PETITIONER:
RAMESHWAR PRASAD ETC., ETC.
	Vs.
RESPONDENT:
STATE OF UTTAR PRADESH & OTHERS
DATE OF JUDGMENT24/02/1983
BENCH:
VENKATARAMIAH, E.S. (J)
BENCH:
VENKATARAMIAH, E.S. (J)
SEN, A.P. (J)
CITATION:
 1983 AIR  383		  1983 SCR  (2) 418
 1983 SCC  (2) 195	  1983 SCALE  (1)152
 CITATOR INFO :
 D	    1992 SC 443	 (13,14)
ACT:
     Motor Vehicles  Act, 1939	as in  force in the State of
Uttar Pradesh-	S. 43-A	 as amended  by U.P.  Act 15 of 1976
read with  s. 47  as amended  by  Central  Act	47  of	1978
Interpretation of-State	 Government cannot  issue directions
under sub-s.  (1) of  s. 43-A  for grant  of stage  carriage
permits to an eligible applicants after amendment of s. 43-A
by U.  P. Act 15 of 1976-While issuing directions under sub-
s. (1)	of s. 43-A State Government cannot ignore provisions
contained in sub-ss. (1) and (1A) to (1H) of s. 47.
     Interpretation -  Rule of	construction of	 an  amended
provision.
     Words and	Phrases -`Public  interest'-What it means in
the context of Motor Vehicles Act, 1939.
HEADNOTE:
     A 'stage  carriage' under	the Motor Vehicles Act, 1939
means a	 motor vehicle	which carries  more than six persons
for hire  or  reward  at  separate  fares  paid	 by  or	 for
individual passengers  either for  the whole  journey or for
stages of  the journey	and for	 plying such a vehicle it is
necessary to  obtain a permit from the appropriate Transport
Authority. While  considering  an  application	for  such  a
permit, the  Transport Authority must, under cls. (a) to (f)
of sub-s.  (1) of  s. 47, have regard to the interest of the
public generally,  the	advantages  to	the  public  of	 the
service to  be provided,  the adequacy	of  other  passenger
transport  services  operating	between	 the  places  to  be
served, the  operation by  the applicant  of other transport
services,  etc.,   and	also  take  into  consideration	 the
representations made  by local	or police authorities and by
persons already	 providing passenger transport facilities by
any means  along or  near the  proposed route  or area.	 The
State Government  may, under  sub-s. (1)  of s.	 43,  having
regard to  the advantages  offered  to	the  public  by	 the
development  of	  motor	 transport,   the  desirability	  of
preventing  uneconomic	competition  among  motor  vehicles,
etc.,  issue   appropriate  directions	 to  the   Transport
Authority
     The subject  matter of  regulation	 of  motor  vehicles
being within  the scope	 of entry 35 of the Concurrent List,
the Act in its application to tho State of Uttar Pradesh was
amended in  1972 by the U.P. Legislature by the introduction
of s.  43-A which  was a  new provision.  While	 sub-s.	 (1)
thereof conferred  power on  the State	Government to  issue
directions of  a general  character in	public	interest  in
respect of any matter relating to road transport, sub-s.
419
(2) specifically  conferred the	 power to  issue  directions
regarding grant	 of stage  carriage permits  to all eligible
applicants if  the State  Government was of the opinion that
it was	in the public interest to do so. Further, under sub-
s. (2)	of s. 43-A, the provisions of s. 47 stood amended to
the effect that while considering an application for permit,
it was	no longer  necessary for  the Transport Authority to
have regard  to the  adequacy of  other passenger  transport
services operating between the places to be served or to the
operation by  the applicant of other transport services; nor
was  the   Transport  Authority	  required  to	 look	into
representations made  by any  one other than local or police
authorities. The  State Government,  acting under  s.  43-A,
issued directions in March, 1972 for grant of permits to all
eligible applicants without any restriction as to the number
of permits to be issued on any route. The validity of s. 43-
A and  the directions  issued thereunder  were upheld by the
Court in Hans Raj Kehar & Ors v. Srate of UP. & Ors [1975] 1
S.C.R. 9l6.  But, within  a short time, the State Government
realised the  necessity of  reviewing the  policy of issuing
permits to  all eligible applicants and amended s. 43-A with
retrospective effect  by the  Uttar Pradesh  Act 15 of 1976.
While sub  s. (1)  was retained	 as  such,  sub-s.  (2)	 was
substituted by an entirely new sub-section. The Statement of
objects and Reasons appended to the Amending Act stated that
it had become necessary to reconsider the policy of granting
bus permits  liberally with  a view to checking unproductive
capital expenditure  and unnecessary  consumption  of  fuel,
preventing elimination	of small  operators as a consequence
of unreasonable	 competition, etc. and authorising the State
Government to  issue necessary	directions from time to time
in regard  to the  number of  permits that may be granted in
respect of  any route or area, the preference to be given to
specifically deserving categories, etc. The State Government
thereafter issued directions to the Transport Authorities to
ensure that  the operation  of the  total  number  of  stage
carriages on any route was economically viable.
     Section 47	 was amended  by the Central Act 47 of 1978.
The proviso  to sub-s. (1) of s. 47 was amended by providing
that in	 addition to  a registered  cooperative society,  an
application for	 a stage  carriage permit  from a person who
has a  valid licence for driving transport vehicles shall he
given preference  over applications  from individual owners.
Parliament also introduced new sub-ss. (1A) to (1H) in s. 47
providing for  reservation of  certain percentage  of  stage
carriage permits  for the  Scheduled Castes  and Tribes	 and
weaker sections	 of the	 community and	empowered the  State
Government to  frame rules  for implementing sub-ss. (1A) to
(1H) of	 s 47.	These amendments  came into force on January
16, 1979.
     On January	 10, 1981  the	State  Government  issued  a
notification directing	the Transport  Authorities to  issue
stage  carriage	 permits  to  all  eligible  applicants	 and
specifying that there should be no upper limit to the number
of stage  carriages for	 which permits	might be granted. On
January 23,  1981, by another notification, of the Transport
Authorities were  directed to  have regard  only to  matters
referred to  in cls.  (a), (b), (d) and (f) of sub-s. (l) of
s. 47 and to take into consideration representations made by
local or  police authorities only. Tho appellants challenged
the notifications under Article 226.
420
     The High  Court dismissed	the petitions  repelling the
contention  that  in  the  absence  of	reservation  of	 the
required percentage  of permits for persons belonging to the
Scheduled Castes,  the Scheduled  Tribes and weaker sections
as provided in s. 47 the grant of permits would be vitiated.
