High Court Punjab-Haryana High Court

Punnu Tourist Service (P) Ltd. vs The Home Secretary, Chandigarh … on 6 April, 1983

Punjab-Haryana High Court
Punnu Tourist Service (P) Ltd. vs The Home Secretary, Chandigarh … on 6 April, 1983
Equivalent citations: AIR 1984 P H 205
Author: S Sodhi
Bench: S Sandhawalia, S Sodhi


JUDGMENT

S.S. Sodhi, J.

1. On August 30, 1982 the Home Secretary of the Union Territory, Chandigarh issued an order (Annexure P-1) to all heads of departments and offices of the Chandigarh Administration, that no receipt issued by any of the transport companies or booking agencies mentioned therein be entertained particularly the matter of payments to employees in respect of leave travel concession claims; as the Administration had decided to blacklist such transport companies and booking agencies from entering into any transactions with the Chandigarh Administration or any of its subordinate offices for a period of five years. Amongst the transport companies, mentioned in this order, were the petitioner Punnu Tourist Service (P.) Limited and the Sai Yatra (Registered) Chandigarh.

2. Petitions under Article 226 of the Constitution were filed by both the Punnu Tourist Service (P.) Ltd. as also Sai Yatra (Registered) seeking to challenge thereby the order of the Home Secretary (Annexure P-1). The petition filed by the former, being the one referred to above, while that of Sai Yatra (Registered) being Civil Writ No. 4100 of 1982. This order will dispose of both these writ petitions as common questions were raised therein and they were consequently heard together.

3. According to the petitioners their blacklisting by the impugned order (Annexure P-1) involved civil consequences in that they were thereby deprived of the advantage and privilege of entering into lawful business transactions with the Chandigarh Administration, its subordinate offices and employees. Besides it also adversely affected their good name creating a slur on their reputation. This order of the Home Secretary, it was pleaded, was violative of the provisions of Article 14 of the Constitution of India, also the Rules of natural justice, in that no opportunity was afforded to them of being heard before the impugned order was passed which was therefore, contrary to law. The relief thus claimed was the quashing of the order of the Home Secretary.

4. The stand taken by the Home Secretary of the Union Territory of Chandigarh in the return filed in this case was that the impugned order was purely an administrative matter to regulate leave travel concession to government servants under a non-statutory scheme. The liberalisation of this concession to cover journeys by chartered buses had brought in its train wide spread misuse. Intelligence collected by the Chandigarh Administration in October, 1980 revealed that bogus and fictitious receipts worth lacs of rupees were issued by the transport booking agencies within and outside the Union Territory of Chandigarh. Without arranging any actual tour by chartered bus, receipts were being issued by such agencies by charging only 20 to 30 per cent of the face va1ue of such receipt. Claims for about Rs. 75,000/- per month on account of 1eaves travel concession were put in till August, 1986, but upon the unearthing of the scandal, the claim came down to only Rs. 1500/per month from September 1980. Expediency this required an immediate halt to the misuse of the concession and the black-listing of the booking agencies. concerned was considered the desirable course to adopt. The impugned instructions were accordingly issued for the guidance of the departments and the offices. These instructions were to safeguard the State exchequer and no legal right of the petitioners had thus been infringed and consequently the petitioners were not entitled to invoke the extra jurisdiction of this Court.

5. It was also stated in the return that the petitioner-company namely, the Punnu Tourist Service (P) Limited was duly heard before the impugned order was issued by the Home Secretary.

6. Further again, in the case of Punnu Tourist Service (P) Limited, it was stated that in an enquiry into the leave travel concession claims made by four employees of the government press, some receipts issued by this company were considered by the Home Secretary. In this enquiry, it was shown that no list of passengers had been filed as was required while applying for a special permit for the journey from Chandigarh to Kanya Kumari. In addition, the permits attached with the leave travel concession claims of the employees concerned, bore the rubber stamps o f only two check-posts in the State of Haryana namely Kundli and Dhulkot; whereas the photostat copies of the permits produced by this Company also bore endorsements of various check posts in Madhya Pradesh. There were, however, endorsements thereon relating to the States of Kerala or Tamilnadu. The petitioners were duly confronted with this matter, but they did not cooperate in the probe into the matter. It was stated that even the names and addresses of the tourist guide, driver and conductor of the bus concerned employed by them were not disclosed.

7. The return filed in the writ petition filed by Sai Yatra (Registered) was also to the same effect except that in this case no plea was raised that any hearing had been granted before the impugned order was passed.

8. The plea of the respondent Home Secretary of a hearing having been granted to the Punnu Tourist Service (P) Limited was vehemently challenged by Mr. R. C. Dogra counsel for the’ petitioners. He adverted in this behalf to Annexure R/5 and R/6 to the written statement filed by the Home Secretary and rightly pointed out. that a reading of these documents would show that. the petitioners had been called only with regard to the enquiry into the claims of the leave travel concession by the four employees of the government press. Mr. M. R. Agnihotri, appearing for the respondents could point to no other material to substantiate the plea raised in the written statement regarding the hearing granted to the petitioners before the passing of the impugned order. It must be taken as established therefore that neither of the petitioners was. afforded any opportunity of being heard in the matter prior to the passing of the impugned order.

9. The matter relating to black-listing came up for consideration before the Supreme Court in M/s. Erusian. Equipment and Chemicals Ltd. v. State of West Bengal, AIR 1975 SC 266; where it was observed “The black-listing order involves civil consequences. It casts a slur. It creates a barrier between the persons blacklisted and the Government in the matter of transactions. The. blacklists are ‘Instruments’ of coercion’.”

10. It was further observed “blacklisting has the effect of preventing a person from the. privilege and advantage o! entering into lawful relationship with the Government for purpose of gains. The fact that a disability is created by the order of black-listing indicates that the relevant authority is to have an objective satisfaction. Fundamentals or fair play require that the person concerned would be given an opportunity to represent his case before he is put on the blacklist.”

11. The Erusian Equipment’s case (AIR 1975 SC 266) (supra) was followed and approved by the Supreme Court in the subsequent case of Joseph Vilangandan v. Executive Engineer (P.W.D.) Ernakulam, AIR l978 SC 930.

12. Mr. M. R. Agnihotri appearing for the respondent sought to draw a distinction in the present case from the two authorities of the Supreme Court referred to above by adverting to the fact that this was not a case where any tenders had been invited by the Chandigarh Administration or any list of approved transport companies had been prepared from which the petitioners were sought to be excluded. This, it was contended, was merely the case of Chandigarh Administration making a choice, like a. other individuals of deciding whom to deal with.

13. In the face of clear language expressed in the binding precedent of the Supreme Court in the authorities referred to above, no such distinction as was sought to be drawn by the counsel for the respondents in the present case to make it out of the ambit and scope of the principles set out therein can be sustained. The matter must now be taken to be well settled that if the Government decides to black-list any company or firm, the person concerned must be given an opportunity to represent against it before such an order is passed. The impugned order thus having been passed without any such opportunity being afforded to the petitioners cannot, but be held to be contrary to law and is accordingly hereby quashed both these writ petitions are thus accepted. In the circumstances, however, there will no order as to costs.

S.S. Sandhawalia, C.J.

14. I agree.

15. Petitions allowed.