Supreme Court of India

State Of West Bengal & Ors vs Nurul Amin on 5 July, 2010

Supreme Court of India
State Of West Bengal & Ors vs Nurul Amin on 5 July, 2010
Author: R.V.Raveendran
Bench: R.V. Raveendran, P. Sathasivam
                                                1


                                                                Reportable

                     IN THE SUPREME COURT OF INDIA

                     CIVIL APPELLATE JURISDICTION

                      CIVIL APPEAL NO.1961 OF 2006

                                   With

                      CIVIL APPEAL NO.1962 OF 2006



State of West Bengal & Ors.                             ... Appellants

Vs.

S. K. Nurul Amin                                        ... Respondent




                              JUDGMENT

R.V.RAVEENDRAN, J.

These two appeals arising from order dated 27.4.2001 in MAT

No.1100 of 2001 and order dated 2.4.2001 in MAT No.586 of 2001 passed

by the Calcutta High Court, raise a common question relating to

interpretation of sub-section (1) of section 72 of Motor Vehicles Act, 1988

(`Act’ for short).

2

2. The respondent made two applications to the State Transport

Authority, West Bengal (`Authority’ for short) for grant of permanent stage

carriage permit, the first on 7.11.1997 for a permit for the route Dhulian

Bazar to Kolkata (via Raghunathganj and Barasat), and the second on

30.11.1998 for a permit for the route Raghunathganj to Kolkata (via

Barasat). As the said applications were not disposed of, the respondent

approached the High Court by filing separate writ petitions and the said

petitions were disposed of with a direction to the Authority to consider and

dispose of the pending applications of the respondent. Thereafter, the

Authority, by communications dated 18.12.2000 and 3.11.2000, offered

permits for the routes Dhulian Bazar to Barasat and Reghunathganj to

Barasat respectively, by curtailing/excluding the last portion of the two

applied routes from Barasat to Kolkata (26 kms.).

3. Feeling aggrieved, the respondent filed two writ petitions which were

disposed of by a learned Single Judge by orders dated 5.3.2001 and

13.2.2001 respectively. The orders directed the Authority to consider the

applications of the respondent afresh as the communications of the Authority

did not give reasons as to why the permits were not granted up to Kolkata.

The Authority was also directed to pass reasoned orders after giving an

opportunity of hearing to the respondent.

3

4. The orders of the learned Single Judge were challenged by the

respondent by filing intra-court appeals before a Division Bench. The

Division Bench allowed the appeals by the impugned orders dated 27.4.2001

and 2.4.2001. The Division Bench noted that the routes, for which the

permits were sought, were not notified ones. The Division Bench held that

when permits were sought for the routes – Dhulian Bazar to Kolkata and

Raghunathganj to Kolkata, the Authority could not have offered permits by

curtailing the routes, thereby changing one of the termini from Kolkata to

Barasat. The division bench held that the orders of the Authority violated

Section 72(1) of the Act. The said orders are challenged in these appeals by

special leave.

5. Section 72 of the Act deals with grant of stage carriage permits. Sub-

section (1) thereof which is relevant, is extracted below :

“72. Grant of stage carriage permit.–(1) Subject to the provisions of
section 72, a Regional Transport Authority may, on an application made to
it under section 70, 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;

Provided that no such permit shall be granted in respect of any route or
area not specified in the application.”

4

6. A careful reading of sub-section (1) of section 72 makes it clear that

the Authority is not bound to grant a stage carriage permit as sought. The

Authority could either grant the stage carriage permit in accordance with the

application or refuse to grant such stage carriage permit or grant the stage

carriage permit with such modifications as it deemed fit. The only restriction

on the power of the Authority is that it could not grant a permit for a route

not specified in the application.

7. In this case, what the Authority has done is to grant the permanent

stage carriage permits in regard to the routes for which the applications were

made, but with a modification, by curtailing the routes for which the permits

were applied, only up to Barasat. The Authority in effect therefore refused to

grant the permit for the last leg (Barasat to Kolkata) of the two routes

applied. Though the communications from the Authority to the respondent

did not contain the reason for curtailing the routes, it is stated that the

resolutions of Authority (which led to the issue of the impugned

communications) assigned the reason for curtailment. The reason was that in

view of the heavy traffic congestion and vehicular pollution in Kolkata,

there was restriction of entry of new passenger vehicles into Kolkata and,

therefore, the permits were granted only up to Barasat.
5

8. The Division Bench proceeded on the basis that when one of the

termini is altered by the Authority, then the permit is not granted in respect

of the route applied, and it would amount to granting a permit in respect of a

route not specified in the application. On a careful consideration, we are of

the view that the interpretation by the High Court is without basis. What is

prohibited by the proviso to sub-section (1) of section 72 is granting of a

permit in respect of any route or area not specified in the application. The

said proviso does not prohibit curtailment in regard to portion of the route

applied for, for any valid reason. In fact sub-section (1) specifically

authorizes the Authority to grant the stage carriage permit with such

modifications as it deems fit. Curtailment of a route would be a modification

as contemplated under sub-section (1). We may clarify this by an illustration

where the application is made for grant of a permit in regard to a route A to

D through points B and C. If the grant is made for the route A to C through

B, excluding the last portion C to D, it will be a modification which is

contemplated and provided for under sub-section (1) of Section 72 of the

Act. On the other hand, if the grant is made in regard to route E to F or in

regard to route A to E, the grant will be in regard to a route not specified in

the application and consequently the permit will be violative of the proviso

to sub-section (1) of Section 72 of the Act.

