Supreme Court of India

Khatki Ahmed Mushabhai vs Limdi Municipality on 20 November, 1978

Supreme Court of India
Khatki Ahmed Mushabhai vs Limdi Municipality on 20 November, 1978
Equivalent citations: 1979 AIR 418, 1979 SCR (2) 338
Author: V Krishnaiyer
Bench: Krishnaiyer, V.R.
           PETITIONER:
KHATKI AHMED MUSHABHAI

	Vs.

RESPONDENT:
LIMDI MUNICIPALITY

DATE OF JUDGMENT20/11/1978

BENCH:
KRISHNAIYER, V.R.
BENCH:
KRISHNAIYER, V.R.
SHINGAL, P.N.
SEN, A.P. (J)

CITATION:
 1979 AIR  418		  1979 SCR  (2) 338
 1979 SCC  (1) 248


ACT:
     Right  to	a  licence-when	 the  bye  laws	 permit	 the
licencing authority to. grant or to refuse licences, whether
said to	 offend Art, 19(1) (a) of the Constitution of India,
1950.



HEADNOTE:
     Dismissing the special leave petition, the Court,
^
     HELD: 1.  No butcher,  baker or  circus manager can say
that he	 has the  unqualified right to get a licence on mere
application. It is open to the licencing  Council-Indeed, is
obligatory  on	 its  part-to  take  note  of  all  relevant
circumstances and  then decide	whether, in  the  particular
spot chosen by the particular applicant, a licence should be
granted or not. [339C-D]
     2. Various	 factors enter	the verdict  and  the  local
authorities are	 the best  judge of the factual factors, not
the Court  especially, the  Supreme Court  at the third tier
The factual  factors may  be many,  like  the  proximity  to
schools, public	 institutions  and  also  residents  of	 the
locality plus  the reaction  or impact on those institutions
and residents,	the unreasonableness to grant licence to the
same person  or one  for the father and another for the son,
the need  for an  extra shop, other considerations which are
germane from  peace-keeping and welfare-oriented view-points
etc. Certainly	granting  a  lease  solely  because  someone
offers a  large donation  to the  Municipality	may  not  be
correct. [339D. G, 340B]
     3. No  doubt Municipal  discretion should	be exercised
rationally,  not   religiously	nor  ritually  and  judicial
discretion should  go into anxiously, not impetuously nor in
disregard of  the pragmatic guideline that local authorities
are the	 best judges  of local	conditions.  Of	 course,  if
irrelevant criteria  or	 perverse  application	vitiate	 the
decision, courts  will guardian	 the  rule  of	law  against
little tyrants	trampling  over	 people's  rights  or  local
factions fouling the council s verdict. [340C-D]
     In the  instant case, the ground on which the Municipal
body, has  refused licence  is not  irrelevant and cannot be
described as  unreasonable within  the meaning of Art. 19(6)
of the constitution. [339C]
	  Mohd. Faruk  v. M.  P. State,	 [1970] 1  SCR	156;
inapplicable.



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Special Leave Petition
(Civil) No. 2939 of 1978.

Appeal from the Judgment and order dated 4-10-1978 of
the Gujarat High Court in Special Civil Application No. 1174
of 1977.

M. V. Gowswami for the Petitioner.

P. M. Raval, P. H. Parekh, C. B. Singh and M. Mudgal
for the Respondent.

339

The order or the Court was delivered by
KRISHNA IYER, J. The petitioner’s counsel, in his
fighting submission, argues that his client’s fundamental
right to a licence for a meat shop has been flouted by the
little Limdi Municipality, founding himself on a decision of
this Court in Mohd. Faruk, v. M. P. State(1). That decision
hardly helps. There a byelaw was challenged as violative of
Art 19(1)(g). Here there is no law whatever which bans the
grant of meat licences. Indeed, there are three other
licensed meat stalls and the petitioner himself had a meat
licence in a shop leased to him by the same Municipality
earlier which by efflux of time had expired. The law vests a
discretion to he reasonably exercised in the content of
citizen’s fundamental right. The ground on which the
Municipal body has refused licence here is not irrelevant
and cannot be described as unreasonable within the meaning
of Art. 19(6) of the Constitution. The bye-laws permit the
municipality, as the licensing authority, to grant or to
refuse licences. No butcher, baker or circus manager can say
that he has the, unqualified right to get a licence on mere
application. It is open to the licensing council indeed, is
obligatory on its part to take note of all relevant
circumstances and then decide whether, in the particular
spot chosen by the particular applicant” a licence should be
granted. Various factors enter the verdict and the local
authorities are the best judge of these factual factors, not
the court, especially this Court sitting at the third tier.

The, Limdi Municipality is stated to be a small one
with a population of around 25000. It is admitted that there
are three licensed meat vendors including one who is the
father of the petitioner. The claim of the petitioner is for
a fourth licence. It is quite conceivable that the fourth
may be supernumerary. It is quite understandable that the
municipality may think that it is not reasonable to grant
licence to the same person or one for the father and another
for the son. Moreover, we cannot dismiss as irrelevant or
obnoxious the consideration the strong feelings of the local
people resulting in law and order problems. The proximity to
schools, public institutions and also residents of the
locality plus the reaction or impact on those institutions
and residents maybe germane from peace-keeping and welfare
oriented view-points. We agree that local bodies should not
succumb to religious susceptibilities or fanatical
sentiments in secular India and refuse licences where
fundamental rights have to be respected. Even so, in the,
totality of circumstances present in the present case, it is
not possible for us to postulate that there has been an
abuse of discretion or a perverse use of power. In this
view, we decline to interfere. Certainly, the munici
(1) [1978] I SCR 156.

340

pal authority will take care to be alert and alive to the
fundamental right of citizens and not refuse licences merely
scared by mob sentiment or panicked by religious reaction.

In the instant case there is a composite lease-cum
cum-lease of a meat shop and licence for carrying on trade
in mutton. There is no obligation on the part of the
municipality to grant a lease of its property to any one who
asks for it merely for the asking. Granting a lease solely
because some one offers a large donation to the
municipality. as nearly happened here, may not be correct,
which this local body will note. If the refusal of the lease
or its renewal cannot be faulted, the question of grant of
the licence does not arise. In this view also we ( find it
difficult to accede to the argument of the petitioner.

We agree that municipal discretion should be exercised
rationally, not religiously nor ritually, but we also
realize that judicial discretion should go into anxiously,
not impetuously nor in disregard of the pragmatic guideline
that local authorities are the best judges of local
conditions. Of course, if irrelevant criteria or perverse
application vitate the decision courts will guardian the
rule of law against little tyrants trampling over people’s
rights or local factions fouling the council’s verdict.

The Special Leave Petition is, therefore, dismissed.

S.R.					  Petition dismissed
341