Allahabad High Court High Court

Surendra Rao vs Regional Trasport Authority, … on 10 February, 1992

Allahabad High Court
Surendra Rao vs Regional Trasport Authority, … on 10 February, 1992
Equivalent citations: AIR 1992 All 211
Author: R Sharma
Bench: V Khanna, R Sharma


ORDER

R.A. Sharma, J.

1. Petitioners who are the existing operators holding stage carriage permits, have by means of these writ petitions challenged the orders, passed by the Regional Transport Authorities (hereinafter referred to as the RTA) granting stage carriage permits for their routes.

2. In our opinion the petitioners have an alternative remedy of revision under S. 90 of the Motor Vehicles Act, 1988 (hereinafter referred to as the Act) against the impugned orders. These writ petitions as such are liable to be dismissed on this ground alone. Learned counsel for the petitioners have however, in this connection, invited our attention to the order dt. 21-3-1991, passed by the State Transport Appellate Tribunal (hereinafter referred to as the Appellate Tribunal). Whereby a revision against the order of the R.T.A. granting permit was dismissed on the ground that an existing operator has no locus standi in the matter of grant of permits inasmuch as he has no right to be heard at the stage of grant of permit. For this purpose the Appellate Tribunal has relied on a Full Bench decision of the Andhra Pradesh High Court in the case of Secretary R.T.A. v. E. Rama Rao, AIR 1991 AP 11. In view of the said decision of the Appellate Tribunal, it has been argued that revision will not be entertained by the Appellate Tribunal.

3. On the question as to whether an existing operator can maintain a revision under S. 90 of the Act against the order of the Transport Authorities granting permit, we have heard Sarva Sri L. P. Naithani, C. P. Ghildiyal, A. D. Saunders and A. R. Dubey, who have argued that such a revision at the instance of the existing operator is maintainable. Learned Standing Counsel, who has appeared for the State, has also taken the stand that a revision by an existing operator the order of the RTA granting permit is maintainable and he has agreed with the submission made by the learned counsel for the petitioners.

4. That Act provides for liberal grant of permits and excluded the participation of existing operators in the proceedings pertain-ing to grant of permits. In view of the provisions of the Act an existing operator can neither oppose the grant of permits on the
ground that his rights under Arts. 14 and 19 of the Constitution of India will be affected, for these Articles do not confer any right of monopoly on him, nor can he challenge the order of the transport authorities granting permits on the ground that his income will be adversely affected by induction of more operators on his route. The policy of the liberal
grant of permits contained in the Act has been upheld by the Supreme Court in the case of Mithilesh Garg v. Union of India, (1991) JT SC 447 : (AIR 1992 SC 443). But while granting permits the transport authorities lave to take into consideration relevant factors, some of which have been highlighted by the Supreme Court in paragraph 14 of its
udgment in the aforesaid case of Mithilesh Garg. In view of the provisions of S. 71(2) of the Act authorities have also to keep in mind while granting permits that the provisions of the Act relating to the speed at which the vehicles may be driven are not contravened. The area or route cannot be permited to be converted into a racing ground for heavy vehicles in order to pick up more passengers
nroute and thereby exposing both the person and property of the public to great danger. Trasport authorities while granting permits exercise quasi judicial powers and have to apply their minds to each applicant before granting him permit. They are not to exercise their statutory powers of granting permits in a mechanical manner. In this connection the relevant extract of the Judgment of the Hon’ble Supreme Court in the case of Mithilesh Garg (supra) as is contained in paragraph 14 of the judgment is reproduced below at page 452 (of AIR) :

“The petitioners have further contended that the conditions of roads, social status of the applicants, possibility of small operators

being eliminated by big operators, conditions of hilly routes fuel availability and pollution control are some of the important factors which the Regional Transport Authority is bound to take into consideration while taking a decision on an application for grant of permit. These are the matters which are supposed to be within the comprehension of the transport authorities. The legislative policy under the Act cannot be challenged on these grounds. It is not disputed that the Regional Transport Authority has the power under the Act to refuse an application for grant of permit by giving reasons. It is for the authority to take into consideration all the relevant factors at the time of quasi judicial consideration of the applications for grant of permits. The statutory authorities under the Act are bound to keep a watch on the erroneous and illegal exercise of power in granting permits under the liberalised policy.”

