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

M/S. Sion Panvel Tollways Pvt. Ltd vs The State Of Maharashtra And Ors
2015 Latest Caselaw 298 Bom

Citation : 2015 Latest Caselaw 298 Bom
Judgement Date : 8 September, 2015

Bombay High Court
M/S. Sion Panvel Tollways Pvt. Ltd vs The State Of Maharashtra And Ors on 8 September, 2015
hcs
                                      1                                  wp5764.15




               IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                           
                       CIVIL APPELLATE JURISDICTION




                                                   
                         WRIT PETITION NO. 5764 OF 2015
                                      WITH
                       CIVIL APPLICATION NO.1782 OF 2015 
                                      WITH




                                                  
                       CIVIL APPLICATION NO. 1783 OF 2015 
                                      WITH
                       CIVIL APPLICATION NO. 2320  OF 2015 
                                      WITH




                                         
                     CIVIL APPLICATION ST NO. 20760 OF 2015 
                                 ig   WITH
                     CIVIL APPLICATION ST NO. 20758 OF 2015 
                                      WITH
                     CIVIL APPLICATION ST NO. 20761 OF 2015 
                               
      M/s Sion Panvel Tollways Pvt. Ltd., 
      through its Authorized Signatory,
        


      Rajendra Mahajan
      Co-operative Housing Society, 
     



      Koregaon Park, Pune 411 001.                ...Petitioners

                       V/s.





      1. The State of Maharashtra
      Through Chief Secretary,
      Mantralaya, Mumbai 400 032.                  ...





      2. The Public Works Department,
      Government of Maharashtra,
      Through its Secretary (Roads)
      Mantralaya, Mumbai 400 032.                ...

      3. The Chief Engineer,
      Special Projects,
      Public Works Department, 
      Fort Mumbai.                               ...Respondents 



       ::: Uploaded on - 08/09/2015                ::: Downloaded on - 08/09/2015 23:57:13 :::
                                     2                                    wp5764.15


                                      WITH
                           WRIT PETITON NO. 6577 OF 2015




                                                                           
                                                   
    M/s Sion Panvel Tollways Pvt. Ltd., 
    through its Authorized Signatory,
    T.K. Karthikeyan,
    IVRCL House, 35, Suyojana 




                                                  
    Co-operative Housing Society, 
    Koregaon Park, Pune 411 001.                    ...Petitioners

                     Vs.




                                       
    1. The State of Maharashtraig
    Through Chief Secretary,
    Mantralaya, Mumbai 400 032.                .
                             
    2. The Public Works Department,
    Government of Maharashtra,
    Through its Secretary (Roads)
    Mantralaya, Mumbai 400 032.                ...
      


    3. The Executive Engineer,
   



    Multistory Building Construction 
    Division, Opp. Naaz Hotel,
    L.B.S. Road, Kurla (West),





    Mumbai - 400 070                           ...

    4.The Superintendent Engineer,
    Mumbai Construction Circle,
    Chembur, Mumbai                            ...





    5. The Chief Engineer,
    Special Projects,
    Public Works Department, 
    Fort, Mumbai.                              ... Respondents 




     ::: Uploaded on - 08/09/2015                  ::: Downloaded on - 08/09/2015 23:57:13 :::
                                     3                               wp5764.15

                                   WITH
                 PUBLIC INTEREST LITIGATION NO.239 OF 2013




                                                                      
    Mr. Vijay Jagganath Mane
    Age-40 years, Occupation:Business,




                                              
    Having address at Shop No. 4
    Sagar Darshan CHS., Plot No. D91,
    Sector-18, Nerul (West),
    Navi Mumbai-400 706                     ...Petitioners




                                             
           Vs.

    1.The State of Maharashtra              ...




                                       
    2. Minister,              
    Public Works Department,
    State of Maharashtra, Mantralaya
    Mumbai.                                 ...
                             
    3. Secretary,
    Public Works Department,
    State of Maharashtra, Mantralaya
      


    Mumbai.                                 ...
   



    4. Chief Engineer,
    Public Works Department,
    State of Maharashtra, Mantralaya





    Mumbai.                                 ...

    5. Executive Engineer,
    Multi Storeyed Building,
    construction Division, Industrial





    Chemical Lab Building, 1st Floor
    V.N. Purav Marg, Chunabhatti,
    Mumbai- 400 022.                        ...

    6.  Executive Engineer,
    Multi Storeyed Building,
    construction Division, New
    Administrative Building, 3rd Floor 
    Naaz Hotel, L.B.S. Marg, Kurla (West)



     ::: Uploaded on - 08/09/2015             ::: Downloaded on - 08/09/2015 23:57:13 :::
                                     4                               wp5764.15

    Mumbai - 400 070.                       ...

    7. M/s Sion Panvel Tollways Pvt. Ltd.




                                                                      
    IVRCL House, 35, Suyojana CHS.,
    Koregaon Park. Pune 411 001.            ...




                                              
    8. Essel Mumbai WTR Private Limited 
    513/A, 5th Floor, Kohinoor City,
    Kirol Road, L.B.S. Marg, Off. Bandra




                                             
    Kurla Complex, Kurla (West),
    Mumbai - 400 070.                    ...

    9. J. Kumar Infra Projects Ltd.,




                                       
    16/A, Andheri Industrial Estate,
    Vira Desai Road, Andheri (West),
                              
    Mumbai - 400 058.                       ...

    10. J. M. Mahtre Infra Pvt. Ltd.,
                             
    Market Yard, Plot No. 57/58,
    Sahakar Nagar, Panvel,
    District -Raigad 410 206.               ...
      


    11. Deputy Commissioner of Police
    Traffic Control Division, 
   



    Navi Mumbai                             ...

    12. Superintendent of Gardens & Trees,





    Having office at Veer Mata Jijabai
    Bhosle Udyan, Dr. Ambedkar Road,
    Byculla (East), Mumbai 400 027         ... Respondents 





    Mr. Milind Sathe, Senior Advocate with Dr. Birendra Saraf with Mr. 
    Hitesh Jain with Ms. Neha Prashant & Ms. Ankita Singh with Ms. 
    Karishma   Rathod  and  Ms. Cheryl  Fernandis i/b  ALMT  Legal  for 
    petitioner in wp 5764/15 and wp 6577/15.

    Mr. Vineet B. Naik, Senior Advocate  and Spl counsel with A. B. 
    Vagyani, G.P. and Mr. V. B. Thadani, AGP for Respondent State in 
    wp 5764/15, wp 6577/15 CAST 20758/15, CAST 20760/15, CAST 
    20761/15 and  CAW 1783/15.



     ::: Uploaded on - 08/09/2015             ::: Downloaded on - 08/09/2015 23:57:13 :::
                                      5                                     wp5764.15

     
    Mr. A. Y. Sakhare, Senior Advocate with Mr. A. B. Vagyani, G.P and 
    Mr.P. G. Sawant AGP for Respondent State in PIL 239/13 & CA No. 




                                                                             
    2320/15. 




                                                     
    Mr. Ahmed Abdi i/b Abdi & Co. for Applicant in CAST 20761/15.
     
    Ms.   Urjita   Badheka  with  Mr.  Ambika   Singh  a/w   Ms.  Manorama 
    Mohanty i/by S. K. Srivastava and Co for R. No 7 and 8 in PIL 




                                                    
    239/13

    Mr. Hanumant Govind Wakshe for petitioner in PIL 239/13.




                                          
    Mr. Prashant P. Chavan i/by Ravindra R. Chile for Respondent No 2 
    (MSRDC)                   
    Mr.   Janak   Dwarkadas,   Senior  Advocate  with   S.   Jagtiani   with 
    Teresa Daulat i/b Divya Shah & Co. in WP No.7573/15, 7574/15 
                             
    and  7575/15.

    Mr. S. M. Mushrif for Applicant in CAWST 2320/15, 
      


    Mr. Pravin Upadhyay for Applicant in CAWST. 20760/15
   



    Mr.   Anil   Y.   Sakhare,   Senior   Advocate   i/by   Pralad   Paranjape   & 
    Ruturay Pawar for Intervenor in CAW 1783/15





                                         CORAM :  MOHIT S. SHAH, C.J. &   
                                                     A.K. MENON, J.

                                    RESERVED ON :  25 AUGUST 2015





                               PRONOUNCED ON :  8  SEPTEMBER 2015


    JUDGMENT (PER A.K. MENON, J.)

1. Historically speaking toll roads have been in existence

since ancient times, be it across plains or mountain passes,

6 wp5764.15

through the middle ages till this age as well. The present petitions

arise out of a Concession Agreement in respect of a road tolling

project. The petitioner in petition no. 5764 of 2015 and 6577 of

2015 ("the petitioners") as the "Concessionaire" was required to

widen and develop an existing highway which in the petitioners'

words is the gateway from Mumbai to the southern parts of India.

The petitioners are required to maintain the road while collecting

toll for a concession period of 17 years and 5 months. The

highway leads from the island city of Mumbai into Panvel in the

Raigad District via Thane. This is the only highway access up to

Panvel from where other options are available onwards to Pune

such as the Mumbai Pune expressway or old Mumbai Pune road.

2. A few facts may be set out before considering the

merits of the case. The petitioners are a private limited company

which was awarded a project for construction, operation and

maintenance of the road commencing from the junction of Bhabha

Atomic Research Centre Junction (CH-140/690) upto Kalamboli

Junction (CH-115/800). The contractor was awarded by the State

of Maharashtra through it Public Works Department and vide a

7 wp5764.15

letter of acceptance dated 15.9.10. The project was awarded on a

Built, Operate and Transfer basis (BOT). The respondent no.1 in

the present petition is the State of Maharashtra, respondent no.2 is

the Public Works Department and respondent no.3 is the Chief

Engineer of the Public Works Department. The entire length of the

project is 23.09 km and is spread over Mumbai, Thane and

Raigad. The project includes collection of toll at plazas at

Kamothe and Kopra. It is a welfare project undertaken by

respondent nos.2 and 3 to strengthen an arterial road.

