Supreme Court of India

M/S Interglobe Aviation Ltd vs N.Satchidanand on 4 July, 2011

Supreme Court of India
M/S Interglobe Aviation Ltd vs N.Satchidanand on 4 July, 2011
Author: R.V.Raveendran
Bench: R.V. Raveendran, A.K. Patnaik
                                                         1



                                                                                  Reportable

                       IN THE SUPREME COURT OF INDIA


                        CIVIL APPELLATE JURISDICTION


                         CIVIL APPEAL NO. 4925 OF 2011

                     [Arising out of SLP [C] No.21108 of 2010]





InterGlobe Aviation Ltd.                                             ... Appellant


                                              vs.


N.Satchidanand                                                       ... Respondent





                                    J U D G M E N T

R.V.RAVEENDRAN, J.

Leave granted. Heard.

2. The appellant, an aviation company operating an air carrier under the

name and style of IndiGo Airlines has filed this appeal aggrieved by the

judgment of the Andhra Pradesh High Court dated 31.12.2009 dismissing its

writ petition challenging the decision of the Permanent Lok Adalat for Public

Utility Services, Hyderabad, dated 18.9.2009 awarding Rs.10,000 as

compensation and Rs.2,000 as costs to the respondent herein.

2

Facts found to be not in dispute

3. The respondent and eight others were booked to travel on Indigo flight

No.6E-301 from Delhi to Hyderabad on 14.12.2007 scheduled to depart at 6.15

a.m. The respondent reached the airport, obtained a boarding pass and boarded

the flight at around 5.45 a.m. Due to dense fog, bad weather and poor visibility

at Delhi airport the flight was delayed. An announcement was made that the

flight was unable to take off due to dense fog and poor visibility, and that the

flight will take off as and when a clearance was given by ATC. As appellant

was a `low cost carrier’ neither snacks nor beverages were offered. However

sandwiches were offered for sale and the respondent purchased a sandwich by

paying Rs.100. Around 11.15 a.m. an announcement was made that flight No.

6E-301 was cancelled and the passengers were given the following options: (a)

refund of air fare; or (b) credit for future travel on IndiGo; or (c) rebooking

onto an alternative IndiGo flight at no additional cost. As an extension of the

third option, willing passengers were permitted to undertake the journey on the

next flight, by combining the said flight (Flight No.6E-301) with the next flight

(Flight No. 6E-305) which was scheduled to depart at 12.15 p.m., subject to

improvement in weather conditions and clearance by Air Traffic Control

(`ATC’ for short).

3

4. As the same aircraft was to be used for the combined flight, several of the

passengers including respondent took the third option, and opted to continue the

journey on the combined flight, by the same aircraft by remaining on board.

Several other passengers, who opted for refund of their airfare or obtaining

credit for future travel or for re-booking on subsequent flights of their choice,

left the aircraft.

5. In view of the cancellation of flight No.6E-301 and the DGCA

regulations prescribing maximum duty hours for the crew, the crew of 6E-301

was replaced by the fresh crew of flight No.6E-305. Even the combined flight

No.6E 305 could not take off on schedule as the ATC did not give the

clearance. Several announcements were made about the delay on account of

inclement weather conditions and the piling up of delayed flights queuing for

take off. In the meanwhile on account of cancellation of flights and delaying of

several flights, the airport was getting overcrowded and congested. As a

consequence, the airport authorities advised the flights which had completed

boarding but had not taken off for want of ATC clearance, not to send back the

boarded passengers to the airport lounge, but retain them in the aircraft itself, as

the airport was not capable of handling the additional load. The respondent and

some other passengers, who had opted for travel in the combined later flight by

the same aircraft, protested about the delay and demanded lunch/refreshments

4

as they were held up inside the aircraft. Each of the affected passengers,

including the respondent, was provided with a sandwich and water, free of cost

around noon time. A further offer of free sandwiches was made around 3.00

p.m. However as vegetarian sandwiches were exhausted, the second offer by

the crew was of chicken sandwiches. Respondent and others, who declined

chicken sandwiches, were offered biscuits and water free of cost. Finally the

ATC clearance was given at 4.20 p.m. and the flight departed at 4.37 p.m. and

reached Hyderabad around 7 p.m.

6. When the flight reached Hyderabad, the respondent and some other

passengers were detained at the Hyderabad Airport for more than an hour in

connection with an enquiry by the Security Personnel of IndiGo, in regard to a

complaint by the on-board crew that they had threatened and misbehaved with

the air hostesses when the flight was delayed.

The complaint and the response

7. The respondent filed a complaint against the appellant before the

Permanent Lok Adalat for Public Utility Services, claiming a compensation of

Rs.Five lakhs for the delay and deficiency in service resulting in physical

discomfort, mental agony and inconvenience. The respondent listed the

following reasons for the claim:

5

(a) confinement to the aircraft seat from 5.45 a.m. (time of boarding) to

4.37 p.m. (time of departure of flight) for nearly 11 hours leading to

cramps in his legs;

(b) failure to provide breakfast, lunch, tea in the aircraft in spite of the

fact that the respondent was detained in the aircraft for eleven hours

(from 5.45 a.m. to 4.37 p.m.) before departure;

(c) failure to provide access to medical facilities to the respondent who

was a diabetic and hyper tension patient;

(d) illegal detention from 7 p.m. to 8.30 p.m. at Hyderabad airport upon a

false complaint by the crew of the aircraft;

(e) inability to celebrate his birthday on 15.12.2007, on account of the

traumatic experience on the earlier day, apart from being prevented

from attending court on 14.12.2007 and being prevented from

attending office till 19.12.2007.

8. The respondent contended that the airlines failed to take necessary care

of the passengers and failed to act reasonably by not resorting to the remedial

steps in regard to following matters:

(a) In view of the foggy conditions and inclement weather, instead of

issuing boarding passes, the passengers should have been asked to

wait in the airport lounge itself until the weather/visibility improved,

so that they could have had breakfast and lunch in the airport

restaurant without being confined to the aircraft for a total period of

eleven hours;

6

(b) When the flight could not take off due to bad weather for a long time

(nearly eleven hours), the appellant ought to have brought back the

passengers from the aircraft to the terminal so that they could have

avoided confinement to their narrow seats in the aircraft and at the

same time had access to breakfast and lunch, proper toilet facilities, if

necessary, medicines;

(c) Though the appellant was a low cost carrier with no provision for

serving food, in the extraordinary circumstances of detention of the

passengers in the aircraft for 11 hours (before departure), it should

have provided breakfast and lunch of their choice and beverages, free

of cost, on board.

(d) The respondent being a diabetic and hyper-tension patient was

required to have timely meals and medicines, which he was denied.

