High Court Karnataka High Court

Worldwide Shipping Inc vs New Mangalore Prot Trust on 18 June, 2009

Karnataka High Court
Worldwide Shipping Inc vs New Mangalore Prot Trust on 18 June, 2009
Author: V.Gopalagowda


IE’? ‘THE Hifirfi CGEIRT 3? K%I’ZA.’I’AKA AT

DATED THIS Tim 13% DAY 01%’ JI3i¢E §’j2£t{}i§ ~ _ _: ”

BEFGRE

THE I~:ozsr*3LE 3m..ms’1fIcE V, ”

WRIT PETITION’ No–.. $’i=3-,1’7’/V2®’§’£€§MV;}E§fiSi’
BETWEEE: V’ ‘ V
1, Wc;1″ldv£i{i£: Shippii1Vg I:*1§:’;’,’E’» . .

E33133. Houssxi, Pa:.aI:1hFur”

Sew Mafigaiiiifi 5f3;75 {}»:’i{};’~ u
Rap. bi.-‘ =25’r::=f:;c.’is*vE?e;’r1.*a§.r:d_:> v .

Iv

Sefiidi’ i%3:i&:g:utiva. V :

iii} S.AShV:1pui’3.’ i::i::1f12ati€;11al Ltd,
Eiine %f}*Wfie:*:?s3_Fr{>€:€:fs’S~mi’s and
E.15Q3GI”‘t6I’S 0f’i:§::;1ta:ii::€:”

P1/im, ‘Wing, “}4i?;;nai Court
_E’~”‘*’.;os: §3(§,%:._§’5{}; 167:3 ‘
.. «.;§\3’ai”~ima:: §>*z:::;1i;_1_:___A .

é – ;vii;:”.;:;1i’:x;a,i 400 £32 1,
_ ” ~ , §§’s;_p;.¥3}.:,_ €}e:1€rai
V Mé3§1’23.Tg<::i* .Xf:§36Va&(:sa::1. . I 6 .Pe'i:iti0I;zer3
' _ { Sri Jagzaram 55 Jayaraxn, Adj
A.N'I}:"

” Managaéere Port Twist

” Vi3″a;T1a:11bu1′
;Ev1angai<::re :*"3'?E": (31%).,

-Vfiep. E3}; thfi Chaimmm theraaf. ..HResp0:1den’i:

{By Szifséaimzzrhaza RN. Adv, far
Sri Asimk Eiainahafiig Acivy)

@

£:¥}”};_V iiemanci in terms cf Nmice at Az1:1e:x’11res “(E53

E3’1.:rf£’;e1” the _p€2t:i%.i<3:1€r has $0i,1gI':t ta dficiare

Cause I'1{}iZiC2E3 anzi the canseqzaarxt' fie-1:'1'f'a3';zi 11;:-_ad_r~: iltc' 'f1OE.iC€

dated 16. 1.:2£}{}'? are alike ifitzgal, »it'ggxii:-c§fii$1:iii.;fi;}na'1

AI1I}€X11I'€': "F" am} appesed £0 ":I?:i%:V.%»p1*oVi£~iO11»$ :9f 'tI*ié' Act to

resi;rai:'1 the respoxxdem v§}jo111 f11z*ti:'e§\, gctiara in
purs11a;i1ce theraoi.' and dire:;: tiifir%a$p£;§id§:r1t'_'.f;<3 rrifund to the

petiiiiafisrs the Sfiilii' ._»:3?:'. Rs}! :2:,'?'.Q§ £98 i_Q§€ti'1€z' 23;-'i%:12. interest

GE' Rs. 14,€}9,8€}'£9§.i)€,§}.{i:i$~::::€:1*fi~§';:{£3d," iii":?s:m€x:1re «~ K} calczuiateai

at the 1/*a§:;:s gg3:.;12d$§

2. vi; is ‘:§::§e’:: aft €156: fiI’Sf §)€”?1£§}”,§Gf}€I’ {hat E3: rec»:3iv€{‘i

:.f%::éé2’i;«3i::\_…g;§i’;§:3:;2méi3;;§iS :>§”E’35’§%:1€::>z’1§t§ in §”;u§;i{ E;£:m*€:€:2 Essiag,/’ EEEQE

aI1’i;i_ :’:i’£:2;fr “asifiigth zhié w}’;a’:’fag& (312623 vs;-‘era E.-:3 33$

“” }€ViEi§ A:-:;} $315: ~ ¥fé2,€ 0%’ 533% gm? f£f}€f§.”‘§{‘f iiiililfi 3.5 $’pe<:§f2€¢d in

" -Ti§'£.'€fi:'zi'2 AA 5:€ ";}z the §z::?;i§'i»::af3§az': daisd 132. 198%. The firstr.