According to  the High	Court the  question  of	 reservation
would arise  only in those cases where the seats or articles
are limited for distribution or allotment but where there is
no limit  or no	 fixed number,	the question  of reservation
would not  arise. The  High Court said that the Statement of
objects and  Reasons appended to the Amending Act 15 of 1976
cannot override	 the clear  provisions of s. 43-A as amended
by  that   Act	and   held  that  though  the  two  impugned
notifications did  not follow  the procedure  prescribed  by
sub-s. (2)  of s. 43-A, they could be sustained under sub-s.
(1) of s.43-A. It relied on the decision in Hans Raj Kehar's
case to	 hold  that  large  number  of	buses  operating  on
different routes would be for the convenience and benefit of
the travelling public.
     Allowing the appeals,
^
     HELD: Whenever  a court  is called upon to interpret an
amended provision  it has to bear in mind the history of the
provision, the	mischief which	the legislature attempted to
remedy, the  remedy provided by the amendment and the reason
for providing  such remedy.  Section 43-A  of the  Act as in
force in the State of U.P. was amended by the U.P. Act 15 of
1976. By  the substitution  of the  former sub-s. (2) by the
new sub-s  (2) in  s. 43-A the legislature clearly expressed
itself	against	 the  policy  of  granting  permits  to	 all
eligible applicants  without any  consideration to the needs
of any particular locality or route or to the qualifications
of applicants.	After the  amendment, sub-s.  (1) of S. 43-A
did not	 comprehend within  its scope  the  power  to  issue
directions for	issuing permits	 to all	 eligible applicants
without any  sort of  restriction relevant  to the scheme of
the Act.  The sub-section  states that	the State Government
may issue  such directions  of a general character as it may
consider necessary in the public interest. 'Public interest'
under the  Act does  not mean the interests of the operators
or of  the passengers only. It takes within its fold several
factors such  as, the  maximum number of permits that may be
Issued on  a route or in any area having regard to the needs
and  convenience   of  the   travelling	 public,   the	non-
availability of	 sufficient number  of	stage  carriages  in
other routes  or areas	which may  be in  need of running of
additional  services,	the  problems	of  law	 and  order,
availability of	 fuel, etc. To say that larger the number of
stage carriages	 in any	 route or  area more  convenient  it
would  be   to	the  members  of  the  public  is  an  over-
simplification of a problem with myriad facets affecting the
general public.	 The Act itself contains provisions relating
to licensing  of drivers  and conductors,  specifications of
motor vehicles,	 co-ordination of  road and  rail transport,
prevention of  deterioration of	 road system,  prevention of
Uneconomic  competition	  among	 motor	vehicles,  etc.	 Any
direction given	 by  the  State	 Government  under  s.	43-A
should,	 therefore,   be  in  conformity  with	all  matters
regarding which	 the statute  has made	provision.  In	this
situation to say that any number of permits can be issued to
any eligible operator without any upper limit is to overstep
the limits  of delegation  of statutory power. [444 A-H; 445
A-E]
     In the instant case, a reading of the two notifications
shows that  the State  Government  ignored  the	 legislative
policy underlying the U.P. Act 15 of
421
1976 by	 which the  new sub-s. (2) of s. 43-A was enacted in
substitution of	 the former  sub-s. (2)	 with  retrospective
effect. The  new sub-s.	 (2) was  introduced  by  the  State
legislature after  it had  realised the mistake committed by
the State Government in issuing the notification in the year
1972 directing	the issue of bus permits liberally in favour
of all	eligible applicants which had resulted in investment
of unproductive capital expenditure and under-utilisation of
capital and  fuel  and	in  unreasonable  competition  which
eventually eliminated  small operators	from business.	[441
D-F]
     (ii) The  State Government	 also ignored the new policy
governing the  issue of	 permits introduced by Parliament by
amending s.  47 of  the Act in 1978. The High Court erred in
not noticing  that by  issuing the notification containing a
direction to  the Transport  Authorities to  issue limitless
number of  permits, the	 State Government  had attempted  to
circumvent sub-ss.  (1) and  (IA) to  (IH) of  a s.  47. The
observation of	the High  Court that  preferences have to be
shown and  reservations have  to be  made only when there is
scarcity of  permits and since there were no restrictions on
the number of permits to be issued there was no necessity to
make  any   such  provision   is  shocking.  Preference	 and
reservations have  value only  when there  is a limit on the
number of permits to be issued and in the context of the Act
there should  necessarily be a limit on the issue of permits
to operate  motor vehicles  in respect of any route or area.
By the	D method  adopted by  it the  State  Government	 has
virtually allowed  the rich and well-to-do businessman - who
can bear  the loss  for some time to introduce any number of
vehicles on  a route  or in  any area  until all  the  small
operators who  also may	 take the permits to leave the field
owing to the inevitable loss that ensues by the operation of
an unlimited  number of	 vehicles. The	two notifications in
question are clearly outside the scope of the Act. [445 F-H;
446 A-E]
     (iii) The	observations in	 Hans Raj  Kehar's case	 are
inapplicable to	 the present  cases. In	 that case the Court
was concerned  with sub-s.  (2) of s. 43-A as it stood then.
At that	 time, the sub-section contained a clear legislative
policy which  considered  that	there  could  be  no  public
prejudice if  all eligible  applicants were granted permits.
Whatever the  Court may have observed while considering that
provision would	 not apply now as There is a clear departure
made by the legislature from that policy when it enacted the
new sub-s.  (2) of s. 43-A. In the face of this amendment by
which the  former sub-s.  (2) of  s.43-A which	specifically
authorised the	State Government  when it was satisfied that
it was	necessary to  do so  in the public interest to issue
directions to  the Transport Authorities to grant permits to
all eligible  applicants was  deliberately taken away by the
State legislature,  the High Court was wrong in holding that
such power  was still  available under sub-s. (1) of s. 43-A
which was widely worded. [443 C-H]
     Hans Raj  Kehar & Ors. v. State of U.P. & Ors. [1975] 2
S.C.R. 916, held inapplicable.
JUDGMENT:
 CIVIL APPELLATE JURISDICTION: Civil Appeals Nos. 1269-
71 of 1982.
422
 Appeals by	Special leave	from the Judgment and order
dated 23rd the March,	1982 of	the Allahabad High Court in
Civil Miscellaneous Writ Petition Nos. 2328, 2424 and 1998
of 1981.
 Shanti Bhusan and R.R. Jain for the Appellants.
Mrs. Shobha Dikshit for the Respondents.
 The Judgment of the Court was delivered by
VENKATARAMIAH, J.	In these appeals by special leave
filed against the common judgment dated March 23, 1982 of
the Allahabad High Court, the validity of two Notifications
issued by the Government of Uttar Pradesh under section 43-A
of the	Motor	Vehicles Act, 1939	(Act IV of 1939)
(hereinafter referred to as ‘the Act’) as in force in the
State of Uttar Pradesh	arises for consideration. The	two
impugned Notifications are reproduced below:
I. “Notification
No. 68 T/XXX-4-15-KM/79
Dated: Lucknow: January 10, 1981.