Though a free sandwich was provided around 12.30 p.m., at around

3.00 p.m. when second round of frees snacks were offered, he was

offered a chicken sandwich which he could not accept being a

vegetarian. Offering a few biscuits with water as an alternative was

wholly insufficient.

(e) Since the toilets were being constantly used by the cooped up

passengers in the aircraft for several hours, and as there was no

proper air circulation, the air was unbreathable apart from the foul

smell from the toilet leading to nausea and dizziness.

9. The appellant resisted the claim of the respondent on the following

grounds :

7

(a) The Permanent Lok Adalat at Hyderabad had no jurisdiction to

entertain the complaint. Having regard to the jurisdiction clause in

the contract of carriage, only the courts at Delhi had jurisdiction. Any

complaint or case had to be filed only at Delhi.

(b) The delay was for reasons beyond the control of the airlines and its

employees, due to dense fog and bad weather. As the visibility

dropped to less than around 15 meters, flights could not take off and

the consequential congestion at the airport led to further delay. Even

after the fog had cleared, the Air Traffic Control clearance for take

off was given only at 4.20 p.m. The delay was not on account of any

negligence or want of care or deficiency in service on the part of the

airlines, but due to bad weather conditions and want of ATC

clearance, which were beyond the control of the airlines and therefore

it was not liable to pay any compensation.

(c) The respondent was given the option of either re-booking in a

different flight, or receive the refund of the airfare, or continue the

journey in the same aircraft by taking the next combined flight to

depart as per ATC clearance. The respondent opted for continuing the

journey in the combined flight and he stayed in the aircraft. If he had

opted for re-booking or refund, he could have left the aircraft by

12.00 Noon.

(d) The respondent did not disclose his alleged physical condition (about

diabetes and hyper tension) either at the time of purchasing the ticket

or during the period he was on board. If he was suffering from any

8

ailment he ought to have given advance notice or ought to have

accepted the offer for rebooking or refund and left the aircraft as was

done by several other passengers.

(e) Being a flight operated by a low cost carrier, the appellant did not

have any provision to serve any food or beverages. Only sandwiches

and some other snacks were available on sale basis. In spite of it, in

view of the delay, arrangements were made for supply of free

sandwiches and water, once around 12.30 p.m. and again around 3.00

p.m. The toilets were also functional all through the period. Thus

there was no deficiency in service or want of care on its part.

10. In regard to the detention of respondent at Hyderabad Airport, the

appellant submitted that the respondent and some of his fellow passengers

became agitated and furious when the announcement regarding cancellation of

flight No.6E 301 was made and started abusing and misbehaving with the crew

using extremely vulgar and threatening language; that the respondent also threw

the biscuits offered, at one of the crew members; and that a complaint was made

against the respondent and other members by the crew and consequently when

the flight reached Hyderabad there was an inquiry by appellant’s Assistant

Manager (Security). It was further submitted that during enquiry, the crew

decided not to press the matter in the interests of customer relations and to

avoid unnecessary complications; and therefore, even though CISF personnel

advised that a written complaint may be given in regard to the misbehaviour, a

9

written complaint was not given and the respondent and others were permitted

to leave. The allegation of wrongful confinement and harassment was thus

denied.

11. The Permanent Lok Adalat, by award dated 18.9.2009 held that it had

territorial jurisdiction. It further held that the delay was due to poor visibility

and bad weather conditions, reasons beyond the control of the appellant. It

further held: (a) though the claim of the respondent that he was confined in the

aircraft without providing food was not established, and though the airlines

being a low cost carrier, was not bound to provide any food to its passengers, as

the passengers were detained in the aircraft for long, not providing food of

passenger’s choice caused inconvenience and suffering to the passengers; (b)

though there was no evidence to show that the respondent had notified the

airlines that he was a diabetic and it was not possible to hold the airlines

responsible in any manner, the fact that he suffered on account of being a

diabetic could not be ignored; and (c) though the relevant rules might not have

permitted the passengers who had boarded the aircraft to return to the airport

lounge, in view of the unduly long delay, the rules should have been relaxed

and the airlines was under a moral duty to take the passengers to the lounge and

keep them there till the flight was permitted to take off and failure to do so was

inexcusable. The Permanent Lok Adalat did not examine the grievance

10

regarding wrongful confinement at the Hyderabad airport for an hour and half

stating that criminal offences were not within its purview. The Permanent Lok

Adalat held that there was laxity and deficiency in service on the part of the

appellant and consequently awarded Rs.10000 as compensation and Rs.2500 as

costs.

12. The said decision of the Permanent Lok Adalat was challenged by the

appellant by filing a writ petition. The High Court dismissed the writ petition by

the impugned judgment dated 31.12.2009. In regard to jurisdiction the High

Court held as follows:

“Most of the passengers, who took tickets or most of the passengers who buy

tickets in Indigo counters seldom, read the terms and conditions regarding

jurisdiction of Court in case of disputes. In such a situation, the jurisdiction

aspects of the contract between IndiGo and passenger must receive liberal

approach by the Courts or else the consumerism would be at peril.”

The High Court did not interfere with the award of the Permanent Lok Adalat

on the following reasoning:

“Whatever be the reason and whatever be the justification, for Indigo in not

operating Flight 6E-301 as per schedule, it certainly caused inconvenience to

the passenger who is admittedly a diabetic patient. Therefore, he should at

least receive nominal damages for the deficiency of service. This was what

was precisely done by learned Permanent Lok Adalat in an unexceptional

manner. We do not see any strong reason to exercise our extraordinary

jurisdiction to find fault with the same.”

13. The said order is under challenge in this appeal by special leave. On the

contentions urged the following questions arise for consideration:

11

(i) Whether the Permanent Lok Adalat at Hyderabad did not have territorial

jurisdiction?

(ii) When a flight is delayed due to bad weather, after the boarding of

passengers is completed, what are the minimum obligations of an air carrier in

particular a low cost carrier, to ensure passenger comfort?

(iii) When there is delay for reasons beyond the control of the airlines,

whether failure to provide periodical lunch/dinner or failure to take back the

passengers to the airport lounge (so that they can have freedom to stretch their

legs, move around and take food of their choice) can be termed as deficiency in

service or negligence?

(iv) Whether the award of compensation of Rs.10,000/- with costs calls for

interference?

