Friday, 05, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Sri Salasar Cargo Movers ... vs Union Of India Through Chief ...
2015 Latest Caselaw 290 Bom

Citation : 2015 Latest Caselaw 290 Bom
Judgement Date : 7 September, 2015

Bombay High Court
M/S Sri Salasar Cargo Movers ... vs Union Of India Through Chief ... on 7 September, 2015
Bench: S.C. Dharmadhikari
                                                   writ petitionL.2322.15.doc


             IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                                 
                  ORDINARY ORIGINAL CIVIL JURISDICTION
                         WRIT PETITION(L)NO. 2322 OF 2015




                                                         
    Yespal Keval Singh Chandi                             ..Petitioner




                                                        
                   Vs.
    Union of India through General Manager
    Wester Railway and Others                             ..Respondents




                                             
                                      
                                     WITH
                         WRIT PETITION(L)NO.2283 OF 2015
                                     
    M/s SRI Salasar Cargo Movers through
         

    Prop.Lalit Shah                                       ..Petitioner
                   Vs.
      



    Union of India                                        ..Respondents





    Ms. Ankita Singhania i/b Mr Arvind Kumar Dubey,for the Petitioner
    in WP(L)No.2322/15.
    Mr. Rohan Cama i/b Mr Arvind Kumar Dubey, for the Petitioners in





    WP(L)No.2283/15.
    Mr Chetan Agarwal a/w Mr Sagar Tambe,for the Respondents in
    WP(L)No.2322/15.
    Ms Sangita Yadav i/b Mr Suresh Kumar, for the Respondent in
    WP(L)No.2283/15.



    Aswale                                  1/19




             ::: Uploaded on - 07/09/2015                ::: Downloaded on - 10/09/2015 20:11:01 :::
                                                       writ petitionL.2322.15.doc




                                CORAM:- S.C.DHARMADHIKARI &




                                                                                    
                                        B.P. COLABAWALLA, JJ.

Reserved On :- August 24, 2015.

Pronounced On :- September 7, 2015.

JUDGMENT: [ Per B. P. Colabawalla, J. ]

1. By these Petitions filed under Article 226 of the

Constitution of India, the Petitioners have challenged the legality

and validity of the order dated 28th July, 2015 passed by the Chief

Operations Manager (Western Railway), under which the decision of

the Divisional Authority cancelling/terminating the lease contracts of

the Petitioners, with forfeiture of Security Deposit and cancellation

of registration, as punitive measures, was confirmed. The

Petitioners are further barred from applying for fresh registration for

a period of five years.

2. Since the facts in both these Petitions and the point of

law to be considered are more or less the same, both these Petitions

are being disposed of by this common judgment.

Aswale 2/19

writ petitionL.2322.15.doc

3. The facts in Writ Petition (L) No.2322 of 2015 are as

follows:-

(a) The Petitioner is engaged in the business of transport of

goods/cargo including taking on lease from the Railways

Train goods compartments i.e. SLR 4 ton Luggage Rack.

(b) Pursuant to a tender notice, the Petitioner and the

Respondents entered into an "Agreement for Leasing of

Parcel Space in Brake Van / Parcel Van/ Assistant

Guard Cabin" dated 9th December, 2013. This

agreement stipulates that w.e.f. 11st December 2013, the

Railway administration would provide 04 (MSLR-IV)

tonnes parcel space to the Petitioner (leaseholder) in

Train No.12925 from BDTS to ASR for a period of three

years. There were several other terms and conditions in

the said agreement which inter alia provided for

overloading and penalty, failure of the leaseholder to

Aswale 3/19

writ petitionL.2322.15.doc

fulfill his obligation after having started loading,

preparation of manifest, loading of heavy packages in

Assistant Guard Cabin etc. Apart from the contract for

this Train namely Train No.12925, the Petitioner and the

Respondents have entered into agreements/contracts

with reference to other Trains as well. It is the case of

the Petitioner that he has been loading and unloading

goods as per the said agreement and performed all his

duties and actions as stipulated in the agreement.

(c) Since the Respondent Authorities found that there was

overloading in some of the Trains, by a communication

dated 10th January, 2015 the Divisional Railway

Manager (Commercial), Mumbai Central, brought the

aforesaid facts to the notice of the Petitioner and

terminated all the contracts of the Petitioner and

cancelled their registration with forfeiture of registration

fees, as punitive measures. The Petitioner was further

debarred from applying for a fresh registration for a

Aswale 4/19

writ petitionL.2322.15.doc

period of 5 years.