3. The petitioners entered into a concession agreement

with respondent no.1 on 19 January 2011 ("the agreement") after

a competitive bidding process. The agreement provided that after

work is completed and a provisional completion certificate is

issued, the State would issue a notification under the provisions of

the Bombay Motor Vehicles Tax Act, 1958 thereby authorising

collection of toll. According to the petitioners there was

unjustified delay in issuance of the toll notification by the

respondent no.2 because of which the petitioners suffered losses.

The petitioners filed a writ petition in this Court being writ

8 wp5764.15

petition(L)no.3170 of 14 seeking orders directing respondent no.2

to publish a toll notification as required under the agreement.

Under the agreement, the petitioners have been granted the right

to collect toll for 17 years and 5 months including the construction

period of 3 years.

4. On 23 December 2014, this Court directed respondent

no.2 to issue the notification. The notification was issued on 3

January 2015 as directed, permitting levy and collection of toll

from 1 January 2015 but only until 30 June 2015. Even this

notification according to the petitioners did not comply with the

requirements of the concession agreement, since the respondents

had granted additional exemptions beyond what was

contemplated under the agreement. In the result, the petitioners

complained that its losses were mounting. The notification dated

3 January 2015 contained a schedule appended thereto listing out

the tariff for toll collection with description of the vehicles and the

amount of the toll to be collected. This included light motor

vehicles at serial no.2A and buses of the Maharashtra State Road

Transport Corporation ("MSRTC").

9 wp5764.15

5. On 26 May 2015 a further notification bearing no.

PSP.2006/C.R.-181/(Part-3)/Road-9A came to be issued whereby

the respondent in exercise of powers conferred by sub-section 1(E)

of section 20 of the Maharashtra Motor Vehicles Tax Act exempted

light motor vehicles and buses of MSRTC from payment of toll

w.e.f 1 June 2015. Thus while the notification dated 3 January

initially permitted the collection of toll upto 30 June 2015, by the

impugned notification of 26 May 2015 not only was the petitioners

prevented from collecting toll from light motor vehicles of MSRTC

buses after 30 June 2015 but the petitioners could not collect toll

on the exempted categories of vehicles from 1 June itself.

6. The petitioners therefore filed the second petition

No.6577 of 2105 on 30 May 2015. An ad-interim application was

made on 30 May 2015 seeking stay of the notification. The Court

declined to grant the relief. As a result the petitioners filed a

Special Leave Petition before the Hon'ble Supreme Court which

came to be disposed of on 3 June 2015 granting liberty to the

petitioners to approach this Court for modification of the order, if

so advised. It is pursuant to this liberty that the present civil

application has been filed. We may clarify that the petition was

10 wp5764.15

initially filed on the original side and was transferred to the

appellate side in view of the fact that the area of operation of

contract extended upto to Panvel District Raigad. The Notice of

Motion taken out has therefore been numbered as a civil

application. PIL No.239 of 2013 was filed by the PIL petitioner

complaining about the work being carried on the highway. The

petitioner in the aforesaid writ petitions are party respondents and

hence PIL was directed to be heard alongwith said two writ

petitions.

7. The Civil Application was taken out in June 2015. On

30 June 2015 a further notification came to be issued whereby

apart from exempting light motor vehicles from collection of toll

and section claiming 2A of the schedule to the notification of 3

January 2015 buses of the MSRTC all vehicles coming from Taloja

MIDC and School buses were also exempted. The present petition

was amended and challenges both these notifications.

8. The Civil Application seeks stay on operation of

notification dated 26 May 2015 issued by respondent no.1 which

restricted the petitioner's right to levy and collect toll as per

11 wp5764.15

notification dated 3 January 2015. The petitioners also seeks stay

of the notification dated 30 June 2015 to the extent the

notification exempts collection of toll from light motor vehicles,

buses of the Maharashtra State Road Corporation (MSRTC), all

vehicles coming from Taloja MIDC area and school buses.

According to the petitioners, after the agreement was executed on

19 January 2011 there was unjustified delay in issuance of

notification by respondent no.2 because of which there was

already substantial delay in collection of toll resulting in financial

losses. The petitioners claim to have taken term loans of an

amount of Rs.1299.17 crores and construction was commenced on

29 May 2011 thereafter since some of the construction would be

within the 50 metres buffer zone of mangroves, permission was

obtained from this Court on or about 29 October 2013.

9. It is the petitioners case that the petitioners would only

recover Rs.26 lakhs per day after the issuance of the restrictive

notification dated 3 January 2015 and that meant there was a

reduction in collection of Rs.17 lakhs per day and as a result the

"Capital Outlay" as contemplated in the Maharashtra Motor

Vehicles Act, 1958 would not be achieved during the concession

12 wp5764.15

period. The petitioners contend that by virtue of the impugned

notifications, the toll collection will be lower than the actual

operating cost of the toll plaza, let alone maintenance costs.

According to the plaintiffs and according to the petitioners, the

action of the respondents in issuing the impugned notification is

arbitrary and they have, therefore, invoked the jurisdiction of this

Court under Article 226.

10.

The submissions on behalf of the petitioners are briefly

as follows:-

(i) The Notification issued by State Government dated 26 th May

2015 and 30th June 2015, exempting a class of vehicles

from payment of toll in deviation from the format

Notification appended in Schedule 'F' to the Concession

Agreement, is liable to be set aside and quashed as

arbitrary and unreasonable;

(ii) The exemptions granted are causing a loss of about Rs.45

lakhs a day;

(iii) The State Government should be directed to issue

appropriate orders/authorisations/notifications to

empower the petitioners to levy, collect and recover toll

13 wp5764.15

from all vehicles (except the exempted category of

vehicles indicated in Schedule 'F' of the format

Notification).

(iii) The Concession Agreement entered into between the

petitioners and the State Government is not an ordinary

contract but is an extra ordinary contract and its

enforcement is in the public interest.

iv) The actions of the State Government are arbitrary,

unreasonable and violative of Article 14, 19 (1) (g) and 300 A of the Constitution of India.

v) That the actions of the State are against public interest.

vi) That the actions on the part of the Respondents are

contrary to and in violation of doctrine of legitimate expectation / promissory estoppel.

The relevant prayers in the writ petitionno.6577 of

2015 are reproduced below :

(a) (i) That this Hon'ble Court be pleased to issue a writ of

certiorari or a writ in the nature of certiorari or any other

writ, order or direction under Article 226 of the

Constitution calling for the records and papers pertaining

to the impugned Notification being Exhibit "H" hereto,

and after going into the legality, validity and propriety of

14 wp5764.15

the impugned Notification, quash and set aside the

impugned Notification to the extent it exempts the

collection of toll from light motor vehicles as defined

under the Motor Vehicles Act, 1958 in column (a-ii) of the

Schedule, the buses of the Maharashtra State Road

Transport Corporation, all vehicles coming from Taloja

MIDC and school buses;

(a) (ii) That this Hon'ble Court be pleased to direct the

Respondents to re-issue/amend/rectify the impugned

Notification dated 30th June 2015 to bring it in direct

consonance with Schedule "F" of the Concession

Agreement dated 19th January 2011 as appended at Exh.

"B" hereto, and thereby allow the petitionerss to levy and

collect toll on that basis as agreed upon under the

Concession Agreement."

The relevant clauses of this agreement are as follows:-

2.1. Grant of Concession Subject to and in accordance with the terms and conditions set forth in this Agreement, GOM hereby grants and authorizes the Concessionaire to investigate, study, design, engineer, procure, finance, construct,

15 wp5764.15

operate and maintain the Project/Project Facility and to exercise and/or enjoy the rights, powers, privileges,

authorisations and entitlements as set forth in this Agreement, including but not limited to the right to levy,

demand, collect and appropriate Toll from vehicles and Persons liable to payment of Toll for using the

Project/Project Facility or any part thereof (collectively "the Concession").

2.2. Concession Period

The Concession hereby granted is for a period as per accepted Bid in Financial Bid Volume III commencing

from the Commencement Date (the Concession Period) during which the Concessionaire is authorized to implement the Project and to operate Project Facility in

accordance with the provisions hereof. (as per Bidding

Data - volume II) Provided that ;

(a) in the even of the Concession being extended by the GOM

beyond the said period in accordance with the provisions of this Agreement, the Concession Period shall include the period/aggregate period by which the Concession is

so extended, and

(b) in the event of Termination, the Concession Period shall mean and be limited to the period commencing from the Commencement Data and ending with the termination.

Article 4 provides for right to concession to levy, collect

16 wp5764.15

and appropriate toll. Article 4 reads thus :

4.1. Levy, Collection and appropriation of Toll

(a) Subject to the provisions of this Agreement, the Concessionaire shall during Operations Period be

entitled to levy, demand and collect Toll in accordance with the Toll Notification and to

appropriate the same. (as per schedule I)

(b) The GOM undertakes to publish to Toll Notification as per Schedule 'F' after issue of

provisional completion certificate by Engineer in

Charge as per Schedule 'N'.

(c) The concessionaire shall give concession to users

as per Toll Notification.

(d) The Concessionaire shall not levy and collect any Toll until it has received Toll Notification issued by

the GOM.

(e) The Concessionaire shall not collect any Toll in relation to Exempted Vehicles.

(f) The Concessionaire shall conspicuously display the Toll Rates at the Toll Plazas and also at a distance about 200 meters ahead of Toll Plazas on either

side of Project Facility.