Re: Question (i) : Jurisdiction of Permanent Lok Adalat

14. The Indigo Conditions of Carriage, containing the standard terms which

govern the contract between the parties provide as follows: “All disputes shall

be subject to the jurisdiction of the courts of Delhi only.” The appellant

contends that the ticket related to the travel from Delhi to Hyderabad, the

complaint was in regard to delay at Delhi and therefore the cause of action

arose at Delhi; and that as the contract provided that courts at Delhi only will

have jurisdiction, the jurisdiction of other courts were ousted. Reliance was

placed on ABC Laminart v. A.P. Agencies [1989 (2) SCC 163] where this court

held:

“So long as the parties to a contract do not oust the jurisdiction of all the

Courts which would otherwise have jurisdiction to decide the cause of action

12

under the law it cannot be said that the parties have by their contract ousted

the jurisdiction of the Court. If under the law several Courts would have

jurisdiction and the parties have agreed to submit to one of these jurisdictions

and not to other or others of them it cannot be said that there is total ouster of

jurisdiction. In other words, where the parties to a contract agreed to submit

the disputes arising from it to a particular jurisdiction which would otherwise

also be a proper jurisdiction under the law, their agreement to the extent they

agreed not to submit to other jurisdictions cannot be said to be void as against

public policy. If on the other hand, the jurisdiction they agreed to submit to

would not otherwise be proper jurisdiction to decide disputes arising out of the

contract it must be declared void being against public policy.

……From the foregoing decisions it can be reasonably deduced that where

such an ouster clause occurs, it is pertinent to see whether there is ouster of

jurisdiction of other Courts. When the clause is clear, unambiguous and

specific accepted notions of contract would bind the parties and unless the

absence of ad idem can be shown, the other Courts should avoid exercising

jurisdiction, As regards construction of the ouster clause when words like

‘alone’, ‘only, ‘exclusive’ and the like have been used there may be no

difficulty. Even without such words in appropriate cases the maxim ‘expressio

unius est exclusio alterius’ -expression of one is the exclusion of another may

be applied. What is an appropriate case shall depend on the facts of the case.

In such a case mention of one thing may imply exclusion of another. When

certain jurisdiction is specified in a contract an intention to exclude all others

from its operation may in such cases be inferred. It has therefore to be

properly construed.”

15. The `exclusive jurisdiction clause’, as noticed above is a standard clause

that is made applicable to all contracts of carriage with the appellant, relating to

passengers, baggage or cargo anywhere in the country, irrespective of whether

any part of the cause of action arose at Delhi or not. If for example a passenger

purchases a ticket to travel from Mumbai to Kolkata, or Chennai to Hyderabad,

which involved travel without touching Delhi and if such ticket was purchased

outside Delhi, obviously the Delhi courts will not have territorial jurisdiction as

no part of the cause of action arises in Delhi. As per the principle laid down in

13

ABC Laminart, any clause which ousts the jurisdiction of all courts having

jurisdiction and conferring jurisdiction on a court not otherwise having

jurisdiction would be invalid. It is now well settled that the parties cannot by

agreement confer jurisdiction on a court which does not have jurisdiction; and

that only where two or more courts have the jurisdiction to try a suit or

proceeding, an agreement that the disputes shall be tried in one of such courts is

not contrary to public policy. The ouster of jurisdiction of some courts is

permissible so long as the court on which exclusive jurisdiction is conferred,

had jurisdiction. If the clause had been made to apply only where a part of

cause of action accrued in Delhi, it would have been valid. But as the clause

provides that irrespective of the place of cause of action, only courts at Delhi

would have jurisdiction, the said clause is invalid in law, having regard to the

principle laid down in ABC Laminart. The fact that in this case, the place of

embarkation happened to be Delhi, would not validate a clause, which is

invalid.

16. There is another reason for holding the said clause to be invalid. A clause

ousting jurisdiction of a court, which otherwise would have jurisdiction will

have to be construed strictly. In this case, we are concerned with a clause which

provides that all disputes shall be subject to the jurisdiction of the courts at

Delhi only. But in this case, the respondent did not approach a “court”. The

14

claim was filed by the respondent before a Permanent Lok Adalat constituted

under Chapter VI-A of the Legal Services Authorities Act, 1987 (`LSA Act’ for

short). Section 22C provides that any party to a dispute may, before the dispute

is brought before any court, make an application to the Permanent Lok Adalat

for settlement of the dispute. When the statement, additional statements, replies

etc., are filed in an application filed before it, the Permanent Lok Adalat is

required to conduct conciliation proceedings between the parties, taking into

account, the circumstances of the dispute and assist the parties in their attempt

to reach an amicable settlement of the dispute. If the parties fail to reach an

agreement, the Permanent Lok Adalat is required to decide the dispute. The

Permanent Lok Adalats are authorized to deal with and decide only disputes

relating to service rendered by notified public utility services provided the value

does not exceed Rupees Ten Lakhs and the dispute does not relate to a non-

compoundable offence. Section 22D provides that the Permanent Lok Adalat

shall, while conducting the conciliation proceedings or deciding a dispute on

merit under the LSA Act, be guided by the principles of natural justice,

objectivity, fair play, equity and other principles of justice and shall not be

bound by the Code of Civil Procedure, 1908 and the Indian Evidence Act, 1872.

Section 22E provides that every award of the Permanent Lok Adalat shall be

final and binding on the parties and could be transmitted to a civil court having

local jurisdiction for execution. Each and every provision of Chapter VIA of

15

LSA Act emphasizes that is the Permanent Lok Adalat is a Special Tribunal

which is not a `court’. As noted above, Section 22C of the LSA Act provides

for an application to the Permanent Lok Adalat in regard to a dispute before the

dispute is brought before any court and that after an application is made to the

Permanent Lok Adalat, no party to the application shall invoke the jurisdiction

of any court in the same dispute, thereby making it clear that Permanent Lok

Adalat is distinct and different from a court. The nature of proceedings before

the Permanent Lok Adalat is initially a conciliation which is non-adjudicatory

in nature. Only if the parties fail to reach an agreement by conciliation, the

Permanent Lok Adalat mutates into an adjudicatory body, by deciding the

dispute. In short the procedure adopted by Permanent Lok Adalats is what is

popularly known as `CON-ARB’ (that is “conciliation cum arbitration”) in

United States, where the parties can approach a neutral third party or authority

for conciliation and if the conciliation fails, authorize such neutral third party or

authority to decide the dispute itself, such decision being final and binding. The

concept of `CON-ARB’ before a Permanent Lok Adalat is completely different

from the concept of judicial adjudication by courts governed by the Code of

Civil Procedure. The Permanent Lok Adalat not being a `court’, the provision in

the contract relating to exclusivity of jurisdiction of courts at Delhi will not

apply.