(d) Being aggrieved by this decision, the Petitioner preferred

an Appeal before the Chief Commercial Manager

(Respondent No.2) without any success. Being

aggrieved and dissatisfied by the termination letter dated

10th January, 2015 as well as the order in Appeal dated

18th February, 2015, the Petitioner then approached this

Court by filing Writ Petition (L) No.978 of 2015. This

Court by its order dated 25th June, 2015 set aside the

order of the Appellate Authority and remanded the

matter back for deciding the Appeal afresh. This was

done on the ground that no personal hearing was given

to the Petitioner. It was also ordered that since the Chief

Commercial Manager is the Appellate Authority who

has terminated the contract, any other officer of the same

rank would decide the Appeal, after giving a personal

hearing to the Petitioner.

    Aswale                                    5/19





                                                        writ petitionL.2322.15.doc


              (e)      Pursuant thereto, the Appellate Authority after giving a




                                                                                     

personal hearing and examining the matter, gave a

reasoned order dated 28th July, 2015 dismissing the

Appeal of the Petitioner and upholding the termination

of all contracts of the Petitioner. Being aggrieved by

this order in Appeal, the Petitioner is before us.

4.

The facts in Writ Petition (L) No.2283 of 2015 are as

under:-

(a) Here also the Petitioner is the proprietary concern of one

Lalit Sharma and is engaged in the business of transport

of goods and cargo including taking on lease from the

railways Train goods compartments i.e. Parcel Van. In

the facts of this case, an agreement dated 23rd October,

2012 was entered into between the Petitioner and the

Respondent for leasing parcel space in Parcel Van in

Train No.12925/12926 Paschim Express Ex. BDTS-

ASR-BDTS for a period of three years and on the terms

Aswale 6/19

writ petitionL.2322.15.doc

and conditions, more particularly, set out therein (said

agreement). Like in the case of the Petitioner in other

case, here also there were other agreements/contracts

that were entered into for other Trains.

(b) As there were infractions committed by the Petitioner, a

show cause notice dated 18th February, 2015 was issued

to the Petitioner, under which the Petitioner was called

upon to explain why the contracts awarded to him

should not be terminated along with forfeiture of the

security deposit and cancellation of registration, and

further, why he should not be debarred from applying for

a fresh registration for a period of five years. This show

cause notice was replied to by the Petitioner vide his

letter dated 25th February, 2015. Thereafter, the

Respondent by its communication dated 16th March,

2015, informed the Petitioner that since there were four

defaults of overloading in Train No.12925/12926, as per

the provisions of the said agreement, the contracts in

Aswale 7/19

writ petitionL.2322.15.doc

relation to Train No.12925/12926 as well as Train No.

19019/19020 stood terminated alongwith forfeiture of

security deposit. The Petitioner was further informed

that his registration was cancelled and he was debarred

from applying for a fresh registration for a period of 5

years.

(c)

Being aggrieved by this termination letter, the Petitioner

then approached this Court by preferring Writ Petition

(L) No.808 of 2015. This Court, by its order dated 25th

June 2015, set aside the order of the Appellate Authority

and remanded the matter back for deciding the Appeal

afresh. This was done on the ground that no personal

hearing was given to the Petitioner. It was also ordered

that since the Chief Commercial Manager is the

Appellate Authority, who has terminated the contract,

any other officer of the same rank would decide the

Appeal after giving a personal hearing to the Petitioner.

    Aswale                                    8/19





                                                          writ petitionL.2322.15.doc


              (d)      Pursuant thereto, the Appellate Authority, after giving a




                                                                                       

hearing and examining the matter, gave a reasoned order

dated 28th July, 2015 dismissing the Appeal and

upholding the termination of the contracts of the

Petitioner. Being aggrieved by this order in Appeal, the

Petitioner is before us.

5.

In this factual background the only argument canvassed

before us by Ms Singhania, learned counsel appearing for the

Petitioner in Writ Petition (L) No.2322 of 2015 and Mr Cama,

learned counsel appearing for the Petitioner in Writ Petition (L)

No.2283 of 2015, was that under the respective contracts entered

into with their clients, the Respondents had no power to terminate all

their contracts, cancel their registration and debar them from

applying for fresh registration for a period of 5 years. According to

the counsel, on interpreting various clauses of their respective

contracts, in the facts of their respective cases, no such power could

have been exercised by the Respondents. We must mention here that

the clauses relied upon by Ms Singhania as well as Mr Cama were

Aswale 9/19

writ petitionL.2322.15.doc

one and the same though in their respective contracts the clauses

were numbered differently. Ms Singhania relied upon clauses 15.8

and 15.16 in her contract whereas Mr Cama relied upon clause 13.8

in the contract executed by his client. For the sake of convenience

and as there is no dispute that these clauses are pari-materia, we shall

refer to the clauses in the contract executed between the Petitioner

and the Respondent in Writ Petition (L) No.2322 of 2015.