§,§{'f7§j,A2;'i4'i{f§§"3§?£; zimijs paiii iihtégs {$1.165 an beiéaif of $125: Em

VT §e::i:.i.<§}:'2@3', '§'E2€ §.'€iS§£}I"£€"§f':§3E mz1.és:- a aiszzzaxié fa}? §}3}=-"z:;e:':£; {sf

}'<':"'$.V3'2§?2,?}82.?i"3 83 S3"}€).§'§; Eevy ::;fwi1a;°i'ag€ E171 §"€ga:'*:;i :0 {.316

\w/

said s§1i_pI:1ez:ts am} issued a 1"mi:1§<:e 0f demami. Aft;:::f_ somzzé

.32;3″73/93. in the §11ferreg*:’::1:11:,’;’Af}1¥e’«first; masts 7

directéid ‘€23 pay at the rate 0:?’ Rs. 134?’: :S’ujbj6:c’£. §::?A’ad;§1i$€ii1%é:i1:L

after <:0m:ius%€31"1 sf pmceedings.' an o:*Ci::§" 200$
vicie A33nexL1r€~A, this . ._;1§é::a,sed '£6 fiuash the
i'I}ema;1(£ §'~§'c;tices «:ia.1:.<3d and 1'?."?. 1993

on the ground t,h%:y :1:%§v€"~ §iG'Zat.;¢5i' the principles sf

naitxrai jigstige a:i:';:"z.Ew'ér¢"a?iE:§aiivé 0? the provisions of S€C.56

of thfi Mi'? ,e'~'»<fEf;,% 3 '$635' :10: ggreceded by an e:";qi_z§:'y

aftézr a;f§fc§f{%Aing ai'1'~:)§p£21'§:':3:1it33 to the psé:é§£;i0r2€:'s,. 'i'ha (Emir:

A':',esé:*e*.e;:i {ha 3['€S§}i'3§'.1d€I}t to Beds {ha fi3.&§Z'i*$I', if they

SQ "'<5;.e"':;§m:§; 1";e-a"s.%ii":§ 332 cazitsntioyzs Qf thszi pa1'%:i€:S are kapt

3 spam.

” V. n if:;4..é’Fhe1*ea§”f.€:’, the E113: ptétitiezzer again reseészai 3 shavan

__1<::TémAsgt'~:» rfiaticae {iatad 2, E 1.2i:){}{} f:'*1:d$nt rapaaiing

‘4 2.31%: same <i&::aa1":;<'§_ fzzr Rs. E13,' 2,982.'?:'% "éiawartis iihs: difi'e:*&r1<:é:

in wharfage eharges. The petiti01'1e:* once again :'ep1i@(E"*:.¢ {ha

Shaw-<:aust":. matice Stating that there was no ap.;:}_§céiii%:i~:1""s;f

rnind an the part; 93" the re$§30I1ci¢:<1t; ii} the qz1é;;<§:f,ie§_;~~.T:jf"A1e1:§y

and the dezrxixand 1'1-c::t;i€€ was witizagilt b;8:;41_1§?}L(}}f"i"~'i;}!* .§3f 1f5;?.V'§'5«";V "F'c

make the e.{:t;i0:{1 65251} more E3ian;<~:woi't}1§;–,._ iI1Sf;{3§iTi(i'A. sf' 0ff§'§:'<i_n[g

iegai §ust.iii’ <}f

v4_i:}:rar1si§;;e:'1%.' atitit é;.:s.?§_»r:;_ ____ __a.:3S11:"fi6€E by {ha I'€iS§}€}I"}.d€I1'E, me

