High Court Kerala High Court

S.Santhi vs The Southern Railway on 14 October, 2009

Kerala High Court
S.Santhi vs The Southern Railway on 14 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7609 of 2007(E)


1. S.SANTHI,PROPRIETRIX,APPOLLO PUBILCITY,
                      ...  Petitioner

                        Vs



1. THE SOUTHERN RAILWAY,DIVISIONAL OFFICE,
                       ...       Respondent

2. THE SENIOR DIVISIONAL COMMERCIAL

                For Petitioner  :SRI.BECHU KURIAN THOMAS

                For Respondent  :SRI.JAMES KURIAN, SC, RAILWAYS

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :14/10/2009

 O R D E R
                      ANTONY DOMINIC, J.
                     ================
                 W.P.(C) NO. 7609 OF 2007 (E)
                =====================

           Dated this the14th day of October, 2009

                         J U D G M E N T

The prayer sought in this writ petition is to quash Ext.P2 and

to declare that the petitioner is not bound to pay and that the

respondents are not entitled to demand any amount as rental

charges other than what has been agreed upon in Ext.P1 series or

other contracts.

2. Petitioner submits that she had taken on rent spaces

available in the premises of the Southern Railway for display of

advertisement boards at rates as mutually agreed in Ext.P1 series

of documents. It is stated that accordingly she canvassed

business and sold the space to her customers. However, long

thereafter, she was issued Ext.P2 dated 13th September, 2006

informing that rates have been revised by 10% from 1/10/2005 to

31/3/2006 and by 15% from 01/04/2006 onwards. On that basis,

she was called upon to remit the arrears. That was followed by

Exts.P3 and P4 demanding the amount and threatening that non

payment will result in coercive action. It was thereupon the writ

petition was filed.

WPC 7609/07
:2 :

3. Evidently, Ext.P1 series of documents reflect concluded

contracts between parties, and if so, unless there is an agreement

between the parties enabling revision of rates with retrospective

effect, there cannot be any revision of rates, muchless on a

unilateral basis.

4. Nothing has been placed on record by the Railways to

justify such retrospective levy. If that be so, the revision of rates

effected by Ext.P2 referred to above cannot be made applicable

to period prior to 13th September, 2006, the date of Ext.P2 or

concluded contracts. If so, the demand as per Exts.P3 and P4

requiring the petitioner to remit the differential amount

consequent on Ext.P2 cannot be sustained. Exts.P3 and P4

therefore will stand set aside.

Writ petition is allowed as above.

ANTONY DOMINIC, JUDGE
Rp