Supreme Court of India

U.P.State Road Transport Corp vs Mohd.Ghilman Sharif & Ors on 20 July, 2009

Supreme Court of India
U.P.State Road Transport Corp vs Mohd.Ghilman Sharif & Ors on 20 July, 2009
Author: A Kabir
Bench: Altamas Kabir, Cyriac Joseph
                                                                    1



             IN THE SUPREME COURT OF INDIA

              CIVIL APPELLATE JURISDICTION

         CIVIL APPEAL No._4555___________2009
           (@ S.L.P. (C) NO. 29966 of 2008)



  U.P. State Road Transport Corp.         ...Appellant


                               Vs.


  Mohd. Ghilman Sharif & Others                ...
  Respondents


                              WITH

       CIVIL APPEAL Nos._4556-4557______ OF 2009
     (@ S.L.P.(C)Nos.520 of 2009 and 783 of 2009)




                       J U D G M E N T

ALTAMAS KABIR,J.

1. Leave granted.

2. This appeal has been filed against the

judgment and order dated 14.11.2008 passed by

the Allahabad High Court in Civil Misc. W.P.
2

No.47949 of 2008 filed by the Respondent Nos.

1 and 2 herein, inter alia, for the issuance

of a Writ in the nature Mandamus upon the

Transport Department of the State of U.P. and

its authorities to allow the writ

petitioners/Respondent Nos.1 and 2 herein, to

ply their vehicles against subsisting permits

on the route between Muzaffarnagar-Rohana-

Deoband-Nagal-Saharanpur and allied routes.

By the said order, the High Court disposed of

the writ petition with a direction to the

State Transport Authority to decide as to

whether the permit of the Respondent No.1 was

subsisting and if the same was found to be

subsisting the respondents would not be

prevented from plying their vehicles on the

route in question. The matter was to be

decided by a speaking order.

3

3. The facts in brief indicate that the

Respondent No.1 Mohd. Gilman Sharif and Mohd.

Ruman Sharif, claimed to be joint permit

holders in respect of the aforesaid route. The

second petitioner, Vinod Kumar, claims to have

had a permit in respect of the said route

which had expired and his application for

renewal of the same is said to be pending.

4. On 13.2.1986 a Scheme was proposed to notify

38 routes under Section 68-C of the Motor

Vehicles Act, 1939(hereinafter referred to as

`the 1939 Act’), which would have the effect

of totally excluding all private operators

from the said routes. While Clause (h) of

Section 68-C provides for cancellation of

permits granted to private operators upon such

Notification, Clause (j) provides for grant of

compensation if no alternative route could be

given to the permit holders. Various
4

objections were filed by the existing

operators to the said proposal and in the mean

time on 1.7.1989 the Motor Vehicles Act, 1988

(hereinafter referred to as `the 1988 Act’)

came into force and the proposed Scheme

continued for consideration under the

provisions of the 1988 Act. The objections

were considered by the Hearing Authority which

held that the Scheme had lapsed under Section

100(4) of the 1988 Act. The order of the

Hearing Authority was confirmed by the High

Court on 16.3.1990. The said view of the High

Court was reversed by this Court in Ramkrishna

Verma vs. State of U.P. [(1992) 2 SCC 620]

upon the finding that the Scheme had not

lapsed and that the same was required to be

finalized.

5. On 29.5.1993 a Notification was published

under Section 100(3) of the 1988 Act
5

finalizing the Scheme of nationalization with

exclusive right of operation to the appellant

Corporation and total exclusion of private

operators. The said Notification was again

challenged in several writ petitions which

were dismissed by the High Court on

19.11.1999. The various Special Leave

Petitions which were filed against such

dismissal order were allowed by this Court on

1.5.2001 and the matter was remanded to the

Hearing Authority to consider the objections

which had been filed by the private operators

and which were under consideration when the

impugned Notification dated 29.5.1993 had been

issued. The Hearing Authority by its order

dated 2.11.2001 allowed the existing

operators, such as the Respondent Nos. 1 and

2, to ply on the routes in question along with

the Corporation.

