High Court Punjab-Haryana High Court

Surjit Singh And Others vs Sidhu Bus Service Ltd.And Another on 24 July, 2009

Punjab-Haryana High Court
Surjit Singh And Others vs Sidhu Bus Service Ltd.And Another on 24 July, 2009
R.S.A.No. 397 of 2009                                         {1}


In the High Court of Punjab and Haryana at Chandigarh


                               R.S.A.No. 397 of 2009
                               Date of Decision:July 24, 2009

Surjit Singh and others



                                           ---Appellants


                  versus


Sidhu Bus Service ltd.and another

                                           ---Respondents

Coram:       HON'BLE MRS. JUSTICE SABINA

                ***

Present:     Mr. R.K.Sharma,Advocate,
             for the appellants

                  ***

SABINA, J.

Plaintiffs had filed a suit for mandatory injunction and

permanent injunction. Additional Civil Judge ( Senior Division), Bathinda

vide judgment and decree dated 2.2.2008 dismissed the suit of the

plaintiffs. Aggrieved by the same, plaintiffs preferred an appeal and the

same was dismissed by Additional District Judge, Bathinda vide judgment

and decree dated 30.9.2008. Hence, the present appeal.

The facts of the case as noticed by the learned Additional

District Judge, in paras 2 and 3 of its judgment read as under:-

“Plaintiffs claim themselves to be the owners of three

wheelers; plaintiff No. 1 obtained a valid permit from the
R.S.A.No. 397 of 2009 {2}

Regional Transport Authority and is running three wheeler.

Plaintiffs No. 2 and 3 are running three wheelers after

purchasing valid permits from one Gurmail Singh and

Mohinder Singh, respectively, whereas plaintiff No. 4 claims

that route permit was allocated to him. Defendant No. 1 runs

his buses from Bathinda to village Gilla via Kachi Bhucho,

Kahan Singh Wala, Chak Fateh Singh Wala, Chak Ram Singh

Wala and Chak Bakhtu, whereas defendant No., 2 dhas the

route permit from Bathinda to village Gill via same route. It is

further pleaded that the defendants are taking undue benefit of

wor “Kahan Singh Wala” which has been mentioned in the

permits, whereas words ‘Kahan Singh Wala’ have been written

on the building of State Bank of India, which is situated in the

middle of Bhucho Mandi. Plaintiffs requested defendants to

run their buses according to the route permits, but they did not

accede to the requests of the plaintiffs, so they filed the instant

suit.

Defendants appeared and filed written statement

taking legal objections to the effect that the plaintiffs have no

locus standi or cause of action to file the present suit; that the

suit of the plaintiffs is not maintainable and that the plaintiffs

have not come to the court with clean hands. Stand taken by

defendants is that plaintiffs, themselves are violating the terms,

conditions and destinations of their route permits and playing

their three wheelers beyond limits of route permits allocated to

them. Route permits allotted to them are as contract carriages
R.S.A.No. 397 of 2009 {3}

and they are to pick the passengers from one place to another

and not to stop in between. The plaintiffs have no concern with

village Kahan Singh Wala; the plaintiffs have no route permit

to touch village Kahan Singh Wala, which is situated on

western side of Bhucho Mandi. It is further averred that

plaintiffs are violating the Rules because they have created

extra sitting arrangement on both the sides of their vehicles.

Please of the defendants is that they are plying their mini buses

as per the permissible route permits issued by Regional

Transport Authority, Ferozepur. Village Kahan Singh Wala is

adjoining village Bhucho Mandi and State Bank of Patiala is

constructed within the revenue limits of village Kahan Singh

Wala and the road leading to Balianwali passes through

Bhucho Mandi. Other averments of the plaint are denied and

prayer is made for dismissal of the suit with costs.”

On the pleadings of the parties, trial court framed the following

issues:-

“(1)Whether the plaintiffs are entitled to the relief of mandatory

injunction as prayed for? OPP

(2)Whether the plaintiffs have got no locus standi to file the

present suit? OPD

(3)Whether no cause of action has been accrued to file the

present suit? OPD

(4)Whether the present suit is not maintainable in the present

form? OPD
R.S.A.No. 397 of 2009 {4}

(5)Relief.

After hearing learned counsel for the appellants I am of the

opinion that this appeal deserves to be dismissed.

Plaintiffs had failed to prove on record the route permits, if any,

issued to them by the Transport Authority. It has been observed by the

learned Additional District Judge in its judgment that appellant No. 1 had

failed to prove his route permit. Neither the original nor its copy has been

exhibited on the file. Appellants No. 2 and 3 had also not obtained any

permission from the Transport Authority directly but had allegedly

purchased the same from Gurmail Singh and Mohinder Singh respectively.

However, they had failed to establish on record that the said route permits

have been transferred in their name. Similarly, appellant No. 4 had also

failed to prove on record that any permit was issued in his favour. He

had also not appeared in the court to face cross examination.

Learned counsel for the appellants has failed to controvert the

said factual position. Hence, the courts below have rightly held that the

plaintiffs had no locus standi to file the suit.

No substantial question of law arises in this appeal.
Accordingly, this appeal is dismissed.

(SABINA)
JUDGE

July 24, 2009
PARAMJIT