Whereas, the Government of Uttar Pradesh is of
opinion that it is in the public interest to grant
stage carriage permits (except in respect of routes or
areas for which schemes have been published under
section 68-C of the Motor Vehicles Act, 1939) to all
eligible applicants:
Now. therefore, in exercise of the powers under
section 43.A of the Motor Vehicles Act, 1939, the
Governor of Uttar Pradesh is pleased to direct that the
stage carriage permits (except in respect of routes or
areas for which schemes have been published under
section 68-C of the Motor Vehicles Act, 1939) shall be
granted according to the provisions of the Act to all
eligible applicants and there shall be no upper limit
to the number of stage carriages for which permits may
be granted.
By order
Karnail Singh,
Sachiv
423
II. Notification
No. 241 T/XXX-4-15-P/79
Dated: January 23, 1981
The Governor being satisfied that it is expedient in
the public interest so to do, is pleased to direct in
exercise of the powers under section 43-A of the Motor
Vehicles Act, 1939 (Act No. 4 of 1939) that while
considering applications for stage carriage permits,
the State Transport Authority or a Regional Authority:
(i) shall have regard only to matters referred to in
clauses (a), (b), (d) and (f) of sub-section (1)
of section 47 of the said Act and shall also take
into consideration representations made by the
local authority or police authority within whose
jurisdiction any part of the proposed route or
area lies; and
(ii) shall be deemed to have made sufficient compliance
of the provisions of section 57 of the said Act,
if it intimates the particulars of the
applications to such local authority and police
authority for making representations, if any,
within a period of fifteen days from the date of
despatch of the intimation with the stipulation
that if no representation is received with in the
prescribed period of time, it shall be presumed
that they have no representation to make, and has
considered any representation made by such local
authority and police authority.
By order
Karnail Singh,
Sachiv.”
 The appellants who are	stage	carriage operators
challenged The	validity of the above	Notifications in the
writ petitions	filed by them	under Article	226 of	the
Constitution before the High Court inter alia on the ground
that they were ultra vires the provisions of the Act under
which they had been issued. The High Court dismissed the
writ petitions after negativing the contentions of the
424
appellants. Aggrieved by the decision of the High Court the
appellants have	preferred these appeals by special leave as
stated above.
 It is necessary at this stage to give a resume of the
relevant statutory provisions to understand the rival
contentions of the parties. On finding that the Indian Motor
Vehicles Act, 1914 which Was brought into force at an early
stage of development of motor transport was inadequate to
meet the new situation	created by the growth of motor
transport by the year	1939, the Central Legislature passed
the Act	for the purpose of regulating motor traffic in the
interests alike	of the safety and convenience of the public
and of the development of a coordinated system of transport.
The Act	underwent major alterations	in 1956 and 1969.
Broadly the Act provided inter alia for registration of
motor vehicles,	licensing of drivers and conductors, grant
of permits to	ply public service vehicles	and public
carriers, operation of	road transport service by State
transport undertakings	in any	area or	on any route to the
exclusion, complete	or partial of other persons,
construction, equipment	and maintenance of motor vehicles,
control of traffic, insurance	of motor vehicles against
third party risks and offences, penalties and procedure. The
State Governments were entrusted with the duty of framing
rules on various matters connected with the topics dealt
with by the Act. The subject of regulation of motor vehicles
being within the scope of Entry 35 – mechanically propelled
vehicles including the principles on which taxes on	such
vehicles are to be levied-in	List III of	the Seventh
Schedule to the Constitution,	various amendments were made
from time to time by several	State Legislatures with the
assent of the	President of India either adding to or
modifying the provisions of the Act. Chapter IV of the Act
which includes	section 42 to section 68 contains provisions
pertaining to the control of motor vehicles. Section 42 of
the Act	provides that no owner of a transport vehicle shall
r use or permit the use of the vehicle in any public place
whether	or not such	vehicle	is actually carrying	any
passenger or goods save in accordance with the conditions of
a permit granted or countersigned by	a Regional or State
Transport Authority or the Commission authorising the use of
the vehicle in that place in the manner in which the vehicle
is being used. A ‘transport vehicle’ is defined in section
2(33) of the Act as a	public service	vehicle or a goods
vehicle. A ‘public service vehicle’ is defined in section
2(25) of the Act as any motor vehicle used or adapted to be
used for the carriage
425
of passengers for hire or reward, and includes a motor cab,
contract carriage and stage carriage. Section 2(29) of the
Act states that a ‘stage carriage’ means a motor vehicle
carrying or adapted to carry more than six persons excluding
the driver which carries passengers for hire or reward at
separate fares	paid by or for individual passengers, either
for the	whole journey or for stages of the journey. Section
45(1) of the Act prescribes that every application for a
permit shall be made to the Regional Transport Authority of
the region in which it is proposed to use the vehicle or
vehicles. When	the vehicle is to be used in two or more
regions, the applications for permits may	be made as
provided in the provisos to section 45(1) or section 45(2)
of the	Act, as	the case may be. The constitution of the
Regional Transport Authorities and the State Transport
Authorities is	dealt with by section 44 of the Act. A State
Transport Authority or a Regional Transport Authority shall
consist of a Chairman	who has	had judicial experience or
experience as an appellate or revisional authority under any
law relating to land revenue and in the case of a State
Transport Authority, such other officials and non-officials,
not being less than two, and,	in the case	of Regional
Transport Authority such other persons (whether officials or
not) not being less than two,	as the State Government may
think fit to appoint.	An application	for a stage carriage
permit shall have to contain the particulars mentioned in
section 46 of the Act. Prior	to its	amendment in 1978,
section 47 as amended by Act 100 of 1956 read as follows:
“47. Procedure of Regional Transport Authority in
considering application for stage carriage permits.-(1)
A Regional Transport Authority shall, in considering an
application for a stage carriage permit. have regard to
the P following matters, namely:
(a) the interest of the public generally;
(b) the advantages to the public of the service to be
provided, including the saving of time likely to
be effected thereby and any convenience arising
from journeys not being broken;
(c) the adequacy of other passenger transport services
operating or likely to operate in the near future,
426
whether by road or other means, between the places
to be served.
(d) the benefit to any particular locality or
localities likely to be afforded by the service;
(e) the operation by the applicant of other transport
services, including those in respect of which
applications from him for permits are pending;
(f) the condition of the roads included in the
proposed route or area;
and shall also take into consideration any
representations made by persons already providing
passenger transport facilities by any means along
or near the proposed route or area, or by any
association representing persons interested in the
provision of road trans port facilities recognised
in this behalf by the State Government, or by any
local authority or police authority within whose
jurisdiction any part of the proposed route or
area lies:
Provided that other conditions being equal, an
application for a stage carriage permit from a
cooperative society registered or deemed to have been
registered under any enactment in force for the time
being shall, as far as may be, be given preference over
applications from individual owners.