16

17. The appellant next contended that even if the jurisdiction clause is

excluded from consideration, only courts and tribunals at Delhi will have

jurisdiction as the cause of action arose at Delhi and not at Hyderabad. The

appellant contended that the respondent boarded the flight at Delhi and the

entire incident relating to delay and its consequences took place at Delhi and

therefore courts at Delhi alone will have jurisdiction. This contention is wholly

untenable. The dispute was with reference to a contract of carriage of a

passenger from Delhi to Hyderabad. The ticket was purchased at Hyderabad

and consequently the contract was entered into at Hyderabad. A part of the

cause of action also arose at Hyderabad as the respondent clearly alleged as one

of the causes for claiming compensation, his illegal detention for an hour and

half at the Hyderabad Airport by the security staff of the appellant when the

flight landed. Therefore the courts and tribunals at Hyderabad had jurisdiction

to entertain the claims/disputes. Section 22B provides that permanent Lok

Adalats shall be established for exercising jurisdiction in respect of one or more

public utility services for such areas as may be specified in the notification. It is

not disputed that the Permanent Lok Adalat for public utility services,

Hyderabad was constituted for the area of Hyderabad and transport services by

way of carriage of passengers by air is a public utility service. Therefore we

hold that the Permanent Lok Adalat at Hyderabad had jurisdiction to entertain

the application against the appellant.

17

18. One of the reasons assigned by the High Court to hold that Permanent

Lok Adalat at Hyderabad had jurisdiction was that the term in the IndiGo

conditions of carriage that only courts at Delhi will have jurisdiction should be

ignored as most of the passengers buying tickets from IndiGo may not read the

terms and conditions regarding jurisdiction of courts and therefore, the court

should adopt a liberal approach and ignore such clauses relating to exclusive

jurisdiction. The said reasoning is not sound. The fact that the conditions of

carriage contain the exclusive jurisdiction clause is not disputed. The e-tickets

do not contain the complete conditions of carriage but incorporate the

conditions of carriage by reference. The interested passengers can ask the

airline for a copy of the contract of carriage or visit the web-site and ascertain

the same. Placing the conditions of carriage on the web-site and referring to the

same in the e-ticket and making copies of conditions of carriage available at the

airport counters for inspection is sufficient notice in regard to the terms of

conditions of the carriage and will bind the parties. The mere fact that a

passenger may not read or may not demand a copy does not mean that he will

not be bound by the terms of contract of carriage. We cannot therefore, accept

the finding of the High Court that the term relating to exclusive jurisdiction

should be ignored on the ground that the passengers would not have read it.

18

19. We may also at this juncture refer to the confusion caused on account of

the term Permanent Lok Adalat being used to describe two different types of

Lok Adalats. The LSA Act refers to two types of Lok Adalats. The first is a Lok

Adalat constituted under Section 19 of the Act which has no adjudicatory

functions or powers and which discharges purely conciliatory functions. The

second is a Permanent Lok Adalat established under section 22B(1) of LSA Act

to exercise jurisdiction in respect of public utility services, having both

conciliatory and adjudicatory functions. The word Permanent Lok Adalat

should refer only to Permanent Lok Adalats established under section 22B(1) of

the LSA Act and not to the Lok Adalats constituted under section 19. However

in many states, when Lok Adalats are constituted under section 19 of LSA Act

for regular or continuous sittings (as contrasted from periodical sittings), they

are also called as Permanent Lok Adalats even though they do not have

adjudicatory functions. In LIC of India vs. Suresh Kumar – 2011 (4) SCALE

137, this court observed: “It is needless to state that Permanent Lok Adalat has

no jurisdiction or authority vested in it to decide any lis, as such, between the

parties even where the attempt to arrive at an agreed settlement between the

parties has failed”. The said decision refers to such a `Permanent Lok Adalat’

organized under section 19 of the Act and should not be confused with

Permanent Lok Adalats constituted under section 22B(1) of the Act. To avoid

confusion, the State Legal Services Authorities and the High Courts may ensure

19

that Lok Adalats other than the Permanent Lok Adalats established under

section 22B(1) of the Act in regard to public utility services, are not described

as Permanent Lok Adalats. One way of avoiding the confusion is to refer to the

Lok Adalats constituted under section 19 of the Act on a regular or permanent

basis as `Continuous Lok Adalats’. Be that as it may.

Re : Question (ii) to (iv)

Low cost carrier vis-a-vis full service carrier

20. The appellant is a low cost carrier. It is necessary to bear in mind the

difference between a full service carrier and a low cost carrier, though both are

passenger airlines. Low cost carriers tend to save on overheads, operational

costs and more importantly on the services provided. Low cost carriers install

the maximum number of seats possible in their aircraft, and attempt to operate

the aircraft to optimum levels and fill the seats to capacity. The passengers, who

prefer to travel on budget fares, when opting for low cost carriers know fully

well that they cannot expect from them, the services associated with full service

carriers. From the passenger’s view point, the important difference between the

two classes of airlines lies in the on-board service offered to them by the

airlines. While full service carriers offer several services including free food

and beverages on board, low cost carriers offer the minimal `no-frills’ service

20

which does not include any free food or beverages except water. But the fact

that an airline is a low cost carrier does not mean that it can dilute the

requirements relating to safety, security and maintenance. Nor can they refuse

to comply with the minimum standards and requirements prescribed by the

Director General of Civil Aviation (`DGCA’ for short). The fact that it offers

only `no- frills’ service does not mean that it can absolve itself from liability for

negligence, want of care or deficiency in service. Both types of carriers have

clauses either excluding or limiting liability in respect of certain contingencies.

The disclaimers by low cost carriers will be more wider and exhaustive when

compared to full service carriers. DGCA and other authorities concerned with

licensing low cost carriers, shall have to ensure that the terms of contract of

carriage of low cost carriers are not unreasonably one sided with reference to

their disclaimers. This becomes all the more necessary as the terms of contract

of carriage are not incorporated in the tickets that are issued and usually

passengers, who purchase the tickets, will not be able to know the actual terms

and conditions of contract of carriage unless they visit the website of the airline

or seeks a copy of the complete terms of contract of carriage. All that is

required to be noted in the context of this case is that travel by a low cost carrier

does not mean that the passengers are to be treated with any less care, attention,

respect or courtesy when compared to full service carriers or that there can be

dilution in the minimum standards of safety, security or efficiency.