6

6. The order was again questioned by the

Corporation by filing Writ Petition No.9332 of

2002 in the High Court and the same was

dismissed on 23.7.2002 with the High Court

holding that the Scheme had lapsed. The said

order of the High Court was also challenged

before this Court by the appellant Corporation

as well as the private operators. Such

challenge was upheld on 29.11.2004 and the

matters were remanded to the High Court for

re-hearing of Writ Petition No.9332 of 2002

filed by the appellant Corporation.

7. While Writ Petition No. 9332 of 2002 was still

to be heard, the applications for renewal of

the permits of the private operators came up

for consideration before the State Transport

Authority which by its order dated 9.6.2005

declined to renew the permits on account of

the pendency of the said Writ Petition before
7

the High Court. Against such refusal,

revision petitions were filed before the State

Transport Appellate Tribunal which directed

the permits to be renewed subject to the fate

of Writ Petition 9332 of 2002. Consequently,

on 20.1.2006 the permits were renewed subject

to the said condition.

8. On 1.6.2007 the High Court allowed the Writ

Petition and set aside the orders passed by

the Hearing Authority holding that permit

holders who were granted permits prior to 1986

were entitled to get compensation according

to the provisions of the Motor Vehicles Act,

1988. The Special Leave Petitions filed

against the said order were dismissed by this

Court on 16.7.2007.

9. While the Special Leave Petition against the

order of the High Court dated 1.6.2007

allowing Writ Petition No.9332 of 2002 was
8

pending hearing, the State Transport Authority

on 26.6.2007 prevented the private operators

from operating on the routes in question.

After the Special Leave Petition was dismissed

on 16.7.2007 the Government took a decision on

9.8.2007 to allow private operators to operate

on the routes in question along with the

appellant Corporation. On 28.3.2008 the State

Government issued a final Notification

allowing private operators to operate on the

notified route in question along with the

appellant-Corporation. The said Notification

dated 28.3.2008 was challenged by the U.P.

Roadways Karamchari Union in W.P. No.398 of

2008 and the Lucknow Bench of the Allahabad

High Court by its order dated 7.5.2008,

restrained the authority from issuing permits

on the notified routes. The private

respondents also filed W.P. No.47949 of 2008

in the High Court for a direction upon the
9

respondent Authority to allow them to ply on

the routes in question on the strength of the

permits held by them as no action had been

taken either under the Scheme or in terms of

Section 103 of the 1988 Act or even under

Sections 104 and 105 thereof. The said Writ

Petition No.47949 of 2008 was allowed by the

High Court on 14.11.2008 and the State

Transport Authority was directed to consider

the applications filed by the respondents in

the light of the Notification dated 28.3.2008

by which private operators had been permitted

to operate on the routes in question along

with the appellant-Corporation.

10. It is against the said order of remand that

the present appeal has been filed by the U.P.

State Road Transport Corporation.

11. Mr. Dushyant Dave, learned senior counsel

appearing for the appellant-Corporation, while
10

narrating the above-mentioned facts confined

his submissions to the issue regarding renewal

of the permits upon the orders of the State

Transport Appellate Tribunal, subject to the

decision in Writ Petition No.9332 of 2002. The

said Writ Petition was, in fact, disposed of

by the Allahabad High Court on 1.6.2007 in

favour of the appellant Corporation upon

negating the stand that the Corporation was

not in a position to cater to the needs of the

travelling public on account of suffering huge

losses and insufficient number of buses which

disabled them from providing sufficient,

adequate, economical and properly coordinated

transport service to the travelling public.

Mr. Dave pointed out that the order of the

Hearing Authority in so far as it modified the

approved Scheme dated 29.5.1993, could not be

sustained, and was set aside by the High

Court. Mr. Dave also pointed out that while
11

disposing of the said writ petition the High

Court had categorically held that permit

holders who had been granted permit before

13.2.1986 i.e., before the date of publication

of the Scheme, whose permits were going to be

affected by the approved Scheme on 29.5.1993,

were only entitled to compensation in terms of

the provisions of the Act.

12. Mr. Dave submitted that after such decision

there was no scope for the private operators,

including the Respondent Nos.1 and 2 herein,

to be given any further opportunity of hearing

regarding their claim to operate on the route

in question on the basis of their permits

which had been cancelled.

13. Mr. Ranjit Kumar, learned senior counsel

appearing for Respondent Nos. 1 and 2,

submitted that all that the said respondents

wanted was an opportunity to place their
12

respective cases before the State Transport

Authority in order to establish their

eligibility on the strength of the permits

issued to them earlier to operate on the

routes in question. Mr. Ranjit Kumar urged

that the permits issued to the respondents did

not stand cancelled as per the procedure under

Section 103(2) of the 1988 Act, but merely

became inoperative.

14. He also urged that after a survey conducted in

June 2007, the State Transport Authority had

arrived at a conclusion that the appellant-

Corporation was not in a position to provide

appropriate service on the notified routes

which caused the State Government to issue a

Notification on 12.12.2007 proposing to modify

the exclusive Scheme in terms of section 102

of the 1988 Act. It was urged that even on a

notified route, when a notified operator was
13

unable to provide adequate service, the State

Transport Authority and the State Government

were vested with powers under Section 102 of

the 1988 Act to modify the Scheme. Mr. Ranjit

Kumar referred to the Constitution Bench

decision of this Court in A.P. State Road

Transport Corporation vs. Regional Transport

Authority and another [(2005) 4 SCC 391]

wherein, while considering a similar question

it was held that it was for the State

Government to consider what is suitable for

public service. The State Government has the

power to modify the Scheme in case of a need

since the Scheme is after all intended for the

benefit of the public and if any step was

required to be taken in that regard the State

Government could always do so by modifying the

Scheme.

14

15. We are afraid, we are unable to agree with

Mr. Ranjit Kumar on the question of further

hearing to be given to Respondent Nos. 1 and 2

on their claim to be allowed to operate on the

notified routes in question on the basis of

the permits which according to the said

respondents were dormant and were capable of

being reviewed in the existing circumstances.

16. As we have indicated earlier, the permits of

the private operators on the said routes were

renewed by the State Transport Appellate

Authority by its order dated 20.1.2006 which

made it very clear that such renewal would be

subject to the fate of W.P. No.9332 of 2002.

The said writ petition was disposed of on

1.6.2007 by the Allahabad High Court and the

said judgment has been reported in 2001 Vol. 5

ALJ at page 255. After considering the entire

matter in detail, the Division Bench of the
15

High Court has allowed the said writ

application filed by the appellant-Corporation

and has negated the contentions of the private

operators who, it was held, were only entitled

to compensation in terms of the provisions of

the 1988 Act.

17. In that view of the matter, the present appeal

has to be allowed. The directions given by the

High Court in Civil Misc. Writ Petition No.

47949 of 2008 are hereby set aside and the

prayer made by Respondent Nos. 1 and 2 herein

for being given a hearing to establish their

claims is also refused. This will not,

however, prevent the said respondents from

claiming compensation under Section 105 of the

Motor Vehicles Act, 1988.

18. The appeal is accordingly allowed in the above

terms.

16

19. There will, however, be no order as to costs.

CIVIL APPEAL NOs. ________ OF 2009
(@ S.L.P.(C)Nos.520 of 2009 and 783 of 2009)

20. In view of the aforesaid, leave is also

granted in these two special leave petitions, which

are also allowed and disposed of accordingly.

______________J.

(ALTAMAS KABIR)

______________J.

(CYRIAC JOSEPH)
New Delhi
Dated: 20.07.2009