:§.§z§'ii§{i€§¥3,;€:E":?~.i hTafi "£:;§ other aiterzaative but :0 apprcach ibis

V ::':w1~s::2-;r §?3{é'.";3af::§§'1:§ time in W? §'$aa54{}?j{}?2, $3; an arder

{i'at.e::i {§sI1Ii€3XL£E'f:~}3), tizis Cami. aéiewed the '%%E'I'i'ii

:péiii.§(§;5fz–.:§;§1e:'e§f2 21: psira~«9, {ha Cotiriz «zzsbgerveii as fafiewsz

"E 313': Sf {.216 9;3i3'1i01": ftha"€. {he
gmtitre &0e$ ROE indir::ate as {:3 in what
:§33.::,a:::3§1€z* 15¢ aariier lav}: is shafiwiaviad
E101' {mes it Ixienfiam about the

fiatigfaatiarz sf §.§ nde:'3t am this

aspect. Efraibztunateiy, the order at
Am1exu1'e~Q is no iII1pI'E)Vs'f3I11€I1{. It
suffers from a geatér fefly of not
indicathig any reason far the order. _Ifé"" 9
0111}; recites about the developmenigté V
and rejecteti the 1'(:p1'esc=:11t£:3.ti<}z1,,–» .. , " '
{ices 110$. wan indicate ;:ee:3’*-

consizierfid anti. as to forvfifirhat rtiaS<3I1'*». 2 VV '
it haS been rejeCted;TVA.__c1aSS§¢_: VCxan:fj'1é?g

0f 3. neryspeaking era-$f;'–? '

4. ‘1’I1ez’$fo;re, it;quaS}”.1_ed E116 €§éi;1é’n;_d I1oti£i’e’:s”issi;ed and
sent it. back ta the rcspoiiderfi: ff3 i’ {‘i)I]..S_ifCft;°.;}'{?11i_§_QH and to act 3211

3<:<:m*dar1c:e xvith;~'ia<.§ %;n iiifm; g:*€)u'n;§' –:?;?a€:fi.1__i;}1e demand Izoticas

iasuafi Contrarfi E0 the provisions Gf

Secfié af £%1€–_A€:t a§r3.<i""3'j1:";:";§"'**E.:;<5:1i§¢c~s _ wars quashezi by this Court. ‘}’hus, the

Hlaitsf-¢01i}d”_”_h€§;iii again 91113: with ‘£113 issue of fmsh $.I:::aw*

Esause xfmtiiigzf, ‘$%}1i.ch were in compliance with 8:3-:<:.56(2) mi' the

§%3::';. i7:;'T1'-»:::nga:4d to the pariofi Wi'£hi£1 Wmch such notices maid be

V " 3' Tim ground of attack sf' thé $hma:T~ca.use mastic/.»: is £213:

it is iiiegai ar§:2£t3'az'y and issued in §::Zaf,a:3i Vi{}}&§1i{3I'£ af

\w/

pmvisions 01' {ha Act and oppamd to the pri11<:ip1€S ofgi§23_tL1ra}

jugiica.

6. ‘”£’he I€ai”}1(:'{i Sznéhuzzsel, M.1*.A.N.Jaya_.Rma_q:’ ‘éifgpeairfizg

on bahaii’ of §)€i€i'[i{}II€3I’S has p1aCe€3.:;:’:1’e1:i;§;1 1§§;<§'Lfiégjfsg "
R1 $39.34/12/$9/'rGA~6 date:i..__':.:2;'1.§§'8':2
eariier writ petition. _F'urther K ivfalziéanae upcm
AI1jIT16XU;jT'€'–A No.34/' 12/ 1 .__5. W}:'1€:I'<i=:i11 at

SE.N0.4'7 rega1'd§I1g_ "tizaemmfuatratgad " 'fiané gaods net

otherwise'iiS*£.€:;.?f_;is"3iiic:iti§}:1ed_fi3f 1:116 purpose of ievjzixig
wharf?-gage é§7:aI*-gas-91*: 9:' <:ubic meter and kilo iitr-6:.

'i_'%1::': gajgi _vt:1T2'{.3"j§' gs. mt é2.;:3j§§iicab£e ti} £1116 goeds; in qiuegtisri.