21

Relevant statutory provisions and DGCA directives

21. The Carriage of Air Act, 1972 gives effect to the convention for

unification of certain rules relating to international carriage by air, and

amendments thereto, to non-international carriage by air. Section 8 provides

that the Central Government may by notification in the official gazette apply

the rules contained in the first schedule to the Act and any provision of section

3 or section 5 or section 6 to such carriage by air, not being international

carriage by air, as may be specified in the notification, subject, however, to such

exceptions, adaptations, modifications as may be so specified. Notification

No.SO.186E dated 30.3.1973 issued under section 8 of the Act applies to

sections 4, 5 and 6 and the rules contained in the second schedule to the Act to

all carriages by air (not being an international carriage) and also modified

several rules in the second schedule to the Act apart from amending sections 4

and 5 and omitting section 6 of the Act. Chapter III of the Second Schedule to

the said Act relates to “liability of the carrier” and clause 19 thereof (as

amended by Notification No.SO.186(E) dated 30.3.1973 issued under section

8(2) of that Act) is extracted below:-

“19. In the absence of a contract to the contrary, the carrier is not to be

liable for damage occasioned by delay in the carriage by air of passengers,

baggage or cargo.”

22

22. Rule 134 of the Aircraft Rules 1937 provides that no person shall operate

any scheduled air transport services except with the permission of the Central

Government. Rule 133A of the said Rules provides that the special directions

issued by the Director General of Civil Aviation (`DGCA’ for short) by way of

circulars/notices to aircraft owners relating to operation and use of aircraft shall

be complied with by the persons to whom such direction is issued. The Director

General of Civil Aviation, Govt. of India, issued a circular No.8/2007 dated

5.12.2007, containing the guidelines for Aircraft operations during Low

Visibility Conditions (Fog management) at IGI Airport, Delhi which were

applicable on the relevant date (14.12.2007). Clauses 31, 32, 35 and 36 thereof

are extracted below :

“31) Airlines shall augment their ground staff and position them at the airport

with proper briefing for handling various passenger facilitation processes in

co-ordination with the other airport agencies.

32) Airlines shall inform their passengers of the

delay/rescheduling/cancellation of their flights in through mobile/SMS/other

communication mean to avoid congestion at the airport.

35) Airlines shall ensure progressive boarding of the passengers out of

security hold area in order to avoid congestion in the security hold. Passenger

after check-in shall be made to proceed for security by the airlines after

ensuring that the flight is ready to depart/is on ground. If delayed, after

boarding, appropriate facilitation to be given by Airlines on board.

36) The Airlines, particularly LCC shall provide facilitation in terms of

tea/water/snacks to the passenger of their delayed flights. The coupon

scheme extended by DIAL may be availed by airlines for the passenger

facilitation purpose.”

[emphasis supplied]

23

Other directives referred by way of comparison

23. We may, by way of comparison also refer to the following provisions of

the subsequent circular/CAR (Civil Aviation Requirements) dated 6.8.2010

issued by DGCA in regard to the facilities to be provided to passengers by

airlines due to denied boarding, cancellation or delays in flights, which came

into effect from 15.8.2010.

“Introduction

x x x

1.4 The operating airline would not have the obligation to pay compensation

in cases where the cancellations and delays have been caused by an event(s)

of force majeure i.e. extraordinary circumstance(s) beyond the control of the

airline, the impact of which lead to the cancellation/delay of flight(s), and

which could not have been avoided even if all reasonable measures had been

taken by the airline. Such extraordinary circumstances may in particular,

occur due to political instability, natural disaster, civil war, insurrection or

riot, flood, explosion, government regulation or order affecting the aircraft,

strikes and labour disputes causing cessation, slowdown or interruption of

work or any other factors that are beyond the control of the airline.

1.5 Additionally, airlines would also not be liable to pay any compensation

in respect of cancellations and delays clearly attributable to Air Traffic

Control (ATC), meteorological conditions, security risks, or any other

causes that are beyond the control of the airline but which affect their

ability to operate flights on schedule.

Extraordinary circumstances should be deemed to exist where the impact of

an air traffic management decision in relation to a particular aircraft or several

aircraft on a particular day, gives rise to a long delay or delays, an overnight

delay, or the cancellation of one or more flights by that aircraft, and which

could not be avoided even though the airline concerned had taken all

reasonable measures to avoid or overcome of the impact of the relevant factor

and, therefore, the delays or cancellations.

                 x x x                        x x x                       x x x


                                                  24



3.4 Delay in Flight


3.4.1 The airlines shall provide facilities in accordance with Para 3.6.1 (a) if

the passenger has checked in on time, and if the airline expects a delay

beyond its original announced scheduled time of departure or a revised time

of departure of:

a) 2 hours or more in case of flights having a block time of up to 2 = hrs; or

b) 3 hours or more in case of flights having a block time of more than 2 = hrs

and up to 5 hours; or

c) 4 hours or more in case of flights not falling under sub-para (1) and (b) of

Para 3.4.1.

3.4.2. When the reasonably expected time of departure is more than 24 hours,

after the scheduled time of departure previously announced, the airline shall

provide facility to the passengers in accordance with the provisions of para

3.6.1(b) hereunder.

3.4.3 An operating airline shall not be obliged to adhere to Para 3.6 if the

delay is caused due to extra ordinary circumstances as defined in Para 1.4 and

Para 1.5 which could not have been avoided even if all reasonable measures

had been taken.

x x x x x x x x x

3.6 Facilities to be offered to Passengers

3.6.1 Passengers shall be offered free of charge the following:

a) Meals and refreshments in relation to waiting time.

b) Hotel Accommodation when necessary (including transfers).

3.6.2 Airlines shall pay particular attention to the needs of persons with

reduced mobility and any other person (s) accompanying them.

3.8 General

3.8.1 The airlines shall display their policies in regard to compensation,

refunds and the facilities that will be provided by the airline in the event of

denied boardings, cancellations and delays on their respective websites as part

of their passenger Charter of Rights. Passengers shall be fully informed by the

airlines of their rights in the event of denied boarding, cancellations or delays

of their flights so that they can effectively exercise their rights provided at the

time of making bookings/ticketing, they have given adequate contact

25

information to the airline or their agents. The obligation of airlines to fully

inform the passenger(s) shall be included in ticketing documents and websites

of the airlines and concerned third parties (GDS and travel agents) issuing

such documents on airlines’ behalf. ”

(emphasis supplied)

24. We may also refer to Regulation (EC) No.261/2004 of the European

Parliament and of the Council, establishing common rules on compensation and

assistance to passengers in the event of denied boarding and of cancellation or

long delay of flights, to know the European standards. Clause (17) of the

preamble thereto provides thus :

“(17) Passengers whose flights are delayed for a specified time should be

adequately cared for and should be able to cancel their flights with

reimbursement of their tickets or to continue them under satisfactory

conditions.”