(2) A Regional Transport Authority shall refuse to
grant a stage carriage permit if it appears from any
timetable furnished that the provisions of this Act
relating to the speed at which vehicles may be driven
are likely to be contravened:
Provided that before such refusal an opportunity
shall be given to the applicant to amend the time-table
so as to conform to the said provisions.
(3) A Regional Transport Authority may, having
regard to the matters mentioned in sub-section (1),
limit the
427
number of stage carriages generally or of any specified
type for which stage carriage permits may be granted in
the region or on any specified area or on any specified
route within the region.”
 The procedure in applying	for and granting permits is
set out	in section 57 of the Act. Section 48 of the Act
provides that subject to section 47,	a Regional Transport
Authority may,	on an application made	to it under section
46, grant a stage carriage permit in accordance with the
application or	with such modifications as it deems fit or
refuse to grant such a permit. If the Regional Transport
Authority decides to grant a stage carriage permit, it may
attach to it all or any of the conditions mentioned in
section 48(3) of the Act. The proceedings before a Regional
Transport Authority are quasi	judicial in character. While
considering the application for the	grant	of a stage
carriage permit	the Regional Transport Authority has to
consider all representations referred	to in section 57(3).
Sub-section (5)	of section 57 of the Act provides that when
any representation such as is referred to in sub-section (3)
thereof is made, the Regional	Transport Authority shall
dispose of the application at a public hearing at which the
applicant and the persons making the representations shall
have an	opportunity of being heard either in person or by a
duly authorised	representative. Representations can be made
among others by any person who is	providing transport
facilities on the route or in the area, any rival applicant,
police authorities and local authorities. Any	person	who
satisfies the qualifications mentioned in section 64 of the
Act and	who is	aggrieved by the resolution of the Regional
Transport Authority may file an appeal before the State
Transport P Appellate Tribunal	which should consist of a
wholetime judicial officer not below the rank of a District
Judge. An order of a Regional	Transport Authority or of a
State Transport	Authority against which no appeal can be
filed is subject to	revision by the State Transport
Appellate Tribunal under section 64-A of the Act. Subsection
(1) of	section 43 of the Act which confers power on the
State Government to control transport reads thus:
“43. Power to State Government to control
transport-
(1) A State Government having regard to:
428
(a) the advantages offered to the public, trade and
industry by the development of motor transport,
(b) the desirability of coordinating road and rail
trans port.
(c) the desirability of preventing the deterioration
of the road system, and
(d) the desirability of preventing uneconomic
competition among motor vehicles, may, from time
to time, by notification in the official Gazette,
issue directions to the State Transport Authority:
(i) regarding the fixing of fares and freights
(including the maximum and minimum in respect
thereof) for stage carriages, contract
carriages and public carriers;
(ii) regarding the prohibition or restriction,
subject to such conditions as may be
specified in the directions, of the conveying
of long distance goods traffic generally, or
of specified classes of goods, by private or
public carriers,
(iii) regarding the grant of permits for
alternative routes or areas, to persons In
whose cases the existing permits are not
renewed in pursuance of the provisions of
sub-section (1-D) of section 68-F, or are
cancelled or the terms thereof are modified
in exercise of the powers conferred by clause
(b) or clause (c) of sub-section (2) of
section 68-F;
(iv) regarding any other matter which may appear
to the State Government necessary or
expedient for giving effect to any agreement
entered into with the Central Government or
any other State Government or the Government
of any other country relating to the
regulation of motor transport generally,
429
and in particular to its coordination with A
other means of transport and the conveying of
long distance goods traffic:
Provided that no such notification shall be issued
unless a draft of the proposed directions is published
in the official Gazette specifying therein a date being
not less than one month after such publication, on or
after which the draft will be taken into consideration
and any objection or suggestion which may be received
has, in consultation with the State Transport
Authority, been considered after giving the
representatives of the interests affected an
opportunity of being heard.”
 In the year 1972,	however, the Act was amended by the
Legislature of	the State of Uttar Pradesh introducing a new
section being section 43-A by	the Motor Vehicles (U.P.
Amendment) Act,	1972 with the assent of the President. The
material part of section 43-A which was newly introduced by
the said amending U.P. Act read as under:
“43-A. (1) The State Government may issue such
directions of a general character as it may consider
necessary or expedient in the public interest in
respect of any matter relating to road transport to the
State Transport Authority or to any Regional Transport
Authority, and such Transport Authority shall give
effect to all such directions.
(2) Without prejudice to the generality of the
fore going power, where the State Government is of
opinion that it is in the public interest to grant
stage carriage permits (except in respect of routes or
areas for which schemes have been published under
section 68(C) or contract carriage permits or public
carrier permits to all eligible applicants, it may by
notification in the Gazette issue a direction accor-
dingly, and thereupon all transport authorities as well
as the State Transport Appellate Tribunal constituted
under section 64 shall proceed to consider and decide
all applications, appeals and. revisions in that behalf
(including any pending applications, appeals and
revisions) as if-
430
(a) in section 47-
(i) for sub-section (1) the following sub-
sections were substituted:
(ii) A Regional Transport Authority shall in
considering an application for a stage
carriage permit, have regard to the following
matters, namely-
(a) the interest of the public generally;
(b) the advantage to the public of the
service to be provided including the
saving of time likely to be effected
thereby and any convenience arising from
journeys not being broken;
(c) the benefit to any particular locality
or localities likely to be afforded by
the service;
	and shall also take into consideration	any
representation made by any	local authority or
police authority within whose jurisdiction	any
part of the proposed route or area lies; and
sub-section (3) were omitted
The above	U.P. Act was preceded by the U.P. Ordinance
which contained	more or less	the same provisions.	The
ordinance was substituted by the said U.P. Act. The object
of enacting section 43-A of the Act was set out in	the
Statement of objects and Reasons attached to the relevant
U.P. Bill which read as follows:
“Objects and Reasons-operators engage in the race
for securing permits for stage carriage on non-nation
alised routes. Due to limitation on the number of
permits this business is controlled by a few persons.
Complaints in this regard are made every other day.
Therefore, with a view to making it easier to secure
permits in respect of non nationalised routes and to
introducing simplicity in procedure and to providing
greater employment and securing
431
equitable distribution thereof it was considered
necessary to amend sections 47, SO, SS and 64 of the
Motor Vehicles Act, 1939, suitably. Accordingly, in the
public interest and with the aforesaid object in view,
the Motor Vehicles (Uttar Pradesh Amendment) ordinance,
1972, was promulgated. This Bill is introduced to
replace the said ordinance.