(g) The concessionaire shall provide uniform to staff working on toll stations. The colour and type shall be got approved from the Engineer in Charge.

(h) The concessionaire shall provide drinking water and toilet facilities for the road users near the toll

17 wp5764.15

plaza.

(i) The concessionaire shall provide sufficient area

lighting near the toll plaza.

4.2. Revision of Toll In the event of extension of Concession Period in

accordance with provisions of this Agreement, the GOM shall issue revised Toll Notification (s) taking into account increase in Toll rates (as

Specified in Schedule 'F' or as per contract data

Volume II).

4.3. Traffic Sampling :-

To ascertain the actual Toll income joint traffic survey will be conducted after completion of 5

years from COD. The traffic survey will be

conducted twice in a year in the month of March / October of every year of continuous period not less

than 7 days and average count will be taken as base.

To compute yearly toll income the following

procedure shall be followed :

Yearly Toll Income - Average Traffic count of each category worked out as above [x] prevailing toll rate [x] 365 days [x] 0.85 [Discount factor for coupons / Monthly passes] From actual Toll income worked out as above, 10% will be

18 wp5764.15

deducted and there after from the balance toll income, the estimated, Toll income during that

year considered in the cash flow submitted with the bid, will be deducted and balance will be

shared equally with Authority.

(x) Article 5 provides for obligations and undertakings.

(xi) Article 5.3 provides for obligations of GOM.

(xii) Clauses (ix)and (x) of Article 5.3 provide for GOM to

compensate the additional amount either in the form and extended concession period or in cash. These

clauses reads as follows :-

(ix) assist the concessionaire for shifting of utility and cutting of trees if such utility and tree cause a material adverse effect

on the construction or maintenance of project Highway, to

seek the permissions from various department. The cost of shifting of utility be borne by concessionaire. The

Concessionaire shall carry out the work of utility shifting and tree cutting and will bear the cost to the extent specified in the NIT. The GOM shall compensate the

additional amount over and above what has been provided in the NIT to the Concessionaire either in the form of extended concession period or in cash as would be decided by Engineer in charge.

(As Per Contract Data - Vol. II)

(x) Shall carry out the necessary proceeding for the land

19 wp5764.15

acquisition and encroachment removal. The cost to the extent as specified in NIT shall be borne by the

concessionaire.

The GOM shall compensate the additional amount over and

above what has been specified in the NIT to the concessionaire either in the form of extended concession

period or in cash as would be decided by Engineer in charge.

(xiii) Article 9 provides for project management and

operation.

(xiv) Article 9.2. provides for project completion and reads as follows :-

9.2 Project Completion

(a) The Project shall be deemed to be complete and open to traffic only when the Completion Certificate is issued

by the Engineer in charge in accordance with the

provisions of Article 9.3. (the "Project Competition") (as per contract data in volume II).

(b) The Concessionaire guarantees that the Project Completion shall be achieved in accordance with the provisions of this Agreement on a date not later than

36 Calendar months from the Commencement Date. ("the Scheduled Project Completion Date") (As per contract data in volume II).

(c) If the Project Completion is not achieved by the Scheduled Project Completion Date for any reason other than Force Majeure or reasons attributable to

20 wp5764.15

the GOM, the Concessionaire shall be liable to pay liquidated damages for delay beyond the Scheduled

Project Completion Date, to the extent of Rs. 4.00 Lacs per day for every day of delay. Provided that such

liquidated damages do not exceed in aggregate (As per contract data Volume-II) Provided further that nothing

contained in this sub-article (d) shall be deemed or construed to authorise any delay in achieving Project Completion.

(d) If the COD does not occur within 180 days from the

Scheduled Project Competition Date, the GOM shall subject to the provisions of this Agreement relating to

excuse from performance of the Concessionaire's obligations hereunder, be entitled to Terminate this Agreement in accordance with the provisions of Article

(xv) Article 9.4. provides for operation and maintenance and reads as follows :-

9.4. Operation and Maintenance The Concessionaire shall operate and maintain the Project/project Facility by itself, or through a

Contractor and if required, modify, repair or otherwise make improvements to the Project/Project Facility to comply with Specifications and Standards, and other requirements set forth in this Agreement, Good Industry Practice, Applicable Laws and

21 wp5764.15

Applicable Permits and manufacturer's guidelines and instructions with respect to Toll

Plaza More specifically, the Concessionaire shall be responsible for:

(i) ensuring smooth and uninterrupted flow of traffic

during normal operating conditions;

(ii) charging, collecting and appropriating Toll in accordance with the Toll Notification and this

Agreement;

(iii)minimizing disruption to traffic in the event of accidents or other incidents affecting the safety

and use of the Project/Project Facility by providing a rapid and effective response and for this purpose maintaining liaison with emergency services;

(iv)undertaking routine maintenance including

prompt repairs of potholes, cracks, concrete joints, drains, line marking, lighting and signage;

(v) undertaking maintenance works in accordance with Maintenance Manual and the maintenance Programme;

(vi)preventing with the assistance of concerned law enforcement agencies where necessary, any unauthorised entry to and exit from the Project;

(vii)preventing with the assistance of the concerned law enforcement agencies where necessary, any encroachments on the Project/Project;

                                        22                                        wp5764.15

                   (viii)     adherence   to   the   Safety   Standards   set   out   in  
                   Schedule 'P'.




                                                                                  

(xvi) Article 13 provides for change of scope of work.

(xvii) Article 13.2(e) provides for extension in concession period in the event of change in scope

of work, which reads as follows:-

13.2(e) The Change of Scope Order shall be

effective and binging upon receipt thereof by the

Concessionaire. Notwithstanding a Dispute regarding cost and time Concessionaire shall

proceed with the performance of such order promptly following receipt thereof. Any Dispute regarding the extension in the Concession Period

recommended by the Engineer in charge shall be

resolved in accordance with the Dispute Resolution Procedure.

(xviii) Article 16 provides for events of default and termination.

(xix) Article 16.1(b) provides for GOM in the event of default and reads as follows:-

(b) The GOM Event of Default.

The following events shall constitute events of default by the GOM (each a "GOM Event of Default"), unless any such the GOM Event of Default has occurred as a result of Concessionaire Event of Default or due to a

23 wp5764.15

Force Majeure Event:

(1) The GOM is in breach of this Agreement and

has failed to cure such breach within 90(ninety) days of receipt of notice in that

behalf from the Concessionaire;

(2) The GOM repudiates this Agreement or

otherwise evidences as intention not to be bound by this Agreement.

(3) The GOM or any the GOM Agency has by an

ig act of commission or omission created circumstances that have a Material Adverse Effect on the performance of its obligations

by the Concessionaire and has failed to cure the same within 60 days of notice thereof by the Concessionaire.

(4) The GOM has delayed payment of any

amount that has fallen due in terms of this Agreements beyond 90 (ninety) days.

Any representation made or warranties given by the GOM under this Agreement is found to

be false or misleading.

(xx) Article 16.2(3)(b) provides for termination for the GOM event of default and reads as follows:-

(b) Termination for the GOM Events of Default (1) The Concessionaire may, upon the occurrence and continuation of any of the GOM Event of

24 wp5764.15

Event of Default terminate this Agreement by issuing Termination Notice of h GOM.

(2) Upon Termination of this Agreement by the Concessionaire due to a GOM Event of Default,

the Concessionaire shall be entitled to receive from the GOM, by way or Termination

Payment a sum equal to:

(i) The total Debt Due, plus

(ii) 120% (one hundred twenty percent) of the

ig Equity subscribed in cash ans actually spent on the Project if such Termination occurs at any time during three years commencing from the

Comm Date and for each successive year thereafter, such amount shall be adjusted every year to fully reflect the changes in WPI during

such year and the adjusted amount so arrived

at shall be reduced by 7.5% (seven and half percent) per annum.

(xxi) Article 16.4 provides for termination payment. (xxii) Article 17 provides for change in law and

Article 17.2 provides for extension of concession period on the basis of change in law and reads thus:-

17.2 Extension of concession Period The Engineer in charge shall upon being notified by the concessionaire of the

25 wp5764.15

Change in Law and the proposed amendments to this Agreement, assess

the change in the financial position as a result of such Change of Law and

determine the extension to the Concession Period so as to put the

Concessionaire in the same financial position as it would have occupied had there been no such Change in Law and

ig recommend the same to the GOM. The GOM shall, within 60 days of receipt of such recommendation, decide the

extension to the concession period extend the Concession Period by such period.

(xxiii) Article 19 provides for resolution of disputes by way

of amicable resolution, conciliation and arbitration which, however, has been substituted by a

mechanism through Engineer In-charge, Chief Engineer and a Committee. Substituted Article 19 reads as follows:-

Amicable Resolution ( This clause substituted the original

Arbitration clause )

(A) Save where expressly stated otherwise in this Agreement any dispute, difference or controversy of whatever nature

26 wp5764.15

howsoever arising under, out or in relation to this Agreement including in completion of the project between

the parties and so notified in writing by either party to the other (The "dispute") in the first instance shall be

attempted to be resolved amicable by the Engineer and charge and failing resolution of the same in accordance

with the procedure set forth in sub-article (b) below (B) Either party may require the dispute to be reformed to the Superintending Engineer. The Superintending

Engineer shall give his decision within 30 days. The

Concessionaire may within 30 days of receipt by him of any order passed by the S.E as aforesaid appeal against it

to the Chief Engineer.

