High Court Madhya Pradesh High Court

Sheelchand And Co. vs State Transport Appellate … on 8 August, 1963

Madhya Pradesh High Court
Sheelchand And Co. vs State Transport Appellate … on 8 August, 1963
Equivalent citations: AIR 1964 MP 8
Author: Dixit
Bench: P Dixit, K Pandey


JUDGMENT

Dixit, C.J.

1. This order will also govern Miscellaneous Petition No. 95 of 1963.

2. The petitioner Sheelchand and Co.’s application for the grant of a stage carriage permit for Shujalpur-Bhopal route was rejected by the Regional Transport Authority, Bhopal. It was, however, granted in . appeal by the’ State Transport Appellate Authority. While granting the permit applied for, the Appellate Authority made it conditional on the petitioner putting up a bus of 1962 model on the route. The other petitioner Suganchand Sheelchand and Company’s application for the grant of a stage carriage permit for Sironj-Bhopal route was also similarly granted by the State Transport Appellate Authority and on the same condition. Both the petitioners now challenge the validity of the conditions attached to their permits, and pray for the issue of writs of certiorari for quashing them.

3. It was argued by Shri Sen, learned counsel appearing for the petitioners, that each of the petitioners had been granted “P. St. S.” permit and not “P. St. P.” permit; that while on a “P. St. P.” permit, in relation to a particular stage carriage a condition of the year of manufacture of the vehicle could be imposed, no such condition could be attached to a “P.St.S.” permit which entitled the holder of the permit, to use any of his vehicles without any qualification and that the condition imposed by the Appellate Authority while granting the permits was not any of the conditions enumerated in Clauses (i) to (xxii) of Section 48 (3) of the Motor Vehicles Act, 1939, (hereinafter referred to as the Act), nor was it any “prescribed condition” falling under Clause (xxiii) of the said provision. Learned counsel proceeded to say that even Form-G of ‘Certificate of Registration given in Schedule I to the Act did not require any vehicle to be specified by the year of its manufacture and that the Rules under the Act did not also lay down such specification of stage carriages. In support of his argument, learned counsel relied on Mangilal v. Appellate Tribunal of State Transport Authority, AIR 1957 Raj 167.

4. In our judgment, both these petitions must be dismissed. Section 48 (3) of the Act runs thus

“48. (3) The Regional Transport Authority, if it decides to grant a stage carriage permit, may grant the permit for a service of stage carriages

of a specified description or for one or more particular stage carriages, and may, subject to any rules that may be made under this Act, attach to the permit any one or more of the following conditions, namely :

 x x X                X            x" 
 

 Then  follow   Clauses   (i)  to   (xxii)   enumerating the conditions   which  may be     attached   to   a permit. Clause   (xxiii)   gives     to   the     Regional   Transport Authority the authority to attach "any other conditions   which  may  be     prescribed."     It  is   quite true that Clauses (i) to  (xxii) do not speak of the condition of a stage carriage,   for which  a  permit has   been granted,   being   of   a particular   year   of manufacture.     No   such     condition  has   also   been prescribed by the Rules made under the Act. But the   Regional   Transport     Authority's     power     to make  the  grant of  a permit   for the   service  of  a stage   carriage    conditional   on    the   vehicle  to   be used  being a particular year of manufacture flows not   from   any   of   the   clauses   of   Sub-section    (3)   of Section   48   enumerating  the   conditions  that     may be attached, but from the substantive provision of Sub-section   (3)   itself.     That  sub-section says  that  the Regional   Transport Authority  may  grant  a permit for the   service   of   stage    carriages   of   a   specified description.     If the stage    carriage   for    which   a permit can be  granted    has to be  of a  "specified description",  then   it     follows   that    the   Regional Transport  Authority has the    power    to say  that the   stage   carriage   for   which   a   permit   has been granted  shall be of a particular year of manufacture.    The  specific  description  of a stage  carriage is  not  confined  to its   class,   name,   maker,   number of cylinders  or  horse-power,   but  also  includes the year of  manufacture.     In  the   detailed   description of a vehicle, which is to be inserted in the certificate of registration given in Form-G  in the first schedule,   the year of manufacture has to be mentioned.   The whole idea in requiring that the service of a stage carriage shall be run with a stage carriage  of  a particular  year  of  manufacture   is  to ensure reliability and efficiency of the service and the  safety   of  the    travelling   public.    Sections   47 and 48   of the Act,   read    together,     clearly   show that the statutory    powers to    issue    permits  with certain conditions of stage carriages are not meant for   the   benefit   and     protection   of permit-holders but are meant for the benefit of the general public.     If   the   contention   advanced   by the   learned counsel   for   the   petitioners is   accepted,   then   the result  would be that a  person,   who  has   obtained a permit for the service of a stage carriage, would be   at   liberty   to  run   the   service   with   ramshackle vehicles or with vehicles which are not road worthy. The    running    of   a    stage      carriage   service with such    vehicles    would    be      irregular,       unreliable and     would    endanger    the    safety  of    the  travelling      public.      Such      a service     would    then be one being run in the interest of the permit-holder and  not for the benefit of the general  public.    In our opinion,   the words  "stage carriages  of a specified   description",    which   occur in   Section   48 (3), are   wide   enough   to   give  to   the Regional   Transport Authority power to attach to a permit, while granting it,   a  condition that the   service   shall  be run with, a stage carriage of a particular year of manufacture. 
 

 5.     The   decision     of   the    Rajasthan     High Court in AIR  1957 Raj   167    (supra) holding that under Section 48, as it stood before it was amended in  1956, the  Regional Transport Authority or the   State   Transport  Authority    has   no right  to impose any condition regarding the year of manufacture  on   the permit  issued  by them,   is   not  of any assistance     here.     The     Rajasthan   case   was decided   on   12th   December     1955   and   the Motor Vehicles   (Amendment)   Act,    1956,     which   substituted  a   new Section 48     for   the    old   one,   came into force on  16th February 1957.    The old  Section  48' was  as   follows  : 
   

 "A Regional Transport Authority, after consideration of the matters set forth in Sub-section (1) of Section 47  
 

 (d) attach to a stage carriage permit any prescribed condition or any one or more of the following conditions, namely,  
 

Then follow the enumeration of the conditions. The Rajasthan High Court held that the condition that the vehicle of a particular year of manufacture only shall be permitted to ply was not one of the conditions mentioned in Section 48 and that Clauses (i) to (vi) of Section 48 (d) made no reference to such a condition and that it was also not a condition prescribed by the rules framed under the Act. It will be seen that in the old Section 48-there was no provision similar to Sub-section (3) of the new Section 48. Here we are concerned not with Section 48 as it stood before the amendment of the Act in 1956 but as it is today after amendment.

 6.  For the foregoing     reasons,     both   these petitions   are     dismissed.     As   none     appeared   for the respondents, there will be no order as to costs. The outstanding amount of security deposits shall be   refunded to the  petitioners.