 Pursuant to the power conferred on it by section 43-A
of the	Act, the Government of	the State of Uttar Pradesh
issued the following directions on March 30,	1972 by a
Notification, the relevant part of which reads as under:
“Whereas the State Government is of opinion that
it is in the public interest to grant stage carriage
permits (except in respect of routes or areas for which
schemes have been published under section 68-C of the
Motor Vehicles Act, 1939) contract carriage permits and
public carrier permits to all eligible applicants.
Now, therefore, in exercise of the power conferred
by section 43-A of the Motor Vehicles Act, 1939 the
Governor is pleased to direct that stage carriage
permits (except in respect of routes or areas
aforesaid) contract carriage permits and public carrier
permits shall be granted according to the provisions of
the said Act to all eligible applicants.”
 The validity of section 43-A of the Act introduced by
the U.	P. Legislature and of the Notification dated March P
30, 1972 issued by the Government of Uttar. Pradesh pursuant
to that	section was questioned in some writ petitions filed
by some	motor operators in the High Court of Allahabad.
Those petitions	were dismissed. On appeal this Court upheld
the validity of section 43-A of the Act as well as	the
Notification by its judgment in Hans Raj Kehar & Ors. v. The
State of U.P. & Ors.(1) which was delivered on December 4,
1974. Within about three and half years from the date of the
above said notification the Government of Uttar Pradesh
realised that it was necessary to review the whole question
of issuing permits to all eligible applicants. Accor-
432
dingly	the State Government	issued	a Notification on
September 24, 1975 which ran as follows:
“Whereas, in exercise of the power conferred by
Section 43-A of the Motor Vehicles Act, 1939 the State
Government was by notification No. 1188-T/XXX-4, dated
March 30, 1972, pleased to direct that stage carriage
permits (except in respect of routes or areas
aforesaid) contract carriage permits and public carrier
permits shall be granted according to the provisions of
the said Act to all eligible applicants:
And whereas, on further consideration the State
Government is of opinion that the policy of granting
such permits to all eligible applicants requires review
with a view to:
(a) Preventing unproductive expenditure and under
utilization of capital and fuel.
(b) Preventing elimination of small operators due
to unfair competition resulting from the
issue of more permits than required for a
route.
(c) Facilitating long term planning of passenger
road transport services.
And whereas, such review is likely to take some
time and in the mean time it is necessary to stay the
disposal of all pending applications for permits or
entertainment of fresh applications.
Now, therefore, in exercise of the powers
conferred by the said Section 43-A of the Motor
Vehicles Act, 1939, read with Section 21 of the U.P.
General Clauses Act, 1904, the Governor is pleased to
direct that:
1. The Notification No. 1198 T/XXX-4, dated 30th
March, 1972 be and is hereby rescinded with immediate
effect.
433
2. The consideration of applications for stage
carriage permits pending with any Transport Authority
shall stand postponed until further directions are
issued in this behalf by the State Government.
3. No fresh applications for such permits shall be
entertained until further directions are issued in this
behalf by the State Government.”
 The above	Notification shows that as a consequence of
the policy of granting	permits to all eligible applicants,
necessity had	arisen	to take measures (i)	to prevent
unproductive expenditure and under utilisation of capital
and fuel, (ii) to prevent elimination of small operators due
to unfair competition resulting from	the issue of	more
permits than required for a route; and (iii) to embark upon
long term planning of passenger road transport services.
 It is stated that by U.P. Ordinance 35 of 1975, Section
43-A was amended. This	ordinance was replaced by the Uttar
Pradesh Act 15 of 1976. By this Act,	sub-section (2) of
section 43-A. which had been added in 1972 was substituted
with retrospective effect from	the date of its original
enactment. Section 43-A after it was amended by the U.P. Act
15 of 1976 read as under:
“43-A. Power of State Government to issue
directions to Transport Authorities-(1) The State
Government may issue such directions of a general
character as it may consider necessary or expedient in
the public interest in respect of any matter relating
to road transport to the State Transport Authority or
to any Regional Transport Authority, and such Transport
Authority shall give effect to all such directions.
(2) Without prejudice to the generality of the
provisions of sub-section (1) such directions may be
given in respect of any of the following matters,
namely:
(a) the number of stage carriage or contract
carriage permits that may be granted in
respect of any route or area.
434
(b) the preference or the order of preference to
be given to or the quota to be fixed for,
specially deserving categories, such as Ex.
Army personnel, educated unemployed persons,
such persons holding driving licences as are
members of cooperative societies formed for
passenger transport business, persons
belonging to the Scheduled castes and
Scheduled Tribes.
(c) the procedure for grant of permits, and for
selection from among the applicants,
including selection by drawing of lots from
among persons belonging to the same category.
(3) Any direction under sub-section (1) may be
issued with retrospective effect.
(4) Where any direction is issued under sub-
section (1) to any Transport Authority, then any appeal
or revision pending before the State Transport
Appellate Tribunal shall also be decided in such manner
as to give effect to such directions.
(5) Where any direction is issued under sub-
section (1) with retrospective effect then
(a) any Transport Authority or the State
Transport Appellate Tribunal may review any
order passed earlier by it with a view to
making it conform to such direction and may
for that purpose cancel any permit already
issued.
(b) any Transport Authority may apply to the High
Court earlier with a view to enabling such
authority to comply with such direction.
(6) The provisions of this section shall have
effect not withstanding anything contained in sections
47, 50 and 57.”
 The policy behind the above amendment was stated in the
Statement of objects and Reasons placed before the State
Legislature as follows:
435
“(5) In 1972 the State Government had accepted a
policy of granting bus permits liberally.
Reconsideration of the said policy however, became
necessary with a view to checking unproductive capital
expenditure and unnecessary consumption of fuel and
preventing the elimination of small operators as a
consequence of unreasonable competition and to removing
difficulties in the implementation of long term plans
pertaining to passenger road transport services. It was
accordingly considered necessary to amend the Motor
Vehicles Act, 1939, to authorise the State Government
to issue directions from time to time in regard to the
number of permits that may be granted in respect of any
route or area, the preference to be given to specially
deserving categories and the procedure for grant of
permits.”
 Pursuant to the said amended section 43-A of the Act,
the Government	of Uttar Pradesh issued a	Notification
containing directions on March	12, 1976 in the following
terms:
“Whereas, in exercise of the powers conferred by
section 43-A of the M.V. Act, 1939, the State
Government had by a notification No. 4251-T/XXX-4-9P/72
dated September 24 1975, as amended by notification No.
4530-T/ XXX-4-75 dated October 6,1975 postponed the
consideration of applications for permits by any
transport authority in respect of non-notified routes
until further directions in this behalf of the State
Government.