The Chief Engineer shall give his decision within 30 days. In case the Concessionaire is not satisfied with the

decision of the Chief Engineer, the Concessionaire may

request in writing to the Secretary Public Works Department, Govt. of Maharashtra. The Secretary PWD

if convinced that prima facie the Concessionaire's claims of rejected by the SE/CE is not frivolous and that there is some substance in the claims of the Concessionaire as

would meant a detailed examination and decision by standing committee refer the dispute to the standing committee setup at Govt. level vide P.W. Department's GR No. ...... 2002/CR-116/rd-9 dated 11.3.03. C) Pending the submission of and/or decision on a dispute, difference or claims or until the decision of

27 wp5764.15

standing committee is finalized, the party shall continue to perform all of their obligations under this

agreement without prejudice to final adjustment with decision of standing committee.

11. On behalf of Respondents nos.1 to 3 an affidavit

of Dilip Salunke, Superintendent Engineering, Mumbai

Construction Circle has been filed in reply to the civil application.

The affidavit states that the notification dated 26 May 2015 is

based on a well thought out policy decision taken in larger

public interest. The impugned notifications have been issued after

due consideration and prior approval of the competent authority.

By Government Resolution bearing No.PVT-2014/cr-27/RD-9

dated 5.12.2014, a committee was formed consisting of ten

members to consider closure of toll plazas. The committee

thereafter submitted a report and after considering the same the

state took a policy decision to close down 11 Toll Plazas under

the jurisdiction of Public Works Department (PWD) and one Toll

Plaza under the jurisdiction of Maharashtra State Road

Development Corporation (MSRDC) from 1 June 2015. It was also

decided to exempt light motor vehicles from payment of toll on

27 Toll Plazas in 19 projects under the jurisdiction of PWD and

28 wp5764.15

26 Toll Plazas in 12 projects under MSRDC. Thus in all

exemption is granted to 53 Toll Plazas in 31 projects across the

State from 1 June 2015 onwards. According to the deponent,

the exemption in the instant case has been granted to light motor

vehicles in exercise of the powers conferred under sub-sections (1-

E) of section 20 of the Maharashtra Motor Vehicles Tax Act, 1958.

12. Furthermore, the State Government also constituted a

committee under the Chairmanship of the Minister (Public Works

Undertaking) for study of the Integrated Road Development Plan,

Kolhapur and Mumbai Pune Expressway and Mumbai entry point

toll. It is submitted that on receipt of recommendations from the

aforesaid committee suitable action would be taken in respect of

those projects as well. According to the deponent, no loss would

be caused to the petitioners by way of the notification and care

has been taken that the State does not resile from the agreed

terms and conditions of the Concession Agreement. It stated that

cash flow projections have been prepared by the petitioners after

considering viability of the project and the projection as reflected

in the statement (Form 4) was accepted by the State and that the

petitioners are estopped from claiming any deviation of any

29 wp5764.15

nature.

13. The affidavit further states that the effect of exemption

granted to light motor vehicle would be made good by the

answering respondents to the petitioners/Concessionaire as per

the accepted cash flow and the shortfall in the cash flow

statement will be computed in a manner such that the accepted

IRR of 13.94% would be met by the petitioners over the

concession period. All monetary loss would be made good in

keeping with cash flow statement. It is submitted that no loss

would be caused to the petitioners.

14. The respondents have denied that the impugned

notification results in breach of Articles 14 and 19(1)(g) of the

Constitution of India. It is submitted that the petitioner's claim is

only for monetary loss. The State has denied that the petitioners

is suffering monetary loss of Rs. 45 lacs per day. It is stated that

the present dispute is a contractual dispute for which there is

efficacious and alternative remedy provided in the contract itself.

Reference is made to the provisions of the Amicable Resolution

provisions in the agreement. We may mention here that this

30 wp5764.15

amicable resolution provision was in substitution of the provision

for arbitration and as such substitution is consensual and the

petitioners has agreed to the same.

15. According to the respondents the petitioners have

changed their case from what was pleaded in Writ Petition

(Lodging) No.1595 of 2015 and even the case in the Civil

Application is different than in the writ petition. It is further

state that the respondents have never declined to fulfill their

obligation under the Concession Agreement. The respondents

have denied the fact that the petitioners has invested Rs.1843

crores in the project as stated in paragraph 13 of the affidavit in

support and it is contended that the State has only recognised

capital cost of Rs.1220 crores as set out in the cash flow

statement. We may mention here that it is petitioners' stated case

that it has borrowed Rs.1299.7 crores. The State presently is only

willing to recognise the figure mentioned in the cash flow

statement. The State's affidavit denies that exemption to light

motor vehicles from payment of toll has resulted in 95% of traffic

being exempted.

31 wp5764.15

16. In paragraph 22 of the affidavit while dealing with

paragraph 18 of the affidavit in support of the Civil Application,

it is stated that the respondents have sought from the petitioners a

calculation of average loss being caused but these details have

not been provided. Unless these details are provided the same

cannot be gone into. It is stated that the impugned notification

is the result of a policy decision and it is not that the petitioner's

project has been singled out. On this basis the civil application

has been opposed.

17. In the affidavit in rejoinder of the petitioners dated 26

June 2015, the deponent has contended that decisions of the

committee constituted do not disclose the basis on which the

decision was arrived at. He submits that there is no rationale or

public policy involved in the impugned notification and differentia

is not intelligible i.e. the distinction between the same class is not

justified/reasoned and therefore, the same is in violation of Article

14 of the Constitution. According to deponent public policy of

respondent no.1 should be applied uniformly in the State and

to pick and chose some toll booths and the so called

comprehensive policy is applied only to selective toll plazas and

32 wp5764.15

is therefore arbitrary. He reiterates that there is tremendous

financial loss suffered by the petitioners. He further submits that

the remedy of the petitioners is not barred in cases where the

fundamental right is to be enforced. There is failure in observing

the principles of natural justice. He submits that while issuing the

notification all these principles have been violated.

18. Dr. Milind Sathe, learned Senior Advocate appearing

for the petitioners submitted that before issuing the impugned

notifications the state should have issued a draft informing the

affected party so that the petitioners would have had an

opportunity to make representations. In the present case this right

has been violated and no such draft of the notification was shared

with the petitioners. As a result, principles of natural justice have

not been followed by the respondents. Dr. Sathe, then, submitted

that the present petitions are maintainable also on the count of

principles of legitimate expectation based on the state's

representation that it would be able to collect toll under the

agreement for a period of 17 years and 5 months. By issuing the

notifications the respondent no.1 has breached the agreement and

made it impossible for the petitioners to exercise their rights.

33 wp5764.15

19. Dr. Sathe further submitted that under the Concession

Agreement being a public private partnership the bargaining

power of charges has to be taken into consideration. The

petitioners, he submitted had a vested right to collect toll,

reimburse itself and earn reasonable profits as a consequence of

the assignment of the project rights. The respondents have

therefore after taking advantage of the petitioners obligation to

complete the project, issued the impugned notification taking

away the petitioner's right to recover monies spent and reasonable

returns as specified in agreement. Having borrowed about

Rs.1300 crores from a consortium of banks to finish the project,

the decision to stop collection of toll from the exempted category

of vehicles effectively means that the petitioners would be unable

to repay the loans obtained from the bank and would be unable to

recover the Capital Outlay. Dr. Sathe then referred to the

definition expression 'Capital Outlay' under section 20(1A)(ii). For

ease expression 'capital outlay' is reproduced below:-

"Explanation :- For the purposes of this section, the expression "Capital Outlay" shall include the

34 wp5764.15

anticipated cost of certain essential on goings or imminent works like improvements, strengthening,

widening, structural repairs, maintenance, management, operation, reasonable returns and

interest on such outlay at such rates as the State Government may fix until the full amount of such

outlay is recovered."

20. Learned senior counsel submitted that until the entire

capital outlay has been recovered, the petitioners would be

entitled to collect toll under the agreement for a period of at least

17 years and 5 months. The learned Senior Counsel further

submitted that by issuing the impugned notifications the

respondents had violated right of the petitioners to recover the

entire capital outlay.

21. The other ground on which the petitioners have

assailed the notification is that the respondents had acted in an

arbitrary and discriminatory manner by excluding some toll

projects from the ambit of the notifications. Dr. Sathe pointed out

that in the State of Maharashtra respondent no.2 i.e. Public Works

Department operates 38 toll booths whereas the MSRDC operates

53 toll booths. Out of these 11 booths operated by Public Works

35 wp5764.15

Department and one operated by MSRDC have been completely

shut down. 37 toll booths operated by Public Works Department

and 26 which were operated by MSRDC have been partially shut

and by the impugned notifications pertaining to the petitioners

project and the 27 booths operated by the Public Works

Department have been partially shut. It is the grievance of the

petitioners that the other toll booths at Kolhapur, Mumbai Entry

Points, Mumbai Express Way have been left untouched by the

respondent. This conduct of the respondents is, therefore,

arbitrary since public interest cannot be restricted to few toll

booths. There is no justification in partially or fully closing some

toll booths leaving the others to operate the booths and collect toll.

22. By way of illustration, Dr. Sathe pointed out that entry

point at Mumbai Vashi the charge of Rs.35/- levy for every car on

each trip a return journey is not even considering. Thus, the

person going to Vashi and return same day would be at Rs.70/-

whereas the petitioners charge Rs.30/- for the entire long distance

upto Panvel in Raigad District and Rs.45/- for a return journey,

apart from exempting cars from local village areas specified in

impugned notification. According to the petitioners, exempting

36 wp5764.15

only one toll booth would not serve any purpose. The petitioners

therefore allude to favoritism shown to some other private parties.

