sayajirao Yadav

Deshmukh,(2001) 3 SCC 594, this Court took the view:

“12. Thus when there is an ambiguity in terms of a

provision, one must look at well-settled principles

of construction but it is not open to first create an

ambiguity which does not exist and then try to

resolve the same by taking recourse to some

general principle.”

21. In light of the above, we are not inclined to agree with the

submissions of the learned senior counsel for the appellants that Rule

128 (9) does not place a prohibition on carrying of luggage on the

roof of a tourist vehicle. If that was so, it would have to be

incorporated thus in the bare language of the provision. Since there is

no ambiguity in the language of Rule 128 (9), there is no reason for

us to read the same into the Rules.

20

22. In the case of Taylor v. Taylor, (1875-76) L.R. 1 Ch. D. 426,

the Court took a view that if a particular method is prescribed for

doing a certain thing by the Statute, it rules out any other method.

This view has been adopted by the Privy Council in the case of Nazir

Ahmed v. King Emperor, AIR 1936 PC 253. By this logic, we are

inclined to accept the argument of Ms. Divan that the luggage of the

passengers may only be stored in the compartments provided at the

sides and/or at the rear of the bus, as the buses are mandated to

provide sufficient space for the storage of luggage.

23. There is another argument advanced on behalf of the

transporters before us, who claim that the prohibition to carry

luggage of the passengers on the roof of the vehicle is an

unreasonable restriction and, therefore, violative of Article 19(1)(g)

of the Constitution. In our view, the restriction imposed by the Rule

is a reasonable restriction keeping in view the safety of the

passengers in a tourist vehicle. Therefore, the Rule cannot be said

either arbitrary or unreasonable or violative of Article 19(1)(g) of the

Constitution. At the time of hearing of the appeals, reference was

made to AIS specifications to contend that specification so provided

support the interpretation given by the Karnataka High Court to Rule

21

128(a) of the Rules. In our view, this submission of the learned

counsel for the appellants has no merit and is, therefore, rejected.

24. In the result, the appeals and writ petitions fail. They are

dismissed. Costs are made easy.

…………………………J.

[ G. S. SINGHVI ]

………………………

…J.

[ H. L. DATTU ]

New Delhi,

August 02, 2011.

22