Now, therefore, in exercise of the powers
conferred by the said section 43-A (2) of the M.V. Act,
1939 read with section 21 of the General Clauses Act,
1904, the Governor is pleased to direct:
(1) That the S.T.A. and R.T. As. while fixing the
number of Additional Stage Carriage permits to be
issued at a given time on non-notified routes, shall in
addition to the consideration of the matter mentioned
in sub-section (1) of section 47 of the M.V. Act,
ensure that the operation of the total number of stage
carriages on any route, taking
436
into consideration the existing as well as the
additional permits proposed to be issued, would be
economically viable on the existing fare-structure as
per the norms as laid down by the State Government from
time to time ………………………..”
 The above	notification	also contained directions
regarding the principle to be followed in determining the
number of permits that	could be issued and reservation of
permits for operators displaced by nationalisation, educated
unemployed, members belonging to the Scheduled Castes, the
Scheduled Tribes and other backward classes, unemployed army
drivers and cooperative societies.
 These directions were superseded	by the	issue of a
fresh notification under section 43-A by	the State
Government on October 12, 1977 which	was superseded	by a
Notification dated October 15, 1978.
 Within a	fortnight from the	date of the	last
Notification referred to above Parliament amended the Act by
enacting The Motor Vehicles (Amendment) Act, 1978 (Act 47 of
1978) which inter alia amended the proviso to subsection (1)
of section 47 of the Act and inserted sub-sections (1A) to
(1H) in	that section.	After this amendment, the proviso to
sub-section (1) of section 47 of the Act reads thus:
“47. (1)………….
Provided that other conditions being equal, an
application for a stage carriage permit from a co-
operative society registered or deemed to have been
registered under any enactment in force for the time
being and an application for a stage carriage permit
from a person who has a valid licence for driving
transport vehicles shall, as far as may be, be given
preference over applications from individual owners.”
 The new sub-sections (1A) to (1H) of section 47 of the
Act read:
“47. (1) …………
437
(1A) The Government of a State shall reserve in
that State certain percentage of stage carriage permits
for the Scheduled Castes and the Scheduled Tribes.
Explanation-In this section and in sections 55 and
63, ‘Scheduled Castes,’ and ‘Scheduled Tribes’ have the
meanings respectively assigned to them in Article’ 366
of the Constitution.
(1B) The reservation of permits under sub-section
(1A) shall be in the same ratio as in the case of
appointments made by direct recruitment to public
services in the State.
(1C) The Government of a State may, having regard
to the extent to which persons belonging to
economically weaker sections of the community have been
granted stage carriage permits in that State:-
(a) reserve in that State such percentage of
stage carriage permits, as may be prescribed,
for persons belonging to economically weaker
sections of the community, or
(b) notwithstanding anything contained in the
proviso to sub-section (1), give preference,
in such manner as may be prescribed, to
applications for stage carriage permits from
such person
Explanation I-In this section and in sections 55,
63 and 68, a person shall be deemed to belong to
economically weaker section of the community, if and
only if, on the prescribed date:-
(a) the annual income of such person together
with the annual income, if any, of the
members of his family; or G
(b) the extent of land (whether in one class or
in different classes), held by such person
together with that, if any, held by the
members of his family, or
438
(c) the annual income and the extent of land
aforesaid, does, or do not exceed such limit
as may be prescribed.
Explanation II.- For the purposes of Explanation
I, “family”, in relation to an individual, means the
wife or husband, as the case may be, of such individual
and the minor children of such individual.
(1D) The number of permits reserved under sub-
section (1B) and clause (a) of sub-section (1C), shall
not exceed fifty per cent of the total number of stage
carriage permits granted during a calendar year.
(1E) In giving effect to the provisions of sub-
section (1B) and clause (a) of sub-section (1C) the
Regional Transport Authority or the State Transport
Authority may, if it considers necessary or expedient
so to do, group the various routes within its
jurisdiction.
(1F) Where any stage carriage permit is to be
granted from the quota reserved under sub-section (1B)
or clause(a) of sub-section (1C) to any cooperative
society registered or deemed to have been registered
under any enactment in force for the time being or any
firm to which the provisions of the Indian Partnership
Act, 1932 (9 of 1932), apply, no permit shall be
granted to such society or firm unless the members of
the co-operative society or the partners of the firm
belong to the Scheduled Castes, the Scheduled Tribes or
economically weaker sections of the community:
Provided that where the members of such co-
operative society or the partners of such firm are
partly from the Scheduled Castes, partly from the
Scheduled Tribes and partly from the economically
weaker sections of the community, or from any two of
these categories, any permit under this sub-section
shall be granted to such society or firm only from the
quota reserved for the category to which the largest
number of members of the co-operative society, or as
the case may be, partners of the firm belong:
439
Provided further that where no reservation has
been made in the State for economically weaker sections
of the community under clause (a) of sub-section (1C),
no permit under this sub-section shall be granted to a
co-operative society or firm unless the members of such
society or partners of such firm belong to the
Scheduled Castes or the Scheduled Tribes or partly to
the Scheduled Castes and partly to the Scheduled Tribes
and the permit to such society or firm shall be granted
only from the quota reserved for the Scheduled Castes
or the Scheduled Tribes according as to whether the
larger number of the members of the co-operative
society, or partners of the firm, belong to the
Scheduled Castes or the Scheduled Tribes.
(1G) The circumstances under which, the manner in
which, and the extent to which, reservation under sub-
section (1A) and clause (a) of sub-section (1C) may be
carried forward shall be such as may be prescribed.
(1H) Notwithstanding anything contained in this
section, an application for stage carriage permit from
a State transport undertaking for operating in any
inter-State route shall be given preference over all
other applications: Provided that the authority shall
not grant a permit under this sub-section unless it is
satisfied that the State transport undertaking would be
able to operate in the inter-State route without
detriment to its responsibility for providing efficient
and adequate road transport service in any notified
area or notified route as is referred to in sub section
(3) of section 68D where the undertaking operates the
service.
Explanation.-For the purposes of this sub-section,
‘inter-State route’ means any route Lying continuously
in two or more States.”
 By the amendment of section 47 of the Act as stated
above,	Parliament directed that the	Regional Transport
Authority while	considering applications for stage carriage
permits should,	provided that other conditions being equal?
give preference to an application
440
from a	person who has a valid licence for driving transport
vehicles over	applications	from	individual owners.