6

9. In this case, the route applied for was Dhulian Bazar to Kolkata, via

Raghunathganj and Barasat in one case and Raghunathganj to Kolkata via

Barasat in the other case. Permits were granted from Dhulian Bazar to

Barasat and Raghunathganj to Barasat, excluding the portion from Barasat to

Kolkata. Such curtailment was a modification which was permitted and

authorized by section 72(1) of the Act. The Division Bench of the High

Court was not therefore justified in holding that the grant of a permit for a

route with any curtailment would be a violation of Section 72(1) of the Act.

10. The next question is whether the Authority was justified in curtailing

the route and granting the permits only up to Barasat thereby deleting the

last leg of the route from Barasat to Kolkata. Though no reason was given in

the communications of the Authority about the grant of permits, the

resolutions of the Authority gave the reason that the curtailment was

necessitated due to the need to restrict entry of new passenger transport

vehicles into Kolkata on account of heavy traffic congestion and increasing

vehicular pollution.

11. The respondent contended that the said reason was not a valid reason,

as during the pendency of these matters, long after the curtailment of routes
7

in his case, several permanent stage carriage permits were granted on

various inter-regional routes, all up to Kolkata, without any curtailment.

12. The appellant-State responded by contending that in view of the

traffic congestion and automobile pollution in Kolkata reaching alarming

proportions, entry of vehicles in Kolkata was being restricted in a phased

manner as a matter of policy; that the State Government constituted a

technical committee on 2.1.2004 as per directions of the Division Bench of

the High Court dated 21.11.2003 in M/s. Sankar Automobiles v. State of

West Bengal – CA No. 568/2002/APOT No. 83 of 2002) to examine inter

alia the road space, availability of halting space, terminus and related

matters; that in accordance with the recommendation of a Technical

Committee, the State Government issued a notification dated 2.8.2004

(gazetted on 6.8.2004) directing the Authority and all Regional Transport

Authorities in the State as follows:

1) No new bus route be formulated and permits be issued which may
pass through the Central Business District viz. Esplanade and Band Stand in
Kolkata and Howrah station and approach areas of Howrah Bridge till
further orders;

8

2) No new permit for Stage Carriage shall be issued which may
originate/terminate in Esplanade and Band Stand in Kolkata and Howrah
Station;

3) No new bus route shall also be created/formulated in Kolkata and
Howrah without creating appropriate parking place having requisite
amenities for both the passengers as well as the transport workers.

The appellants submitted that the validity of the said notification was upheld

by the Division Bench of the High Court by order dated 27.9.2005 in FMA

No.604 of 2004 (Sujata Ganguly v. State of West Bengal). The State

Government admitted that it had granted some permits up to Kolkata during

the pendency of these matters, but that was in pursuance of specific

directions of the High Court in some writ petitions and before issue of the

notification dated 2.8.2004. The appellants have furnished the particulars of

the orders of the High Court which directed grant of permit up to Kolkata. It

was submitted that as the issue of notification (which was ultimately issued

on 2.8.2004) was under process, and as these matters were still pending, the

appellants complied with the orders of the High Court in those cases.

13. The respondent replied by contending that the prohibition under a

notification dated 2.8.2004 would not apply to him as his applications were

of the years 1997 and 1998 and the grant of permit for curtailed routes were
9

by orders passed in 2000 long prior to the said notification and therefore, the

said notification was not relevant.

14. The notification dated 2.8.2004 was pressed into service by the State

Government only to counter the argument that some permits for routes up to

Kolkata were granted during the pendency of these matters. The question for

decision in these appeals is whether the Authority had the power to grant

stage carriage permits with modification by curtailing a part of the routes

applied. We have already held that the Authority has the power to grant a

stage carriage permit in accordance with the application or with such

modifications as it deems fit. So long as the reason for the modification is

not found to be arbitrary or unreasonable, the question of interfering with the

order of the Authority does not arise. The grant of some permits to others for

routes touching Kolkata during the pendency of these matters, would not

affect the validity of the orders of the Authority, nor be a ground for

interfering with the orders of the Authority, as appellants have explained the

reason why in some cases, during the pendency of the matter it had to issue

permits.

15. In view of the subsequent events, the question of directing the

Authority to consider the applications of respondent afresh does not arise.
10

These appeals are allowed, the orders of the High Court are set aside, the

orders of the Authority are restored and the curtailment of routes is upheld.

……………………………J.

                                              (R V Raveendran)



New Delhi;                                    ...............................J.
July 5, 2010.                                 (P Sathasivam)