"i'I;:s:ref@fé,i-.::\{*':e*§:::1p11g:*ié€iA aifiznazzd :10ti<:§: is bad in and is Iiabie

{<5 33% g{:as§;;;%,:i". . V

ffhs .i<§arn::«:i saunas} fer §:seti'£:i<mer fur¥:h€r C£}I"}'£€f1{i€C¥

%tj'f§;«::::A cié:t€rn.1iI:a.{,i%.’§:::9i:>r;i Esemzeezz May 19%} and March 1993 by $116 resperuiant

is :’1e.:::: 31%: pr<2peI':i{:tem1i11atior1 of Charges 'E,ip{}1"} U516 pet:iii01':r:r

\\\wu/

as the demanfi zzetice has nut been considered by t,a_}{;13g into

€~1CCDE.II1?Z {he objecttions iaken by the petitiozier i§fi£i:. féfsrézgce

to the provisions of UTEEE MP1' Act; and the"

a1110un’t.wit1’1 refbrezace to the gaedsixa Qiléfifififl ‘i;s §:Ic:;i.V15£3SVsible

to be measured in terms sf either cu}3ic}:a1eter o’:ijiki} iiiirééafzd

it dues. not 12311 wit11i_11 the tiefiriifién of “é;;1″€:’S’.-V-T}’ié:;”ef0r€, the
qL:9.nta’I’1ca1;ion of the arnétznt by r%:3jn;afid§ént is “:1.§:§t: iegal and
valid and hence requested fQr._qLifg–iShir£g S’:-“~;:1::1<:.

8. *i’i”r:;e – _i§éj;»31n’éf’::}”– é:tit:_e'<iQr:i:a:1diz}g that. the qzzaniificzratiaza

xi;'}f–.£.§1€' :§E1?1;}3._11':%iAi-S i1 V:'<::;)r:Vi'a1':11it§,=7 with S€=IZ7.56 of the MP? Act

;f~§;"EI?_§f:1*%fi'ii1:g :,0pp0rtu:1it§;* t0 the fi"I'S$ p€t,i':i$neI" fer filirig

" = 0b}ecti§:{r1s has been atansidraraii axis} the _E3<}a1'd has

~ : -'::m1<:* is £1032. factuaiijy and lagafljs C(}I'Z"'€C'f €'i?E:I1 aSs:..1:fiij:ig;_ that

gowads in ciumsiion fall '£Vii"hi}1 1me1'1u11'1{:ra£ed g'<3o«§1:A$"§5«2M%§.'

of the 1mt.ificat:i0I1 far {ha sake 0§'g«;rgu;I1€1éts—- saiii _

511:1}? appiicabie 23:12 E115: geads H1 <f; ::;¢3§}'i.<;}5L
view, this %5<)ar(i is required i;o':;:f;4:-I310
ad} the fa.<:t:L:a£ aspectfi ..;;§{;~3'1.i.i:c3:1i;i,<.:;;1'2VsD§ urged in
statemezit. 0;? abjezctkigns 3'§€:Vif.%5t;§Li§ri;Vt$1é«.B9ai\:£_’ 1:0 femcéxamiiia the Whcie 0133111 if
the: first: pe£:i£j£:I1V&34 “.§’:>$:s,r””‘~:;*§?:;z:1′ s’;r;’;.d:%:;;;’°i11g 1:116 :’e3:«:vara_t: §)E'{}V.’ES§€}E”IS azxzi

reievaijfi “e:::11::rjg«* “§’:r”§5I:: {E18 zzaiéiicatimx and CQ3″}S§;Ci€1″ the

V. Ist,ai@§§_,1 efi$k:%I’ Q}§§.§3{3?.i$E”}S and ciispass Cif ‘{l”}.€ Santa Wiiiiiiri isighi

é7§;.’§{‘/161%

:s:¢éik8é'[‘if1f0:§’; $15: zééaife 01′ rsceipt af¥;E1§s arder.
ELLE. “‘°E’fZ”‘A:§$. Writ i3€£i§]§.O1’1 is iiispegeai 0f in abovfi terzztxs.

Sd/-5
JUDGE