6. Both learned counsel, by placing reliance on Clauses

15.8 and 15.16 argued that if all contracts of the Petitioners were to

be cancelled, and that too with the cancellation of their registration,

then this could be done only under clause 15.16 of the contract that

stipulates that before such action is taken there has to be a minimum

of 8 violations in all in two separate contracts. Ms Singhania

submitted that in her case there were totally seven violations in four

contracts, and therefore, all the contracts of the Petitioner as well as

their registration could not have been cancelled in view of the

express provisions of clause 15.16. As far as Mr Cama's client is

concerned, he submitted that in the facts of his case there were only

Aswale 10/19

writ petitionL.2322.15.doc

four violations in respect of a single contract, and therefore, relying

upon the very same clause, he submitted that the Respondents were

in grave error in terminating all the contracts of his client as well as

his registration. Both counsel submitted that in view thereof, the

Appellate Authority that heard the Petitioners and passed the

impugned order dated 28th July 2015, was in grave error in

confirming the decision of the Divisional Authority of terminating

all the contracts of the Petitioners, canceling their registration and

further debarring them from applying for a fresh registration for a

period of 5 years.

7. With the help of the learned counsel, we have perused

the papers and proceedings in the Writ Petitions as well as the orders

impugned therein. To understand the controversy that is canvassed

before us, it would be appropriate to refer to some of the clauses of

the contract. Clause 7 deals with failure of the leaseholder in

fulfilling his obligations after having started loading. Paragraph 7.4

of the contract reads as under:-

"7.4.:If the registration of a leaseholder is cancelled as a

Aswale 11/19

writ petitionL.2322.15.doc

punitive measure, either for reasons of repeated overloading or for repeated failure to start loading after award of contract, or

for attempt to deliberately defraud railways or for repeated violation of any of the existing stipulations where cancellation of registration has been legislated as the penalty, then the entire

registration fee would be forfeited. In addition to forfeiture of registration fee, all his existing leasing contracts being operated from that division would also be cancelled. However, contract can be cancelled/terminated by the Railways with the approval of

tender accepting authority. In addition to cancellation, such a leaseholder would be debarred from fresh registration for a period of 5 years."

(emphasis supplied)

8.

Clause 7.4 stipulates that if the registration of a

leaseholder is cancelled as a punitive measure, either for reasons of

repeated overloading or for repeated failure to start loading after

award of contract or for attempt to deliberately defraud Railways etc,

then, the entire registration fee can be forfeited and all existing lease

contracts could also be cancelled. It further provides that in addition

to such cancellation, the leaseholder could also be debarred from

fresh registration for a period of five years.

9. Clause 15 of the contract deals with overloading and

penalty. Clause 15.1 provides that in case the overloading is

Aswale 12/19

writ petitionL.2322.15.doc

detected beyond the permissible carrying capacity, charges/penal

punitive charges would be recovered from the leaseholder, as more

particularly, set out in clauses 15.2 and 15.3 of the Contract.

Thereafter, clause 15.4 reads as under:-

"Clause 15.4:In addition to the above penalty Railway may terminate the contract and cancel the registration of the

leaseholder in case of fourth default."

ig (emphasis supplied)

10. Therefore, in addition to the penalty contemplated in the

Clauses 15.1 to 15.3 that may be imposed on the leaseholder, the

Railway has the power to terminate the contract and cancel the

registration of the leaseholder in case of fourth default.

11. Clause 15.16, and on which heavy reliance was placed

by the learned counsel appearing for the Petitioners, reads as under:-

"Clause 15.16: In case of cancellation of lease on account of overloading for two separate contracts (minimum of 8 violations in all), registration of the leaseholder would also be cancelled as mentioned in para 7.4"

12. Relying upon the aforesaid clause, a distinction was

Aswale 13/19

writ petitionL.2322.15.doc

sought to be made between clauses 15.4 and 15.16 respectively. It

was the argument of the Petitioners that a registration could be

cancelled only in cases where there was overloading in two separate

contracts (with a minimum of 8 violations and all) and not

otherwise. We find that this argument is contrary to the terms of the

contract and is stated only to be rejected. Clause 15.4 reproduced

above, clearly states that the Respondent may terminate the contract

and cancel the registration of the leaseholder in case of fourth

default. In the present case, admittedly, there are at least four

instances of overloading by both the Petitioners, and therefore, under

clause 15.4, the Respondent had the power to cancel the registration

of the Petitioners. It would necessarily follow that once the

registration is cancelled, all other subsisting contracts would have to

be cancelled because without registration, the other contracts cannot

be allowed to continue. This is for the simple reason that before any

contract can be awarded to any party, it has to be registered with the

Respondents. This position, very fairly, is also not disputed before

us. We, therefore, find no substance in this argument.