Dr. Sathe, then, submitted that the impugned notifications affect

the viability and feasibility of the Build, Operate and Transfer

scheme. The petitioners have borrowed money from a consortium

of banks which loans also constitute public money which is at

stake by virtue of the impugned notifications. The petitioners have

incurred costs to construct the road after acquiring permissions has

constructed the road and is willing to comply with its duties and

responsibilities under the agreement provided it is entitled to

recover its capital outlay. According to Dr. Sathe, the state had

assigned a sovereign function of collecting toll which was akin to a

tax. Thus having assigned such sovereign function the state cannot

dilute the assignment. According to learned senior counsel in the

alternative, the petitioners have a vested right to collect toll as an

agent of the state, therefore, the petitioners having acted on the

basis of the representations and assurances contained in the

Concession Agreement the State must be held to their part of the

bargain and a situation should not arise whereby after the work of

construction had done the respondent fails to abide by the

representation and assurances under the concession agreement.

37 wp5764.15

23. Dr Sathe submitted that the entire substratum of the

concession agreement gets diluted if the impugned notifications

were allowed to remain, seriously prejudicing the petitioners. The

State, he submitted must be compelled to perform their part of the

obligations. Dr. Sathe further submits that apart from the fact that

the impugned notifications are violative of the rights of the

petitioners under Article 14, 19(1)(g) of the Constitution, the

impugned notifications by exempting the specified vehicles destroy

the essence of the concession agreement and are against the public

policy which is to uphold sanctity of contract. Dr. Sathe submitted

that effect would be to defeat the basic principles to arrive at

public partnership and undermines the project as a whole.

24. According to the petitioners,by virtue of the impugned

notifications over 95% of road users will be allowed to use the

projects section free of cost. It will obviously cause substantial loss

to the petitioners and the said notifications have issued unilaterally

without any undertaking feasibility analysis/commercial viability

of the project. Mr. Sathe further submitted that there is over

whelming public interest in supporting public private partnership

38 wp5764.15

projects. The Concession Agreement is a public welfare project

strengthen road infrastructure. There is a public interest in

preserving the project. Stopping collection of toll will destroy the

substratum of the agreement and affect public interest as it will

discourage investments in group projects.

25. According to Dr. Sathe, the respondents have

constitutional duty to act in public interest. He further submitted

in the case in hand, the original and only gateway between

Bombay and Southern India was a six lane road. This has been

increased to 10 lanes under the public private partnership model.

The public at large will benefit from the enhanced infrastructure

while private parties such as the petitioners recoup the

investments and reasonable return thereon. The impugned

notifications are violative of this basic expectation under the

agreement. Dr. Sathe, learned Senior Counsel for the petitioners

also submitted that if the petitioners are not protected, the result

of the impugned notifications is that the term loans taken by the

petitioners will be jeopardy as there will not be able to repay the

monies.

39 wp5764.15

26. Dr. Sathe further submitted that the actions of the

respondents are arbitrary, unreasonable and capricious. He relied

upon the decision of the Hon'ble Supreme Court in Srilekha

Vidyarthi V/s. State of U.P.1 in support of the contention that the

petitioner's rights are arising out of the concession agreement

which are separate special rights which cannot be dealt with under

the alternate rules and regulations. Dr. Sathe also relied upon the

decision of Hon'ble Supreme Court in the case of Jitendra Kumar

V/s. State of Haryana2 in which the Hon'ble Supreme Court held

that legitimate expectation is not the same as an anticipation.

However, it is distinct from a desire and hope. A legitimate

expectation is based on a right and grounded in the rule of law as

requiring regulatory, predictability and certainty in the

Government's dealings with the public. The Hon'ble Supreme

Court held that the legitimate expectation operates both in

procedural and substantive matters.

27. The learned Senior Counsel also relied upon the

observations of the Hon'ble Supreme Court in Madan Mohan

Pathak3 in which the Hon'ble Supreme Court observed that the 1 AIR 1991 SC 537 2 (2008) 2 SC 161 3 (1978) 2 SCC 50

40 wp5764.15

representations made by, the conduct of the Government and

equities arising therefrom may be taken into consideration for

judging whether a particular piece of legislation, initiated by the

Government and enacted by Parliament is reasonable.

28. Dr. Sathe then submitted that the acts of the State are

not immune from challenge on the ground that they are covered

under the policy domain. He submitted that by citing policy these

acts cannot be excluded from judicial review. According to Dr.

Sathe, if the policy decision is ultra vires the statute or the

constitution or it violates any of the fundamental rights guaranteed

under Part III of the Constitution and it seeks to take away a vested

right of a person, such policy decision is clearly arbitrary,

unreasonable and violative of petitioner's rights under Articles 14,

19(1)(g) , 265 and 300A of the Constitution of India. Accordingly,

he submitted that such decisions are subject to judicial review and

it is necessary to apply wednesbury principles of reasonableness.

He relied upon the decision of the Tata Cellular V/s. Union of

India4. Lastly, he submitted that in writ jurisdiction under Article

226 this Court has power to mould the relief to do justice. He

4 (1994) 6 SCC 651

41 wp5764.15

relied upon the observation of the Hon'ble Supreme Court in Shri

Anadi Mukta Trust V/s. V. R. Rudan5 in which the Hon'ble

Supreme Court held that a public duty does not necessarily have to

be imposed by statute. It may be sufficient for the duty to be

imposed even by contract and judicial control over the fast

expanding maze of bodies affecting the rights of the people should

not be put in watertight compartment. It should remain flexible

and technicalities should not come in the way of granting relief.

29. Mr. Naik, learned senior counsel on behalf of the

respondent submitted that notification dated 26.5.2015 was

issued pursuant to section 20 sub-sections (1-A) to (1-E)

particularly under sub-section (1-E) of the Maharashtra Motor

Vehicles Tax Act, 1958. He submitted that on 30.5.2015, the

Court has already rejected the prayer for interim relief and

Hon'ble Supreme Court had granted liberty to apply for

modification without being influenced by the observations. He

submitted that there has been no change in the circumstances. He

submitted that the impugned notification was issued on the basis

of a well thought out public policy based on recommendations of a

5 (1989) 2 SCC 691

42 wp5764.15

Committee and the Government took a decision to close some Toll

Plazas and exempt light motor vehicles from payment of toll in

other cases. He submitted that grant of the interim relief would

have a cascading effect over 52 projects proponents of which are

not before the Court. In the circumstances he prayed that the

Court may not interfere in the policy matters.

30. Mr. Naik then submitted that the contention of the

petitioners that the concession agreement is a statutory contract

is not true. According to him this is a purely commercial contract

between the State and Private Entity such of whom had entered

into negotiations and arrived at contract for collection of toll.

The toll notification was issued under section 20(1A) and 20(1B)

of the Motor Vehicles Tax Act, 1958 and that merely because toll

notification is issued under the Act it does not mean that the

contract is a statutory contract.

31. Mr. Naik submitted that amendment to the Motor

Vehicles Act in 2001 recognised the fact that private participation

is permissible in such projects. He denied the contention that

sovereign functions of the State have been delegated to a private

43 wp5764.15

entrepreneur. He further denied the contention that toll is being

collected as a tax. He submitted that a sovereign function

would be in the nature of those relating to defence of the

country, foreign affairs, power to acquire territory etc. which are

not amenable to the jurisdiction of the ordinary civil Court. The

other functions such as the present one form part of the welfare

activity of the State could not be construed as exercise of

sovereign functions. He submitted that the State's activities are

multifarious and every such activity could not be construed as a

sovereign function capable of being assigned to an outside agency.

It is in this behalf the following judgments of the Supreme Court

are referred :

"2000 (8) SCC 61 (Agricultural Produce Market

Committee Vs. Ashok Harikuni and Anr.) and

2013 (8) SCC 345 (Balmer Lawrie and Co. Ltd. &

Ors. Vs. ParthaSarathi Sen Roy & Ors.)"

32. It is submitted that the Notification dated 26.5.2015 is

based on a well thought public policy decision, which is in the

larger interest of the public and has extremely wide impact. It is

44 wp5764.15

submitted that since there was a huge public outcry against the

collection of toll, the Government with an intention to being fair

constituted a Committee vide Government Resolution dated

5.12.2014 under the Chairmanship of Chief Engineer, Public Works

Region, Mumbai and included ten other members being Chief

Engineer, Pune/Nashik/ Amravati/Nagpur/ Aurangabad/

MSRDC / PPP Advisor and Section Engineer, Raigad considering

the report of the Committee, the Government took a policy

decision to :

(A) Close 11 toll plazas in 9 projects of PWD (B) Close 1 toll plaza in 1 project of MSRDC (C) Grant exemption to LMVs from payment of toll at 27 toll

plazas in 19 projects of PWD

(D) Grant exemption to Light Motor Vehicles from payment of toll at 26 toll plazas in 12 projects of MSRDC.

LMVs have thus been granted exemption at a total of 53 toll plazas

in the state.

33. It is submitted that, any grant of any interim relief here

would have an cascading effect on 52 toll plazas none of whom are

before the Court. It is further submitted that, the decision of

45 wp5764.15

the Government is in the larger public interest and is in the realm

of the policy decisions and the Hon'ble Court should therefore

refrain from interfering in policy matters of the Government.

34. Mr. Naik submitted that the contention of the

petitioners that there has been violation of Articles 14, 19 (1) (g)

of the Constitution of India is without any basis. It is further

submitted that the State Government has also constituted a

Committee under the Chairmanship of the Minister, Public Works

Department for studying the integrated road development plan,

Kolhapur and also constituted a Committee under the

Chairmanship of the Additional Chief Secretary, Public Works

Department for studying the Mumbai-Pune Expressway and

Mumbai entry point toll and on receipt of the said reports, the

State Government will take appropriate action regarding the said

tolls.

35. According to the State, interim relief cannot be granted

for two reasons; firstly, there is no financial loss as is sought to be

projected by the petitioners and based on the accepted cash flow

which is part of the concessionaire agreement, the Government is

46 wp5764.15

committed to reimburse the Petitioners vis-a-vis a toll collection

projected of LMVs, thereby maintaining the Internal Rate of

Returns (IRR) and the concession period of 17 years 5 months.

Secondly, apart from the fact that grant of interim relief is in the

nature of final relief, there are innumerable practical difficulties if

such an order is granted. For example the petition being

dismissed, the petitioners cannot refund the amounts of toll

collected to the vehicle owners. On the other hand if the Petition

is allowed, then on the basis of damages to be ascertained, the

Petitioners can always recover the same from the Government.

36. Mr. Naik on behalf of the State submitted that in the

Concessionaire Agreement, Article 4 relates to levy, collection and

appropriation of Toll. Clause A (4.1) reads 'subject to the

provisions of this agreement, the Concessionaire shall be entitled to

levy, demand and collect toll.; Clause E categorically indicates that

the Concessionaire shall not collect tolls in relation to exempted

vehicles. The reference to Schedule F at page 125 at best is to a

proforma / standard Notification. This does not form part of the

Agreement. In fact, at Page 127, the nine types of Motor Vehicles

which are exempted can at best be indicative and not an

47 wp5764.15

exhaustive list because, the definition of 'exempted vehicles' at Page

34 specifically mentions 'vehicles as specified in the Toll Notification

as prescribed in the BMV Tax Act, 1958'. Section 20 (1E) contains

the power to grant such an exemption, which power has been

exercised in public interest.

37. The policy decision of the Government of Maharashtra

is having regard to public discontent and criticism regarding toll

collections at toll plazas. This was studied by constitution of an 11

member High Power Committee. Various recommendations were

made by the committee on the basis of which, the GOM has taken

the aforesaid decision. This therefore, is in the realm of the policy

decision of the government and any loss caused will be

compensated by the State.

38. Mr. Naik submitted that allegations have been made

by the petitioners that the State Government has acted in an

arbitrary and high handed manner by issuing notification dated

26 May 2015 but according to him the state government has acted

fairly and while granting exemptions to light motor vehicles from

payment of toll, the state government has taken care to ensure that

48 wp5764.15

no loss is caused to the petitioners and it is clarified that the state

will not resile from the agreed terms and conditions of the

Concession Agreement. It is submitted that the cash flow

statement which was submitted by the petitioners before entering

into the contract and on the basis of which the agreement was

entered into between the state and the present petitioners

permitting the petitioners to levy toll will be honoured. It is

further submitted that the amount due and payable to the

petitioners on account of the exemption being granted would be

made good by the state government on the basis of the accepted

cash flow at the accepted IRR of 13.94% and the concession period

of 17 years and 5 months including period of 3 years construction

period as agreed upon in the concession agreement. Therefore, no

loss is likely to be caused to the petitioners.

39. Mr. Naik submitted that entire grievance of the

petitioners is that the monetary loss would have been caused to

the petitioners. Learned Senior counsel submitted that agreement

entered into provided for an alternate mechanism to deal with

dispute and that the petitioners ought to have availed of alternate

remedy and no fundamental right of the petitioners has been

49 wp5764.15

violated. The entire dispute, he submitted, from day one being

related to monetary loss, the appropriate remedy was therefore

to invoke the dispute redressal mechanism contemplated under

Concession Agreement. An exhaustive procedure has been

prescribed and in this process all disputes will be decided and

adjudicated upon.

40. Mr. Naik also submitted that the petitioners' contention

that they have suffered huge additional project costs due to

inflation is not bonafide inasmuch as the respondents had delayed

the financial closure. Mr. Naik submitted that Government

accepted tender on 5.8.2010 and that it informed agency to

achieve financial closure before 15.9.2010 and accordingly the

last date for financial closure was 14.3.2011(180 days from

15.9.2010). However, financial closure was achieved by the

agency on 30.5.2011, therefore, it took eight and half months for

achieving financial closure as a result of which the petitioners

may have suffered inflation in the project cost. The petitioners

has thus projected higher loss and the government has disputed

the contention that the petitioners had suffered loss to such an

extent.

                                      50                                         wp5764.15




    41.             In this manner,     Mr. Naik submitted that no   interim 




                                                                                 

relief should be granted. Mr. Naik reiterated that the State was

willing to pay over the respondents the sum of money which

would represent the loss caused by not collecting from exempted

vehicles contemplated in Form 4. Dr. Sathe submitted that Form

4 annexed to the agreement showed the estimated yearly toll

collection. Considering the traffic growth over a period of

contractual agreement it revealed that in the year 2015-16 total

of 55,974 cars were expected to pass through the toll gates

everyday. A total 6,733 light commercial vehicles were expected

to pass and those numbers would steadily increase to about

99,669 and 11,988 respectively in the year 2028-29 when the

concession period would end.

42. Mr. Naik submitted a table showing a summary of

projections of built operate transaction basis for which concession

were granted from 1 June 2015 and the number of toll collection

years remaining where total of 19 PWD projects and 12 MSRDC

project. Thus total of 31 number remaining toll acquire between

1 to 5 years, 6 to 10 years six projects, 11 to 15 years seven

51 wp5764.15

projects, 16 to 20 years three projects and 21 to 25 years eight

projects. He submitted that in all these cases the state

government would compensate the parties concerned on the

basis of projected income. According to Mr. Naik in the present

case since Form 4 estimated the number of cars passing through

toll booth in 2015-16 was 55974, the State would compensate

the petitioners by paying an amount equivalent to Rs.30/- per car

multiplied into number of cars. Dr. Sathe on the other hand

submitted that government has considered various issues arising

out of notification and arrived at formula for compensating the

concession which they are willing follow. Accordingly, Mr. Naik

submitted that they would compensate the petitioners by paying

approximately Rs.385.02 lakhs per month computed at the rate

of approximately Rs. 12.59 lakhs per day considering 25% deficit

due to the exemptions quoted. He relied upon the state's

proposal which offer Rs.12.59 lakhs per day in 2015-16 and

steadily rises to Rs.43.12 lakhs per day in 2027-28 subject to the

conditions provided in the proposed copy of which has been

provided to the petitioners as well.

43. Dealing with Dr. Sathe's argument that a sovereign

52 wp5764.15

function is being conducted by the petitioners, Mr. Naik in the

course of submissions referred to the observations of the Supreme

Court in Agricultural Produce Market Committee Vs. Ashok

Harikuni and Anr. (2000) 8 SCC 61. In paragraph 21 the

Supreme Court has observed that what is "sovereign" is defence

of the country, raising armed forces, making peace or war, foreign

affairs, power to acquire and retain territory all of which are not

amenable to the jurisdiction of the ordinary civil Courts. He

submitted that this ruling supported his contention that other

functions of the State including welfare activity of government

cannot be construed as a exercise of a sovereign function. He

submitted that in paragraph 32 of the said judgment the

Supreme Court observed that sovereign functions in the new sense

may have very wide ramifications but essentially sovereign

functions are primary inalienable functions which only the State

could exercise. He submitted that dichotomy between any

sovereign and non sovereign function could be ascertained by

finding which of the functions of the State could be undertaken

by any private person or body and the one which cannot be so

undertaken. According to him the judgment in the Agricultural

Produce Market Committee (supra) is to be read along with

53 wp5764.15

decision in the case of Balmer Lawrie & Company Ltd. and

Others Vs. Partha Sarathi Sen Roy & Others (2013) 8 SCC 345

in which the Court observed that often there is confusion as to

what would amount to sovereign function and what not. The

Supreme Court clarified that every Government function need not

be sovereign since the state's activities are multifarious. The

sovereign function are restricted to those which are primarily

inalienable. In our view the petitioners contention that

collection of toll was sovereign function which has been assigned

cannot be accepted. Collection of toll in our view is not an

inalienable function and the toll business demonstrates otherwise.

44. Mr. Naik then referred to the decision of the Supreme

Court in Sethi Auto Service Station and Anr. Vs. Delhi

Development Authority and Others6 in which the case of Punjab

Communications Ltd. Vs. Union of India7 was considered. He

submitted that doctrine of legitimate expectation although

accepted in a subjective sense as part or our legal jurisprudence,

it arises when an administrative body by reason of a representation

or by past practice or conduct gave rise to an expectation which it

6 (2009) 1 SCC 180 7 (1999) 4 SCC 727

54 wp5764.15

would fulfill unless some overriding public interest comes in the

way. The judgment holds that a person who claims on the basis

of this doctrine must be in the first instance, satisfied that he has

relied upon the said representation and that the denial of that

expectation has worked to his detriment. The Court could only

interfere with the decision taken by the authority if it was found

to be arbitrary, unreasonableness or in gross abuse of power or in

violation of principles of natural justice and if it is not taken in

the public interest. The Supreme Court has observed that it is

well settled that the concept of legitimate expectation has no

role to play where the State action is taken as a matter of public

policy or in the public interest unless the action taken amounts to

an abuse of power. The Court must not usurp the discretion of

the public authority which is empowered to take decisions in law

and the Court is expected to apply an objective standard. Even in

case where the decisions are taken entirely at the discretion of the

authority concerned but if the decision is taken fairly and

objectively, the Court will not interfere on the ground of

procedural fairness, to a person whose interest based on

legitimate expectation might be affected. Thus the grounds on

which relief can be granted on the basis of legitimate expectation

55 wp5764.15

is extremely limited.

45. In the course of submissions Mr.Naik had referred to

the decision of Villianur Iyarkkai Padukappu Maiyam Vs.

Union of India & Others8 in support of his contention that the

Court held that in the matter of policy decision and economic tests

the scope of judicial review is very limited and unless the decision

is shown to be contrary to any statutory provision or the

Constitution, the Court would not interfere with an economic

decision taken by the State. The Supreme Court held that in a

democracy it is prerogative of the elected Government to follow its

own policy and often change in a Government may result in the

shift in focus or change in economic policies. Any such change

may result adversely affecting some vested interest but unless

any illegality is committed in the execution of the policy or the

same is contrary to law or malafide, a decision bringing about

change cannot per se be interfered with by the Court.

46. The Supreme Court further held that it is not within

the domain of the Courts or the scope of judicial review to embark

8 (2009) 7 SCC 561

56 wp5764.15

upon an enquiry as to whether a particular public policy is wise

or whether better public policy can be evolved. Nor are the

courts inclined to strike down a policy at the behest of the

petitioners merely because it has been urged that a different

policy would have been fairer or wiser or more scientific or more

logical. Wisdom and advisability of economic policy are

ordinarily not amenable to judicial review and we do not find any

reason to stay the present decision resulting in impugned

notifications. The Court is not a forum for questioning correctness

of a policy. The Supreme Court further observed that a

presumption operates that Governmental action is reasonable and

in public interest. In the event of challenge it is for the petitioners

to show that such policy was wanting in reasonableness and is not

in public interest. Such burden of proof is to be discharged by

the petitioners to the satisfaction of the Court which in the instant

case the petitioners has not been able to do. The government may

be entitled to make decision and policy which may be necessary in

the peculiar circumstances. The Supreme Court observed this in

the case of privatisation of the Port in the State of Pondicherry.

However, the essence of the decision is that the policy matters are

not to be lightly interfered with especially when the petitioners are

57 wp5764.15

unable to show that it has been arbitrary and unreasonable.

47. In rejoinder, Dr. Sathe made reference to Form VI

being Cash Flow Projection statement which had pegged project

costs to Rs.1220 crores. He submitted that according to this

chart in the year 2015-16, the net toll income to be derived from

toll was estimated at Rs.162.82 crores. In this manner the income

would keep increasing till it peaks 525.74 crores in the year

2026-27 and stand reduced to Rs.226.70 crores in the year 2027-

28 thereby providing IRR of 13.94%. Dr. Sathe submitted that

the projections were made at the time of entering into the

Concession Agreement and they have thereafter undergone

revision and that actual cash flow has since been updated in form

VI which he then took us through.

48. According to updated form, the total costs has

escalated to 21.66 crores and for relevant period 2015-16 net

toll income stood at Rs.46.75 crores. It is according to this

updated statement Dr. Sathe pointed out that net toll income

would peak in 2027-28 at Rs.127.82 crores and thereafter

reduce to Rs.87.37 crores in 2028-29. According to him the

58 wp5764.15

effect of notification would mean that instead of making

reasonable profit, the petitioners are likely to face a deficit of

Rs.3988.01 crores. These are all figures of computation arrived

at on the basis of inputs based on current operations of the

project. Although the petitioners have relied on contents of Form

4, except for a revised and updated version of Form 6, they have

not relied upon any further financial analysis which reveal the

effect after the exemptions were granted. In our view the order

we intend to pass it is not necessary to deal with these factual

aspects of the matter.

49. Dr. Sathe submitted that the contentions of the State

that it has taken steps so that no loss would be caused to the

petitioners by compensating in good measure to enable the

petitioners to meet IRR of 13.94% has no merit. He submitted that

quite apart from the numbers mentioned in the projections, the

State should compensate the project for the actual number of

vehicles that would pass through the Toll Plaza.

50. Therefore according to Dr. Sathe, the difference

between the figures in the Form IV and the actual number of

59 wp5764.15

vehicle of each exempted cars passing through the Toll Plazas

should be mentioned and the State must make payments on the

differential as well in accordance with the agreed toll.

51. In view of the suggestions made by Mr. Naik, learned

Senior Counsel appearing for the State to pay the difference in

actual toll collections and the projected collections as per Form 4,

Dr. Sathe had contended that the only manner in which the

present dispute should be resolved in by the State agreeing to one

of the following:-

(i) (A) The State shall pay to the petitioners on monthly basis

difference between net collection of toll as projected in Form 6

(column 12) being part of the Concession Agreement and the

actual collection of toll amount at the toll plaza.

Or (B) The State shall pay to the petitioners on ad-hoc basis an

amount equivalent to the number of vehicles of exempted category

being Car, Jeep such as Tata Sumo, Trax, Commander and any

other similar vehicles (having carriage capacity upto twelve

passengers excluding driver) and Six Seater Auto-Rickshaw (Tum-

Tum) (i.e. column 2(a) of the Schedule to the Notification dated

60 wp5764.15

30th June, 2015), the Buses of Maharashtra State Road Transport

Corporation (ST), all the vehicles coming from Taloja MIDC and

school buses (hereinafter collectively referred to as "exempted

vehicles"), (as mentioned in Form IV being part of the annexure to

the Agreement) multiplied by the toll rate of each category of

vehicles for that year and further pay/recover on monthly basis an

amount calculated on the basis of actual number of vehicles of

those categories passing through toll booth multiplied by the toll

rate of that category of vehicles for that year.

Or

(ii) To reissue the Notification under the Maharashtra Motor

Vehicles Taxation Act, 1958, exactly in format of Schedule F

appended to Concession Agreement authorising the petitioners to

levy and collect the toll on the vehicles as per such notification."

52. On behalf of the petitioners reliance was placed on

ABL International Ltd. and Anr. Vs. Export Credit Guarantee

Corporation of India Ltd. and Others 9 wherein the Supreme

Court observed that where a party discharges an act of the

Government and acts as an agent of the Government and

discharges functions in the national interest and that in such 9 (2004) 3 SCC 553

61 wp5764.15

situation it would be futile to contend that action such as the

notification which are impugned in the writ petition did not have

touch of public function or discharge public duty. The Court had

laid down legal principles as to maintainability of the writ

petition and in appropriate case writ petition is against the State

or an instrumentality of the State arising out of contractual

obligation is maintainable. Merely because some disputed

questions of facts arise for consideration the same cannot be the

ground to refuse to entertain a writ petition. In some cases as a

matter of rule, writ petitions involving monetary claim is also

maintainable. In that case the Hon'ble Supreme Court was

hearing a challenge to the judgment of the Appellate Bench of

Calcutta High Court. The learned Single Judge of the Calcutta

High Court after hearing parties concluded that although dispute

arose out of contract, the first respondent being State within

meaning of Article 12, was bound by the term of contract and

therefore for non performance a writ action was maintainable. In

appeal filed by the first respondent before the Division Bench the

findings were reversed. It was held that the appellants claim

involved disputed questions of fact which could not be

adjudicated under Article 226. As a result the Supreme Court

62 wp5764.15

observed that divergent views of two Courts have resulted in a

question of consideration as to whether the writ petition under

Article 226 is maintainable to interfere with contractual

obligations of the State or instrumentality by the appealing party.

53. The Court observed that the issue is not res integra

and in large number of decisions which referred to the Court

inter alia observed that once the State or instrumentality of the

State is a party to the contract it is under an obligation to act in

law fairly, justly and reasonably as required under Article 14 of

the Constitution of India. According to Dr. Sathe these

observations of the Supreme Court which were reflected in the

facts of that case where the company in question was acting as an

agent of the Government giving guarantee and had responsibility

to discharge such function in the national interest were clearly

applicable in the instance case as well. Further reference was

made to the decision in Joshi Technology International Inc. Vs.

Union of India 2015 SCC Online SC 490.

54. Dr. Sathe relied upon paragraphs 55 and 57 of the

judgment and submitted that in the present writ petition a public

63 wp5764.15

law remedy is what the petition seeks to invoke, in

contradistinction to the private law remedy simplicitor under the

contract. In the said judgment reliance is placed on the

observation of Kumari Shri Lekha Vidyarthi Vs. State of U.P. and

others (1991) 1 SCC 212 and other judgments which dealt with

issue of nature. Dr. Sathe relied upon the observations of the

Court as to various legal positions that emerge from the

judgments which are summarised by the Supreme Court as

follows :

"(i) At the stage of entering into a contract, the State acts purely in its executive capacity and is bound by the obligations of fairness.

(ii) State in its executive capacity, even in the

contractual field, is under obligation to act fairly and cannot practice some discriminations.

(iii) Even in cases where question is of choice or consideration of competing claims before entering into the field of contract, facts have to be

investigated and found before the question of a violation of Article 14 could arise. If those facts are disputed and require assessment of evidence the correctness of which can only be tested satisfactorily by taking detailed evidence, Involving examination and cross- examination of witnesses, the case could

64 wp5764.15

not be conveniently or satisfactorily decided in proceedings under Article 226 of the Constitution.

In such cases court can direct the aggrieved party to resort to alternate remedy of civil suit etc.

(iv) Writ jurisdiction of High Court under Article 226 was not intended to facilitate avoidance of

obligation voluntarily incurred.

(v) Writ petition was not maintainable to avoid

contractual obligation. Occurrence of commercial difficulty, inconvenience or hardship in performance

of the conditions agreed to in the contract can

provide no justification in not complying with the terms of contract which the parties had accepted with open eyes. It cannot ever be that a licensee can

work out the license if he finds it profitable to do so:

and he can challenge the conditions under which he agreed to take the license, if he finds it commercially inexpedient to conduct his business.

(vi) Ordinarily, where a breach of contract is complained of, the party complaining of such breach

may sue for specific performance of the contract, if contract is capable of being specifically performed. Otherwise, the party may sue for damages.

(vii) Writ can be issued where there is executive action unsupported by law or even in respect of a corporation there is denial of equality before law or

65 wp5764.15

equal protection of law or if can be shown that action of the public authorities was without giving

any hearing and violation of principles of natural justice after holding that action could not have been

taken without observing principles of natural justice.