Parliament also provided for reservation	of certain
percentage of permits for state carriages in favour of
persons belonging to the Scheduled Castes and the Scheduled
Tribes in the same ratio as in the case of appointments made
by direct recruitment	by a State Government to public
services in that State. Since it was considered necessary to
promote the well being	of economically weaker sections of
the community,	the State Government was empowered under
certain circumstances either to reserve certain percentage
of permits for stage carriages for persons belonging to
economically weaker sections of the community	or to	give
preference to them in the prescribed manner. It was however,
provided that the number of permits reserved under section
47(1B) and (1C)(a) of	the Act	should not exceed fifty per
cent of	the total number of stage carriage permits granted
in a calendar year. It was also provided that if a State
Transport Undertaking applied for a stage carriage permit
operating in any inter-State route, such application should
be given preference over all other applications provided the
authority we satisfied that the Undertaking would be able to
operate in the inter-State route without detriment to its
responsibility for providing efficient	and adequate	road
transport service in any notified area or notified route as
is referred to in sub section (3) of section 68-D of the Act
where the Undertaking operated its service. By the very same
amending Act of 1978 Parliament also amended section 68 of
the Act	by inserting clauses (ci), (cii), (ciii) and (civ)
enabling the	State Governments to	frame	rules	for
implementing subsections (1A) to (1H) of section 47 of the
Act. The above said amendments made to sections 47 and 68
came into force on January 16, 1979. It is conceded by the
learned	Attorney General who appeared for the State
Government that these amendments which were made by
Parliament would have an over riding effect on section 43-A
of the	Act introduced	earlier by the State Legislature and
that section 43-A should be read subject to	those later
amendments made by Parliament. Curiously	the State
Government issued on January IO, 1981 and January 23, 1981
the impugned	notifications which are set	out at	the
commencement of	this judgment.	By the	first notification,
the State Government	directed the	Regional Transport
Authorities of	the State of Uttar Pradesh to	issue stage
carriage permits (except in respect of routes or areas for
which schemes had been	published under section 68-C of the
Act) to	all eligible applicants and that there should be no
upper limit to the number of	stage carriages for which
permits might be
441
provided. By the second impugned notification dated January
23, 1981, the State Government directed the State Transport
Authority and the Regional Transport Authorities to	have
regard only to matters referred to in clauses (a), (b), (d)
and (f)	of sub-section	(1) of	section 47 of the Act and
should also take into	consideration representation made by
the local authority	or police authority within whose
jurisdiction any part of the proposed route or area lay. It
also directed that section 57 should be deemed to have been
complied with if the Transport Authority concerned intimated
the particulars	of the applications to such local authority
and police authority for making representations, if	any,
within a period of fifteen days from the date of despatch of
the intimation with	the	stipulation that if	no
representation was received within the prescribed period of
time, it would be presumed that they had no representation
to make and considered any representation made by such local
authority and police authority;
 A reading	of these two notifications shows that	the
State Government ignored, first, the	legislative policy
underlying the Uttar Pradesh Act 15 of 1976 by which the new
sub-section (2)	of section 43-A was enacted in substitution
of the	former sub section (2) with retrospective effect. As
stated earlier,	the State Legislature introduced the	new
sub-section (2)	of section 43-A after it realised	the
mistake committed by the State Government in issuing	the
notification in	the year 1972 directing the issue of bus
permits liberally in favour of all eligible applicants which
had resulted	in investment	of unproductive capital
expenditure and under utilisation of capital and fuel and in
unreasonable competition which eventually eliminated small
operators from	business. The State Government also ignored
the new	policy governing the issue of permits introduced by
Parliament by amending section 47 of the Act. It was argued
on behalf of the State Government before the High Court that
the State Government d not contravened either section 43-A,
or the provisions of section 47 as amended in the year 1978.
The High Court dismissed the writ petitions observing that
the Statement of objects and Reasons	attached to the Bill
which was ultimately enacted as the U.P. Act	15 of	1976
could not over-ride the clear provisions of section 43-A as
amended by that Act. The High Court upheld the notification
dated January 10, 1981	and further observed that since the
schemes of grant of free permits had been upheld by it ‘the
State Government had the power to prescribe the procedure to
be followed in
442
granting the same which has	been provided	for by	the
Notification dated January 23, 1981′. Repelling	the
contention of the writ	petitioners that in the absence of
reservation of	the required	percentage of	permits	for
persons belonging to the Scheduled Castes, the Scheduled
Tribes and weaker sections as provided in section 47 as
amended by Parliament in 1978, the grant of permits would be
vitiated, the High Court observed as follows:
“The question of reservation, however, arises only
in those cases where the seats or articles are limited
for distribution or allotment but where there is no
limit or no fixed number, the question of reserved on
will not arise. In that event, every body would be
served according to his need and aspiration. Hence, if
under section 43-A a direction has been made for grant
of stage carriage permit to all eligible applicants
without putting any fixed number for the vehicles to
ply, the interest of the Scheduled Castes and Scheduled
Tribes would be sufficiently safeguarded. A member of
the Scheduled Caste or Scheduled Tribe as well as
economically weaker section of the community would as
much be entitled to get a permit to run his vehicle as
a member of any other community. It is where the seats
are limited that the legislature thought of making a
provision to reserve the grant of permits in their
favour to the extent of 25 per cent. The principle
behind reservation in the grant of stage carriage
permits employed by the Parliament appears to be the
same as in reserving appointment in the Government
service. If today government services are available in
abundance, the question of reservation would not arise.
It is only on account of the posts being limited that
the question of reservation has arisen. So we are not
able to agree with the submission of the petitioner’s
learned counsel that there is a conflict between
section 43-A, as inserted by the U.P. Legislature and
the amendments made in section 47 by Parliament in the
Motor Vehicles Act .”
 The High Court further proceeded to observe that though
the tow	impugned notifications did not follow the procedure
prescribed
443
by sub-section	(2) of section 43-A as it is now in force in
the State of Uttar Pradesh, they could be sustained under
sub-sec. (1) of section 43-A which authorised the State
Government to issue such directions of a general character
as it might consider necessary or expedient in the public
interest in respect of any matter relating to road transport
to the	State	Transport Authority or to the Regional
Transport Authority and which	required such authority to
give effect to any such directions. The High	Court	also
relied upon the decision of this Court in Hans Raj Kehar’s
case (supra) to hold that larger number of buses operating
on different routes would be for the convenience and benefit
of the travelling public.