Aswale 14/19

writ petitionL.2322.15.doc

13. In the alternative, it was submitted by Mr Cama that

even assuming that registration could be cancelled under clause 15.4

of the contract, the Petitioners could not have been debarred from

fresh registration for a period of five years. That power, according

to the Petitioners, is found only in Clause 7.4. He sought to make

this distinction by referring to the difference in the words used under

Clause 15.4. and 15.16 respectively. He submitted that clause 15.16

specifically refers to cancellation "as mentioned in Clause 7.4"

whereas no such words appear in Clause 15.4. We are unable to

agree with the aforesaid submission. A contract cannot be read as a

statute and has to be read as a whole to understand the purport and

import of the said contract as well as the rights and obligations

mentioned therein. Clause 15.4 admittedly gives powers to the

Respondents to cancel the registration of the leaseholder in case of

fourth default. Clause 7.4 stipulates that in addition to cancellation

of registration, such a leaseholder could be debarred from fresh

registration for a period of five years. Merely because the words "as

mentioned in para 7.4" appearing in clause 15.16 are missing in

clause 15.4, would not make any difference. Clause 7.4 gives a

Aswale 15/19

writ petitionL.2322.15.doc

specific power to the Railway Authorities to debar a leaseholder for

applying for fresh registration for a period of five years when he is

guilty of repeated overloading and his registration, for that very

reason, has been cancelled under the provisions of the contract. We,

therefore, find no substance even in this argument. In any event, we

do not find that in the present case, any fundamental right of the

Petitioners have been infringed. It is now settled law that although a

citizen has a fundamental right to carry on a trade or business, he has

no fundamental right to insist upon the Government or any other

individual for doing business with him. Any Government or an

individual has got a right to enter into a contract with a particular

person or to determine a person or persons with whom he or it will

deal. [See (1997) 9 SCC 495, Paragraph 32]

14. On perusing the impugned orders, we find that a proper

hearing was given to the Petitioners and after considering their

objections, a detailed reasoned order has been passed by the

Appellate Authority upholding the termination orders. We do not

find that the orders of the Appellate Authority suffer from any

Aswale 16/19

writ petitionL.2322.15.doc

perversity or patent illegality that would persuade us to exercise our

extraordinary, equitable and discretionary jurisdiction under Article

226 of the Constitution of India and strike down the impugned

orders. We must add here that it is now well settled that it is not

sufficient that a party should come to this Court and make out a case

that a particular order is invalid. In order to get relief from the Court

in its equitable jurisdiction under Article 226 of the Constitution of

India, not only must the party come with clean hands, not suppress

any material facts and show utmost good faith, but he must also

satisfy the Court that passing an order in his favour would do justice

and that justice lies on his side. In this regard, it would be

appropriate to refer to the observations of this Court in the case of

The State of Bombay v/s Morarji Cooverji,1 wherein (at page 332),

it is stated thus:-

"But it is not sufficient that a party should come to this Court and make out a case that a particular requisition order is not valid.

In order to get that relief from the Court on a writ petition, not only must he come with clean hands, not only must he not suppress any material facts, not only must he show the utmost good faith, but he must also satisfy the Court that the making of the order will do justice and that justice lies on his side."

1 1958 (LXI) BLR 318

Aswale 17/19

writ petitionL.2322.15.doc

15. In the present case, admittedly, there have been

violations of overloading by both the Petitioners. This fact is very

fairly not disputed before us. It also cannot be seriously disputed that

overloading weakens the strength of the springs of the Coach, due to

which the Coach may break down and the Train may get derailed

endangering the lives of the passengers. It is for this very reason

that limits are put on the amount of cargo that can be loaded by the

leaseholder. By overloading, the leaseholder, apart from breaching

the terms of its contract, seriously puts at risk public safety and the

safety of the operation of Trains and its passengers. In these peculiar

circumstances, we do not think that justice lies on the side of the

Petitioners for us to exercise our equitable jurisdiction and strike

down the impugned orders passed by the Appellate Authority, and

who, after hearing the Petitioners, has given a detailed reasoned

order. We, therefore, decline to exercise our extraordinary equitable

jurisdiction under Article 226 of the Constitution of India in favour

of the Petitioners.

16. In view of the discussions earlier in this judgment, we

Aswale 18/19

writ petitionL.2322.15.doc

find no merit in these Writ Petitions. They are accordingly

dismissed. However, in the facts and circumstances of the case, we

leave the parties to bear their own costs.




                                                         
    ( B. P. COLABAWALLA, J.)                 (S. C. DHARMADHIKARI, J.)




                                             
                                      
                                     
         
      






    Aswale                                  19/19





 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter