High Court Punjab-Haryana High Court

Shere Punjab Bus Service vs State Transport Appellate … on 2 July, 2008

Punjab-Haryana High Court
Shere Punjab Bus Service vs State Transport Appellate … on 2 July, 2008
             C.W.P No.11108 of 2008                       1


             In the High Court of Punjab and Haryana, Chandigarh.


                                            C.W.P No.11108 of 2008


                                             Date of Decision: 02.07.2008


Shere Punjab Bus Service
                                                   ....Petitioner.

               Versus

State Transport Appellate Tribunal, Punjab etc.
                                                   ....Respondents.


Coram:- Hon'ble Mr.Justice J.S. Khehar.
        Hon'ble Mr. Justice Sham Sunder.


Present:    Mr. A.M. Punchhi, Advocate
           for the petitioner.

                   ...

J.S. Khehar, J. (Oral).

The State Transport Commissioner, Punjab, invited

applications for the grant of six Regular Stage Carriage Permits to operate

three return trips on the Amritsar – Mansa route. More than three hundred

applicants responded. The petitioner i.e. Shere Punjab Bus Service (Regd.)

was also one of the applicants. It would be pertinent to mention, that the

petitioner is a small partnership firm, comprising of two partners, one a riot

victim and the other a matriculate, holding an HTV driving license. Both

the partners of the petitioner – firm being unemployed, were considered for

the release of the aforesaid six Regular Stage Carriage Permits from the

category of new entrants. On 2.12.1993, the State Transport Commissioner

granted the petitioner one permit to operate half return trip. The allotment of
C.W.P No.11108 of 2008 2

permit on the aforestated Amritsar – Mansa route was contested by

unsuccessful applicants in 13 appeals. The route permit granted to the

petitioner was also subject matter of challenge.

Despite the pendency of the appeals referred to in the foregoing

paragraph, the petitioner commenced to operate on the permit granted in its

favour. In the year 1999, the petitioner moved an application for increase in

trips from half to one. This request of the petitioner had been made in the

background of the fact, that the permit granted to the petitioner was not

financially viable. The request made by the petitioner for increase in trips,

was allowed by the Commissioner. It is, therefore, that the petitioner

commenced to operate on a permit, assigning him one trip on the Amritsar –

Mansa route.

Inspite of the best efforts made by the petitioner, the permit

granted to the petitioner remained financially uneconomical. It is, therefore,

that the petitioner submitted a joint application with one Libra Bus Service

Private Limited, Malerkotla, for transferring its bus permits with all rights to

the aforesaid Libra Bus Service Private Limited, in the year 2000. The

matter was considered and accepted by the Transport Commissioner on

2.8.2000.

In the meantime, the 13 appeals originally filed in respect of the

grant of six Regular Stage Carriage Permits on the Amritsar – Mansa route

were decided by the State Transport Appellate Authority on 13.9.2004.

The original order passed by the Commissioner, granting permits to the

petitioner and Bharat Transport Company (Regd.) (respondent No.3) was

set aside. For the reasons which have weighed with us in disposing of the

instant writ petition, it is not necessary to examine the basis of the
C.W.P No.11108 of 2008 3

determination rendered by the State Transport Appellate Authority in setting

aside the order of the State Transport Commissioner, allowing one permit to

the petitioner and one to respondent No.3. Suffice it to state, that qua these

two permits, the Appellate Authority required the State Transport

Commissioner to consider the matter afresh after affording an opportunity to

the petitioner and respondent No.3.

On 21.1.2005, the petitioner appeared before the State

Transport Commissioner, Punjab, and submitted written arguments claiming

the permit, which was originally assigned to him, yet again. The claim of

the petitioner was declined during the course of the aforesaid

reconsideration and in place of the petitioner, M/s. Shri Harkrishan

Transport Company (Regd.), Amritsar, was granted the permit which had

originally been assigned to the petitioner.

The State Transport Appellate Tribunal dismissed the appeal

preferred by respondent No.3 vide its order dated 13.7.2007. However, it

ordered that the permit granted to the petitioner should be cancelled since in

its opinion a fraud had been committed by the petitioner. In the view of the

Appellate Authority, the petitioner had played a fraud while obtaining the

permit as the petitioner did not disclose, that he had transferred the original

permit issued in its name to Libra Bus Service Private Limited, Malerkotla.

A direction was, accordingly, issued that the permit issued in the name of

the petitioner, be cancelled.

The first and the foremost contention of the learned counsel for

the petitioner was to the effect, that the petitioner had not committed any

fraud. In fact, it was asserted by the learned counsel for the petitioner, that

the petitioner had disclosed the entire sequence of facts, including the fact
C.W.P No.11108 of 2008 4

that it had transferred the permit to Libra Bus Service Private Limited,

Malerkotla, and therefore, no fraud, whatsoever, had been committed by the

petitioner.

Having examined the pleadings of the instant writ petition, we

are satisfied, that the conclusion drawn by the State Transport Appellate

Tribunal to the effect, that the petitioner had committed a fraud, is wholly

misconceived. Therefore, in our view, the observations made in the

impugned order of the State Transport Appellate Tribunal dated 13.7.2007

in respect of the petitioner, were clearly misconceived. We, therefore, set

aside the observations made against the petitioner recording, that he had

obtained the permit by fraud.

The second contention of the learned counsel for the petitioner

is to the effect, that there was no justification with the State Transport

Appellate Tribunal in cancelling the permit allotted to the petitioner. Since

the permits originally granted to the petitioner and respondent No.3 had

been set aside, according to the petitioner, he was entitled to a fresh

opportunity to canvass his claim for the same permit.

Having considered the second contention advanced by the

learned counsel for the petitioner, we find no merit therein. After the

petitioner was originally granted the permit in the year 1993, by his own

will and volition, the petitioner transferred the same in favour of Libra Bus

Service Private Limited, Malerkotla. Having transferred his permit

unilaterally to another transport agency, we are of the view, that the

petitioner deprived himself of the right to canvass for the same permit yet

again. In the aforesaid view of the matter, we uphold the determination

rendered by the State Transport Appellate Tribunal in setting aside the
C.W.P No.11108 of 2008 5

permit originally assigned to the petitioner.

Disposed of accordingly.

( J.S. Khehar )
Judge.

( Sham Sunder )
Judge.

02.07.2008
sk.