 We may here state	that any observations made in Hans
Raj Rehar’s case (supra) would be inapplicable so far as
these cases presently before us are concerned. In that case
the Court was concerned with sub-section (2) of section 43-A
of the Act as it stood then which was a provision enacted by
the Legislature. That sub- section provided that without
prejudice to the generality of the	power contained in
section 43-A(1) of the Act where the State Government was of
opinion that it was in public interest to	grant stage
carriage permits (except) in respect of routes or areas for
which schemes have been published under section 68 (C) or
contract carriage permits or public carrier permits to all
eligible applicants it may issue appropriate directions as
stated	therein. That	sub-section contained a clear
legislative policy which considered that there could be no
public prejudice if all eligible applicants were granted
permits. Without saying anything more on the point, it may
be stated that whatever this Court may have observed while
considering that provision would not apply now as there is a
clear departure	made by the Legislature from that policy
when it	enacted the new sub-section (2) of section 43-A. In
the face of this amendment by which the former sub-section
(2) of	section 43-A which specifically authorised he State
Government when it was satisfied that it was necessary to do
so in the public interest to issue	directions to	the
Transport Authorities to grant permits to all eligible
applicants was	deliberately	taken	away by the State
Legislature, the High Court was wrong in holding that such
power was still available under sub-section (1) of section
43-A of the Act which was widely worded. The High Court shut
its eyes to the realities of the situation when it observed
that in
444
this case the contents	of the	Statement of	objects	and
Reasons were irrelevant as the provisions of section 43-A
(1) were very clear. Even without the aid of the Statement
of objects and Reasons	it has	to be	held that by	the
substitution of	the former sub-section (2) by the new sub-
section	(2) in section 43-A the	Legislature clearly
expressed itself against the policy of granting permits to
all eligible applicants without any consideration to	the
needs of any	particular locality or route	or to	the
qualification of applicants. It is a	well settled rule of
construction of	statutes that	whenever a court is called
upon to	interpret an amended provision it has to bear in
mind the history of that provision, the mischief which the
Legislature attempted to remedy, the remedy provided by the
amendment and	the reason for providing such remedy.
Therefore, after the amendment at any rate it has to be held
that sub-section (1) of section 43-A	of the	Act did	not
comprehend within its scope the power	to issue direction,
for issuing permits to	all eligible applicants without any
sort of restriction relevant to the scheme of the Act. What
does section 43-A(1) after all say ? It says that the State
Government may	issue such directions of a general character
as it may consider necessary in the public interest What is
the meaning of the term ‘public interest’ ? In the context
of the	Act, it	takes within its fold several factors such
as, the	maximum number	of permits that may be issued on a
route or in any area	having	regard	to the needs	and
convenience of	the travelling	public, the non-availability
of sufficient number of stage carriage services in other
routes	or areas which may be in need of	running of
additional services,	the problems	of law	and order,
availability of	fuel, problems	arising out of atmospheric
pollution caused by a large	number	of motor vehicles
operating in any route or area, the condition of roads P and
bridges on the routes, uneconomic running of stage carriage
services leading to elimination of small operators	and
employment of more capital than necessary in	any sector
leading to starvation of capital investment in other sectors
etc. Public interest under the Act	does not mean	the
interest of the operators or of the passengers only. We nave
to bear	in mind that like every other economic activity the
running of stage carriage service is	an activity which
involves use of scarce	or limited productive resources.
Motor Transport	involves a huge capital investment on motor
vehicles, training of competent drivers and mechanics
establishment of workshops, construction of safe roads and
bridges, deployment of sufficient number of
445
policemen to preserve	law and order	and several other
matters. To say that larger the number of stage carriages in
any route or area more convenient it would be to the members
of the	public is an over simplification of a problem with
myriad facts affecting the general public. If we run through
the various provisions of the Act it becomes clear how much
attention is given by it to various matters affecting public
interest. There	are provisions	relating to licensing of
drivers on the basis of their competence, licensing of
conductors, specifications to	which	the motor vehicles
should conform,	coordination of road and rail transport,
prevention of deterioration of	the road system, prevention
of uneconomic competition among motor vehicles, fixation of
reasonable fare, compliance by motor	vehicles with	the
prescribed time	table,	construction of bus	stands	with
necessary amenities, maintenance of standards of comfort and
cleanliness in	the vehicles,	development of	inter-State
tourist traffic and several other matters with the object of
making available adequate and efficient transport facilities
to all	parts of the country.	Any direction given by	the
State Government under	section 43-A	of the	Act should
therefore, be in conformity with all matters regarding which
the statute has made provision. In this situation to say
that any number of permits can be issued to any eligible
operator without any upper limit is to overstep the limits
of delegation of statutory power and to make a mockery of an
important economic activity like the motor transport.
 It is surprising that the High Court has reached the
conclusion that	the preferences and	reservations to be
observed while	granting permits as stated in the proviso to
sub-section (1)	to section 47 and in sub sections (1A) to
(1H) of	section 47 have not been contravened as there is no
restriction on	the number of permits	to be	issued.	The
observation of	the High Court that preferences have to be
shown and reservations have to be made only when there is
scarcity of permits and since there are no restrictions on
the number of permits to be issued there is no necessity to
make any such provision really shocks	us. The High Court
erred in not noticing	that it	was dealing with a vital
economic activity which could	be carried on at a huge cost
both to	the operator and to the Government and that by
issuing the notification containing a direction to	the
Transport Authorities to issue limitless number of permits,
the
446
State Government had attempted	to circumvent	sub-sections
(1) and	(1A) to (1H) of section 47 of the Act. Preferences
and reservations have value only when	there is a limit on
the number of permits to be issued and in the context of the
Act there should necessarily he a limit on the issue of
permits to operate motor vehicles in respect of any route or
area. By the method adopted by it the State Government has
virtually allowed the rich and well-to-do businessman who
can bear the loss for some time to introduce any number of
vehicles on a route or in any area until all the small
operators who also may	take the permits to leave the field
owing to the inevitable loss that ensues by the operation of
an unlimited number of vehicles. The learned Attorney
General while conceding that the amendment made in 1978 to
section 47 of the Act should prevail contended that they had
not been violated by the impugned notifications. We do not
agree with the above submission. We are clearly of the view
that the State Government has transgressed the provisions
contained in sub-section (1) and sub-sections (1A) to (1H)
of section 47. It has failed to comply with the duty imposed
on it by those provisions.
 We are of the view that	the two notifications	are
clearly outside the scope of the Act. The first notification
which directs that all eligible applicants shall be granted
permits and that there shall be no upper limit to the number
of permits to be issued for stage carriages and the second
notification which says that the Transport Authorities shall
have regard only to matters referred to in clauses (a), (b),
(d) and	(f) of sub-section (1) of section 47 of the Act and
thereby precludes the Transport Authorities to take	into
consideration matters contained in the proviso to section
47(1) and in sub-section (1A) to (1H) of section 47 of the
Act are ultra vires the Act and they are liable to he struck
down.
 We, therefore, allow these appeals, set aside	the
judgment of the High Court in	each of these cases	and
declare that the Notification No. 68 T/XXX-4-15 KM/79 dated
January 10, 1981 and the Notification	No. 241 T/XXX-4-15-
P/79 dated January 23,1981 issued by the GoverDmeDt of the
State of Uttar Pradesh under section
447
43-A of	the Act are ultra vires and, therefore, void and,
ineffective.
 In the circumstances of the case. there will be no
order as to costs.
H.L.C.					    Appeals allowed.
448