(emphasis supplied)

Article 6 deals with delay, Article 8 deals with reimbursement and Regulation 9

deals with passengers’ right to care. We extract below the relevant regulations :

Article 6 (Delay)

1. When an operating air carrier reasonably expects a flight to be delayed

beyond its scheduled time of departure:

(a) for two hours or more in the case of flights of 1,500 kilometres or less; or

(b) for three hours or more in the case of all intra-Community flights of more

than 1,500 kilometres and of all other flights between 1,500 and 3,500

kilometres; or

(c) for four hours or more in the case of all flights not falling under (a) or (b),

Passengers shall be offered by the operating air carrier:

26

(i) the assistance specified in Article 9(1)(a) and 9(2); and

(ii) when the reasonably expected time of departure is at least the day after

the time of departure previously announced, the assistance specified in Article

9(1)(b) and 9(1)(c); and

(iii) when the delay is at least five hours, the assistance specified in Article

8(1)(a).

2. In any event, the assistance shall be offered within the time limits set out

above with respect to each distance bracket.

Article 8 (Right to reimbursement or re-routing)

xxxx

Article 9 (Right to care)

1. Where reference is made to this Article, passengers shall be offered free

of charge:

(a) meals and refreshments in a reasonable relation to the waiting time;

(b) hotel accommodation in cases

— where a stay of one or more nights becomes necessary, or

— where a stay additional to that intended by the passenger becomes

necessary;

(c) transport between the airport and place of accommodation (hotel or other).

2. In addition, passengers shall be offered free of charge two telephone calls,

telex or fax messages, or e-mails.”

(emphasis supplied)

Liability for damages for delay

25. Rule 19 of Second Schedule to Carriage by Air Act, makes it clear that

the carrier is not liable for damage occasioned by delay in the carriage by air of

passengers. The position would be different if under the contract, the carrier

agrees to be liable for damages. On the other hand, the IndiGo Conditions of

27

Carriage categorically state that the carrier will not be liable to pay any

damages for delays, rescheduling or cancellations due to circumstances beyond

the control of IndiGo. There is no dispute that in this case, the delay was for

reasons beyond the control of the carrier. The guidelines show that the

operating air carrier would not be liable to pay compensation to a passenger, in

respect of either cancellation or delays attributable to meteorological conditions

(weather/fog etc.,) or air traffic control directions/instructions, which are

beyond the control of the air carrier. The Permanent Lok Adalat recorded a

finding of fact that delay was due to dense fog/bad weather and want of ATC

clearance due to air traffic congestion, which were beyond the control of the air

carrier and as a consequence rightly held that the air carrier was not liable for

payment of any compensation for the delay as such. We may note this was the

position as on the date of the incident (14.12.2007) and even subsequently, after

the issue of the guidelines dated 6.8.2010 by the DGCA.

Liability to provide facilitation during delay

26. The issue of responsibility for delay in operating the flight is distinct and

different from the responsibility of the airline to offer facilitation to the

passengers grounded or struck on board due to delay. If the obligation to

provide facilitation to the passengers is legally recognized, either based on

28

statutory requirements or contractual obligations or recognized conventions,

failure to provide the required minimum facilitation may, depending upon the

facts of the case, amount to either breach of statutory/contractual obligation,

negligence, want of care or deficiency in service on the part of the operating

airline entitling the passengers for compensation.

27. We may consider whether there was any such obligation to provide

facilitation to passengers by the appellant on 14.12.2007. As per the DGCA’s

guidelines dated 5.12.2007 which were in force on 14.12.2007, there was such

obligation on the part of the carrier. Clause 35 provided if the flight is delayed,

after boarding, appropriate facilitation has to be given by the Airlines on board.

Clause 36 provides that the Airlines, even low cost carriers, had to provide

facilitation in terms of tea/water/snacks to the passengers of their delayed

flights.

28. Under the CAR circular dated 6.8.2010 which came into effect on

15.8.2010, in the event of delays attributable to air traffic control or

meteorological conditions, the operating Airlines shall have to offer to the

passengers free of cost, meals and refreshment in relation to waiting time, vide

clause 3.6.1(a) read with clause 3.4.1. Facilitation of passengers who are

stranded after boarding the aircraft on account of delays is an implied term of

29

carriage of passengers, accepted as an international practice, apart from being a

requirement to be fulfilled under DGCA’s directives. Such facilitation which

relates to the health, survival and safety of the passengers, is to be provided, not

only by full service carriers, but all airlines including low cost carriers. This

obligation has nothing to do with the issue of liability or non-liability to pay

compensation to the passengers for the delay. Even if no compensation is

payable for the delay on account of bad weather or other conditions beyond the

control of the air carrier, the airline will be made liable to pay compensation if

it fails to offer the minimum facilitation in the form of

refreshment/water/beverages, as also toilet facilities to the passengers who have

boarded the plane, in the event of delay in departure, as such failure would

amount to deficiency in service. At the relevant point of time (14th December

2007), in the event of delay, passengers on-board were to be provided by the air

carriers, including low cost carriers, facilitation by way of snacks/water/tea

apart from access to toilet. [Note: The facilitation requirement was subsequently

revised and upgraded with effect from 15.8.2010 as “adequate meals and

refreshments” due during the waiting period].

29. We may at this juncture refer to the decision of this Court in Ravneet

Singh Bagga vs. KLM Royal Dutch Airlines – 2000 (1) SCC 66, wherein the

30

distinction between a deficiency in service and negligence is brought out. This

Court held:

“6. The deficiency in service cannot be alleged without attributing fault,

imperfection, shortcoming or inadequacy in the quality, nature and manner of

performance which is required to be performed by a person in pursuance of a

contract or otherwise in relation to any service. The burden of proving the

deficiency in service is upon the person who alleges it. The complainant has,

on facts, been found to have not established any willful fault, imperfection,

shortcoming or inadequacy in the service of the respondent. The deficiency in

service has to be distinguished from the tortuous acts of the respondent. In the

absence of deficiency in service the aggrieved person may have a remedy

under the common law to file a suit for damages but cannot insist for grant of

relief under the Act for the alleged acts of commission and omission

attributable to the respondent which otherwise do not amount to deficiency in

service…… If on facts it is found that the person or authority rendering service

had taken all precautions and considered all relevant facts and circumstances

in the course of the transaction and that their action or the final decision was

in good faith, it cannot be said that there had been any deficiency in service. If

the action of the respondent is found to be in good faith, there is no deficiency

of service entitling the aggrieved person to claim relief under the Act. The

rendering of deficient service has to be considered and decided in each case

according to the facts of that case for which no hard and fast rule can be laid

down. Inefficiency, lack of due care, absence of bonafide, rashness, haste or

omission and the like may be the factors to ascertain the deficiency in

rendering the service.”

Effect of IndiGo Conditions of Carriage on the liability for facilitation

30. The next question is whether the exclusion clause in the IndiGo

Conditions of Carriage can absolve liability to provide facilitation to passengers

affected by delay. The relevant clause in the Indigo conditions of carriage is

extracted below :

“Flight Delays, Reschedule or Cancellations

IndiGo reserves the right to cancel, reschedule or delay the commencement or

continuance of a flight or to alter the stopping place or to deviate from the

31

route of the journey or to change the type of aircraft in use without incurring

any liability in damages or otherwise to the Customers or any other person

whatsoever. Sometimes circumstances beyond IndiGo’s control result in flight

delays, reschedule or cancellations. In such circumstances, IndiGo reserves

the right to cancel, reschedule or delay a flight without prior

notice. Circumstances beyond IndiGo’s control can include, without

limitation, weather; air traffic control; mechanical failures; acts of terrorism;

acts of nature; force majeure; strikes; riots; wars; hostilities; disturbances;

governmental regulations, orders, demands or requirements; shortages of

critical manpower, parts or materials; labour unrest; etc. IndiGo does not

connect to other airlines and is not responsible for any losses incurred by

Customers while trying to connect to or from other airlines.

If an IndiGo flight is cancelled, rescheduled or delayed for more than

two/three hours (depending on the length of the journey), a Customer

shall have to right to choose a refund; or a credit for future travel on

IndiGo; or re-booking onto an alternative IndiGo flight at no additional

cost subject to availability.

x x x x x x x x x

Please note that in the event of flight delay, reschedule or cancellation,

IndiGo does not provide compensation for travel on other airlines, meals,

lodging or ground transportation.”

(emphasis supplied)

31. The said exclusion clause no doubt states that in the event of flight delay,

IndiGo would not provide any “meals”. But it can apply to passengers who

have not boarded the flight and who have the freedom to purchase food in the

airport or the freedom to leave. It will not apply to passengers who are on board

and the delay in the flight taking off, denies them access to food and water. In

the extra-ordinary situation where the passengers are physically under the

complete care and control of the airline, as it happens when they have boarded

the aircraft and have no freedom to alight from the aircraft, the duty of the

airlines to protect and care for them, and provide for basic facilitation would

32

prevail over any term of the contract excluding any facilitation (except where

the carrier itself cannot access food due to emergency situations). No public

utility service can say that it is not bound to care for the health, welfare and

safety of the passengers because it is a low cost carrier. At all events, the said

clause in question stood superseded, in so far as flights taking off from IGI

Airport, Delhi, having regard to the guidelines relating to Aircraft operations

during low visibility conditions at IGI Airport, Delhi, which provide that all

airlines including low cost carriers shall provide facilitation in terms of

tea/water/snacks to the passengers of delayed flights. (The DGCA directives in

force from 15.8.2010 clearly provide that passengers shall be offered free of

cost meals and refreshment in relation to the waiting time). What we have

stated above is with reference to the passengers on board, in delayed flights

which have not taken off. Subject to any directives of DGCA to the contrary,

the exclusion clause will be binding in normal conditions, that is, during the

flight period, once the flight has taken off, or where the passenger has not

boarded.

What was the period of delay?

32. The respondent’s complaint is about the inordinate delay of eleven hours

after boarding. The question is whether there was a delay of nearly eleven

hours, as contended by the respondent. It is true that the respondent was

33

confined to the aircraft for nearly eleven hours on account of the delay. But a

careful examination of the facts will show that the delay in a sense was not of

11 hours (from 5.35 a.m. to 4.37 p.m). The respondent first took flight No.6E-

301 which was scheduled to depart at 6.15 a.m. and boarded that flight at 5.45

a.m. When that flight was unduly delayed on account of the bad weather around

11.15 a.m. the said flight was cancelled and was combined with subsequent

flight No.6E-305 due to depart at 12.15 p.m. When flight No.6E-301 was

cancelled all its passengers were given the option of refund of the fare or credit

for future travel or re-booking on to an alternative Indigo flight. Because the

delayed flight was combined with the subsequent flight and the same aircraft

was to be used for the subsequent flight that was to take off at 12.15 p.m., the

respondent and some others, instead of opting for refund of the air fare or re-

booking on a subsequent flight, opted to continue to be in the aircraft and took

the combined flight which was scheduled to depart at 12.15 p.m. subject to

ATC clearance. In so far as flight No.6E-301 is concerned, after a delay of

about five hours it was cancelled and the passengers could have left the aircraft

as many did. If the respondent continued to sit in the aircraft, it was because of

his voluntary decision to take the later flight which was a combination of flight

No.6E-301 and 6E-305 which was due to depart at 12.15 p.m. (subject to ATC

clearance) and that was delayed till 4.37 p.m. Therefore the delay in regard to

the combined flight which was due for departure at 12.15 p.m. was four hours

34

and twenty minutes.

33. The respondent was offered the choice of refund of fare, credit for a

future travel on IndiGo or rebooking in a subsequent IndiGo flight. The third

option was further extended by giving the option to remain on board by taking

the subsequent combined flight using the same aircraft subject to ATC’s

clearance. The respondent consciously opted for the third choice of continuing

in the combined flight and remained in the aircraft. Therefore, the stay of eleven

hours in the aircraft was a voluntary decision of the respondent, as he could

have left the aircraft much earlier around 11.00 a.m. by either opting to obtain

refund of the air fare or by opting for credit for future travel or by opting for an

IndiGo flight on a subsequent day. Having opted to remain on board the

respondent could not make a grievance of the delay, or non-availability of food

of his choice or medicines.

Whether the airline failed to provide facilitation to respondent?

34. It is not in dispute that during the initial period of delay, when it was not

known that there would be considerable delay, the respondent purchased a

sandwich in the normal course. When flight No.6E-301 was cancelled and

combined with the subsequent flight No.6E-305, the on-board passengers

including respondent who opted to continue in the flight were offered snacks

35

(sandwiches) and water free of cost, around 12 noon. As the combined flight

(No.6E-305) was also delayed, a second free offer of sandwiches and water was

made around 3 p.m. But the second time, what was offered to respondent was a

chicken sandwich and as the respondent who was a vegetarian refused it, he

was offered biscuits and water, instead. It is not the case of the respondent that

toilet facilities were denied or not made available. In the circumstances, the

appellant being a low cost carrier, the facilitations offered by it, were

reasonable and also met the minimum facilitation as per the DGCA guidelines

applicable at the relevant point of time.