5. Section 90 of the Act empowers the appellate tribunal to call for, on an application made to it, the record of any case in which an order has been passed by the State Transport Authority or the Regional Transport Authority against which no appeal lies and if it appears to the Appellate Tribunal that the order made by the S.T.A. or RTA is improper or illegal, it may pass such order in relation to the case as it deems fit. It is true that under the Act the existing operator cannot claim any legal right to file representation or right for hearing at the stage of the grant of permit on his route. Absence of legal right to file representation or to be heard may be relevant considerations for determining as to whether existing operator can be treated to be an aggrieved person for the purpose of filing revision under S. 90 of the Act against the order of the RTA granting permit. But this is not an exclusive test for determination of the locus standi of an operator to file a revision. In Lakshmi Narain v, STA, AIR 1968 SC 410 : (1968 All LJ 332), Supreme Court while considering the identical provisions of S. 64A of the old Motor Vehicles Act, 1939 has ruled that an existing operator can be an aggrieved person against an order under S. 47(3) of the Old Act even though he has no right to object or to be heard at any stage of

the proceedings under the aforesaid provision. The relevant passage from the Supreme Court decision is reproduced below at p.413 (of AIR) :

“We are unable to say that no existing operator can be aggrieved by an order made under S. 47 (3), increasing or decreasing the number of stage carriages, it would depend on the facts and circumstances of each case. In a particular case it may be to his advantage and he then would not file a revision against it, but if he filed a revision when an order made under S. 47(3) is prejudicial to his interest, there is no ground for denying him the right to approach the revisional authority and seeking its order. An order under S. 47(3) affects the future working on a route and we are of the view that such an order would have repercussion on the working of the existing operators. Whether for their good or not. High Court, as stated above was of the view that at the stage of S. 47 (3) existing operators would not be entitled to be heard by the Regional Transport Authority. But assuming that it is so, this does not affect the right of revision conferred by S. 64-A.”

6. As the order granting permits may affect the working of the route, the existing operator has locus standi, being aggrieved person, to file a revision u/S. 90 before the Appellate Tribunal. Whether in view of the facts of a particular case the Appellate Tribunal should or should not interfere is a matter for the tribunal itself to decide but the revision cannot be thrown out on the ground that it is not maintainable. As the Act gives the power of superintendence to the Tribunal so as to keep the transport authorities within check, it is the bounden duty of the Appellate Tribual to interfere if it finds that the transport authorities have exercised their powers of granting permits erroneously or illegally. In this connection the Appellate Tribunal should keep in mind the observations of the Supreme Court in the case of Mithilesh Garg (supra) to the effect that the statutory authorities under the Act are bound to keep a watch on the erroneous and illegal exercise of power in granting permits under the liberalised policy.

7. The question as to whether an existing operator is entitled to file a revision under S. 90 as person aggrieved (was raised before the Full Bench of High Court Andhra Pra-desh in the case of Secretary RTA v. E. Rama Rao (supra) but it was not decided on the ground that it is not necessary for the purpose of that case to decide that question. This is clear from paragraph 27 of the judgment of the Full Bench. The Appellate Tribunal as such, was not justified to rely on the aforesaid decision of the Andhra Pradesh High Court for dismissing the revision as not maintainable.

8. As the petitioners have the alternative remedy of revision before the Tribunal against the impugned orders of the RTAs, we are not inclined to entertain these writ petitions under Art. 226 of the Constitution. These writ petitions are liable to be dismissed on the ground of alternative remedy.

9. Learned counsel for the petitioners have further argued that in view of the aforesaid order of the Appellate Tribunal, holding that the revision at the instance of the existing operators is not maintainable, petitioners did not file the revision and if they are directed to file revision now, their revision may be time barred, and in any case the Appellate Tribunal is not functioning inasmuch as the Presiding Officer of the Appellate Tribunal has been.transferred and no person in his place has been appointed so far.

10. In view of the non appointment of the new Presiding Officer of the Appellate Tribunal, we have entertained some writ petitions against the orders of the RTA earlier as the revisions could not have been effectively dealt with in the absence of the Presiding Officer. But as Sri N. S. Gupta, District and Sessions Judge, Lalitpur has already been appointed as the Presiding Officer of the Appellate Tribunal, petitioners cannot have that grievance now. We as such do not find any justification now to entertain these writ petitions after the appointment of the Presiding Officer of the Appellate Tribunal before whom the petitioners can file revisions. So far as the plea of limitation for filing the revisions is concerned as we are holding that the revisions against the impugned orders are maintainable, we

consider it proper, in the circumstances of the case to issue the following direction while dimissing the writ petitions.

11. It will be open to the petitioners to file revisions before the Appellate Tribunal within three weeks from today and if the revisions are filed within the time mentioned above, same shall be considered by the Appellate Tribunal in accordance with law and will not be dismissed on the ground of limitation. The Appellate Tribunal shall decide the revisions expeditiously as far as possible within two months from the date of filing of the revisions along with the certified copy of this judgment.

12. For the reasons given above these writ petition are dismissed.

13. In view of the facts and circumstances of the case there shall be no order as to costs.

14. Petition dismissed.