35. In the absence of prior intimation about the preference in regard to food

and in emergency conditions, the non-offer of a vegetarian sandwich in the

second round of free snacks cannot be considered to be a violation of basic

facilitation. While the dietary habits or religious sentiments of passengers in

regard to food are to be respected and an effort should be made to the extent

possible to cater to it, in emergency situations, non-offer of the preferred diet

could not be said to be denial of facilitation, particularly when the airline had no

notice of passengers’ preference in food. In fact, the appellant being a low cost

carrier, there was also no occasion for indicating such preferences. We however

note that in the subsequent DGCA guidelines which came into effect from

15.8.2010, the facilitation to be provided has been appropriately upgraded by

36

directing that the delayed passengers are to be provided with meals and

refreshment as and when due depending upon the period of delay.

36. There is nothing to show that respondent requested for any treatment or

medicines during the period when he was on board. He had also not notified the

Airlines that he was a patient suffering from an ailment which required

medication or treatment. Therefore, the respondent could not expect any special

facilitation, even if his condition would have added to his physical discomfort

on account of delay.

Whether respondent is entitled to compensation for detention at

Hyderabad?

37. The next question that arises for consideration is whether the appellant is

liable to compensate the respondent for the detention for nearly one and half

hours after disembarkation at Hyderabad. The appellant’s version is that

respondent started abusing and misbehaving with the crew members using

vulgar and threatening language, that he threw the biscuits offered on a crew

member, that he was detained for the purpose of enquiry by the Assistant

Manager of the appellant at Hyderabad on the complaint of the crew members,

but to avoid unnecessary complications and good customer relations, the crew

members decided not to give written complaint and therefore he was permitted

37

to leave after some time. The respondent’s version is that the complaint by the

crew was false and this was proved by the fact that they did not give a written

complaint. There is no evidence as to what transpired and the two versions

remained unsubstantiated. But the undisputed facts show he was asked to

remain in view of a complaint by the crew, that CSIF personnel stated that

unless there was written complaint, no action could be taken, that the crew did

not give written complaint and the respondent was permitted to leave after

about an hour of disembarkation. On the facts and circumstances this cannot be

termed to be unnecessary or deliberate harassment by the airlines. While the

airlines ought to have been sensitive to the travails of the passengers who were

cooped up in the aircraft for more than thirteen hours without adequate food or

other facilities, the airlines also could not ignore any complaint by the crew

about any unruly behaviour of any passenger. Be that as it may. In this case

neither the Permanent Lok Adalat, nor the High Court has recorded any finding

of wrongful or vexatious detention or harassment. Therefore the question of

awarding compensation under this head also does not arise.

Whether the appellant is liable to pay damages?

38. The Permanent Lok Adalat has held that when there was an inordinate

delay after completion of boarding, the airlines had a moral duty, irrespective of

rules and regulations, to take back the passengers to the airport lounge by

38

obtaining necessary approvals from the airport/ATC authorities and keep the

passengers in the lounge till the clearance for the flight to take off was given

and failure to do so was an unexcusable and unbecoming behaviour on the part

of the airline. We agree that the carrier should take steps to secure the

permission of the Airport and ATC authorities to take back the passengers who

had already boarded to the airport lounge when there was an inordinate delay.

But the assumption that the rules and regulations had to be ignored or without

the consent and permission of the airport and ATC authorities, the airline crew

ought to have taken back the passengers to the airport lounge, is not sound. The

admitted position in this case is that the airlines made efforts in that behalf, but

permission was not granted to the airlines to send back the passengers to the

airport lounge, in view of the heavy congestion in the airport. The airport and

the ATC authorities are not parties to the proceedings. If permission was not

granted for the passengers to be taken to the airport lounge, the airlines cannot

be found fault with. Therefore, the observation that failure to take the

passengers to the airport lounge was unexcusable and unbecoming behaviour on

the part of the airlines, was not warranted on the facts and circumstances of the

case.

39. The High Court has justified the award of damages on the ground that as

appellant did not operate IndiGo flight No.6E-301 as per schedule and caused

39

inconvenience to a passenger who is a diabetic patient, he was entitled to

nominal damages for deficiency in service. Where the delay is for reasons

beyond the control of the airlines as in this case due to bad weather and want of

clearance from ATC, in the absence of proof of negligence or deficiency in

service the airlines cannot be held responsible for the inconvenience caused to

the passengers on account of the delay. The justification for damages given by

the High Court does not find support either on facts or in law.

Conclusion

40. There can be no doubt that the respondent, like any other passenger

forced to sit in a narrow seat for eleven hours, underwent considerable physical

hardship and agony on account of the delay. But, it was not as a consequence of

any deficiency in service, negligence or want of facilitation by the appellant.

Consumer fora and Permanent Lok Adalats can not award compensation merely

because there was inconvenience or hardship or on grounds of sympathy. What

is relevant is whether there was any cause of action for claiming damages, that

is whether there was any deficiency in service or whether there was any

negligence in providing facilitation. If the delay was due to reasons beyond the

control of the airline and if the appellant and its crew have acted reasonably and

in a bona fide manner, the appellant cannot be made liable to pay damages even

40

if there has been some inconvenience or hardship to a passenger on account of

the delay.

41. If a flight had remained on tarmac without taking off, for eleven hours,

after boarding was completed, and if permission was refused to send the

passengers to the Airport lounge, the Airport and ATC authorities have to be

blamed for requiring the passengers to stay on board. Normally if the aircraft

has remained on tarmac for more than two or three hours after boarding is

closed, without the flight taking off, the passengers should be permitted to get

back to the airport lounge to get facilitation service from the airline. Whenever

there is such delay beyond a reasonable period (say three hours), the passengers

on board should be permitted to get back to the airport lounge. If for any

unforeseen reason, the passengers are required to be on board for a period

beyond three hours or more, without the flight taking off, appropriate provision

for food and water should be made, apart from providing access to the toilets.

Congestion in the airport on account of the delayed and cancelled flights can

not be a ground to prevent the passengers on board from returning to the airport

lounge when there is a delay of more than two hours after completion of

boarding. While the guidelines issued by the DGCA cover the responsibilities

of the airlines, DGCA and other concerned authorities should also specify the

responsibilities of the airport and the ATC authorities to ensure that no aircraft

41

remains on tarmac for more than three hours after the boarding is closed and

that if it has to so remain, then permit the passengers to return to the airport

lounge from the aircraft, till the aircraft is ready to take off. DGCA shall also

ensure that the conditions of carriage of all airlines in India is in consonance

with its Civil Aviation Directives.

42. In view of our findings, this appeal is allowed. The order of the

Permanent Lok Adalat affirmed by the High Court awarding damages and costs

to the respondent is set aside and the application of respondent for

compensation is rejected. We place on record, our appreciation for the

assistance rendered by Shri V. Giri, senior counsel, as amicus curiae.

………………………..J.


                                                                          (R V Raveendran)





New Delhi;                                                         ............................J.

July 4, 2011.                                                                 (A K Patnaik)