(viii) If the contract between private party and the

State/instrumentality and/or agency of State is under the realm of a private law and there is no element of public law, the normal course for the

aggrieved party, is to invoke the remedies provided

under ordinary civil law rather than approaching the High Court under Article 226 of the

Constitutional of India and invoking its extraordinary jurisdiction.

(ix) The distinction between public law and private

law element in the contract with State is getting blurred. However, it has not been totally obliterated and where the matter falls purely in private field of

contract. This Court has maintained the position that writ petition is not maintainable. Dichotomy between public law and private law, rights and

remedies would depend on the factual matrix of each case and the distinction between public law remedies and private law, field cannot be demarcated with precision. In fact, each case has to be examined, on its facts whether the contractual relations between the parties bear insignia of public element. Once on

66 wp5764.15

the facts of a particular case it is found that nature of the activity or controversy involves public law

element, then the matter can be examined by the High Court in writ petitions under Article 226 of the

Constitution of India to see whether action of the State and/or instrumentality or agency of the State

is fair, just and equitable or that relevant factors are taken into consideration and irrelevant factors have not gone into the decision making process or that

the decision is not arbitrary.

(x) Mere reasonable or legitimate expectation of a citizen, in such a situation, may not by itself be a

distinct enforceable right, but failure to consider and give due weight to it may render the decision

arbitrary, and this is how the requirements of due

consideration of a legitimate expectation forms part of the principle of non-arbitrariness.

(xi) The scope of judicial review in respect of

disputes falling within the domain of contractual obligations may be more limited and in doubtful cases the parties may be relegated to adjudication of

their rights by resort to remedies provided for adjudication of purely contractual disputes.

55. Dr. Sathe had placed reliance on points (v), (vii), (ix)

and (x) to submit that the writ petition is maintainable and

67 wp5764.15

appropriate writ can be issued since distinction between public

law and private law is not so clear in the present case. It is not

correct that the present matter falls in private law field of contract

and once it is observed that the nature of activity involves a public

law element the matter can be examined by the Court under

Article 226 to see whether the same is fair, just and equitable.

56. Mr.Janak Dwarkadas, learned senior counsel is

appearing for some of the petitioners in other petitions, wherein

the issues are not identical to the present petitioners. He

requested us to hear him on the aspect of policy issues since the

decision in these petitions may have a bearing on the petitioners

whom he represents. Accordingly, we have permitted

Mr.Dwarkadas to make submissions on the larger issue involved.

In the course of arguments, he submitted that the State has been

picking and choosing projects to selecting implement their policy.

He submitted that impugned notifications are not issued

generally to exempt all projects from payment of toll but are being

issued selectively as in the case of the petitioners and his clients

who are petitioners in writ petition Nos.7573/2015, 7574/2015

and 7575/2015. According to Mr. Dwarkadas, the State did not

68 wp5764.15

merely act on a recommendations of the Committee but had set up

the Committee with the task of determining which toll plaza

should be closed. Therefore an arbitrary decision was taken and

an attempt was made to cover it up by involving the Committee.

He submitted that in the case of these petitions, the facts may be

slightly different, inasmuch as unlike the petitioners herein, the

petitioners in other petitions are not "start ups" in the operation

of the Toll Plazas. ig They have been operating the projects for

a number of years and have some years to go before the

concession period comes to an end. He submitted that if the

respondents agreed to compensate the petitioners herein, his

clients also would be entitled to benefit of current policy being

implemented pursuant to the impugned notifications. According

to him "toll policy" is conveniently employed to affect certain

persons and not others. He submitted that while enforcing policy

due regard has to be given to uniformity in the Court rather than

selective. Citing an example, he stated that certain projects which

also involve the MSRDC are excluded from the policy decision.

57. Mr. Dwarkadas also assailed the present impugned

notification in the policy cited by the Government on the ground

69 wp5764.15

that, although Mr.Naik cited development and implementation of

measures for avoiding the public discontent in view of public

agitation under levy of toll at toll plazas, it is pertinent to mention

that insofar as toll plazas of MSRDC are concerned, the MSRDC

had communicated in 26 toll plazas in five projects it is not

feasible to provide exemption to cars, jeeps and MSRDC buses.

This admission in the report of the Government relied upon by Mr.

Naik itself shows that policy is not based in the public interest.

58. The learned Senior Counsel relied upon Bannari

Amman Sugars Ltd. Vs. Commercial Tax Officer & Others 10

(2005) 1 SCC 625 wherein the Hon'ble Supreme Court has dealt

with principle of promissory estoppel and observed that for taking

up policy decision the Government is now required to hear

persons of benefit which is sought to be withdrawn. However,

when such benefit is sought to be withdrawn the Court must

consider all aspects including result sought to be achieved and

public good at large keeping in mind fundamental principles of

equity.




    10 (2005) 1 SCC 625





                                       70                                         wp5764.15

59. It is further observed by the Supreme Court that in

cases where the doctrine of promissory estoppel is invoked a

clear, sound and positive foundation must be laid in the petition

itself by the party invoking the doctrine and bald expressions

without any supporting material will not be sufficient. The Courts

are bound to consider all aspects including public good at large.

Mr. Dwarkadas also relied upon decision of the Punjab

Communication Ltd. (supra) and submitted that change in policy

defeating the substantive legitimate expectation must satisfy the

the test of Wednesbury reasonableness.

60. After having perused the pleadings and documents

and having heard counsel, we find that the case of the petitioners

in a nutshell is that the respondents had acted in arbitrary and

unreasonable manner in having issued the impugned notification

without following due process of publishing draft notification and

having issued the notification the respondents sounded the death-

knell of the Concession Agreement. According to the petitioners

the effect of exemption granted by the notification will reduce the

toll collection by 95%. The petitioners have submitted that cost of

toll collection and of running toll plaza is about Rs.8 lacs per day

71 wp5764.15

and that after taking into account the exemptions it is well nigh

impossible to break even or even service the debt. This figure of

Rs.8 lakhs has been stated across the bar and is not to be found in

the pleadings and we therefore do not wish to interfere into this

area. The petitioners further contend that the impugned

notifications are hit by doctrine of legitimate expectation and

promissory estoppel and are, therefore, the actions of the State are

violative of Article 14, 19 (1) (g) and 300A of the Constitution of

India. The petitioners submits that as on date the petitioners are

unable to pay costs of maintaining the project let alone servicing

of debt which includes amount borrowed from commercial banks

at high rate of interest.

61. The proceedings thus far may be briefly adverted to;

The first Writ Petition No. 5764 of 2015 was filed on 05

December 2014 sought the following prayers:

a) That this Hon'ble Court be pleased to issue a writ of mandamus or a writ in the nature of mandamus or any other writ, direction or order under Article 226 of the Constitution directing the Respondents -

                (i)     To  forthwith take all  necessary  steps in discharge  of  




                                          72                                         wp5764.15

their obligations as public duty as well as arising under the Concession Agreement dated 19th January

2011 so as to enable the Petitioners to commence levy and recovery of toll on Sion-Panvel Special State

Highway, which the petitioners have developed on "Build, Operate and Transfer basis" under the

Concession Agreement dated 19th January 2011;

(ii) To take all necessary steps including issuing Notification in terms of Schedule "F" appended to the

Concession Agreement dated 19th January 2011 in

terms of provisions of the Bombay Motor Vehicles Tax, 1958.

62. On 16 December 2014 the following Order came to be passed :-

"1....

2. The learned counsel also invites out attention to the

provisional Completion Certifying that the work of improvement to Sion Panvel Special State Highway from B.A.R.C. Junction to Kalamboli Junction is

nearly completed by the petitioners and all parts of the project can be legally, safely and reliably opened for commercial operation. The certificate further states that the toll can be levied from 30 September 2014.

3. The grievance of the petitioner is that in spite of the aforesaid completion certificate, the State Government

73 wp5764.15

is not issuing the notification as required by clause 4.1

(b) of the Concession Agreement.

4. Notice to the Respondents, returnable on 23 December 2014."

63. Thereafter on 23rd December 2014, the Court directed

the State Government to issue the Notification required under

Clause 4.1 (b) of the Concession Agreement in the format given in

Schedule 'F' (page 140 of the paper-book) as expeditiously as

possible and, in any case, within 2 weeks from 23 December 2014.

64. On 3rd January 2015, the State Government issued a

Notification authorizing the Petitioners to levy toll w.e.f. 6th

January, 2015, except in respect of exempted category. This

Notification had three additional categories of exemptions in

addition to the exempted category from the format Notification in

Schedule 'F'. Those categories being the (1.) Buses of Maharashtra

State Road Transport Corporation; (2.) All vehicles coming from

Taloja MIDC Road and (3.) Cars owned by named villages.

65. On 26 May 2015, the State Government issued another

Notification purporting to grant exemption to light motor vehicles

74 wp5764.15

as defined under the Motor Vehicles Act, which were part of item

2(a) of the Notification dated 3rd January 2015, from payment of

toll with effect from 1st June 2015.

66. Upon issuance of the notification of 26 th May 2015, the

petitioners filed the present Writ Petition No. 5764 of 2015 seeking

quashing of the notification dated 26th May 2015. Ad-interim

reliefs were refused on 30th May 2015. This Order was challenged

in the Hon'ble Supreme Court on 3 rd June 2015,the Supreme

Court dismissed the SLP permitting the petitioners to apply for

modificationof the Order.The Civil Application was then taken

out.At the hearing of the Civil Application Mr. Anil Singh, learned

Acting Advocate General, informed the Court that the Notification

under the Maharashtra Motor Vehicles Tax Act, 1958 will be issued

by tomorrow for a further period of 6 months.

On 30 June 2015, a fresh Notification was issued authorizing the petitioners to levy, collect and appropriate toll on Sion-Panvel Special State Highway for a period commencing from 1 st July 2015 and ending on 31st December 2015. However, in this Notification toll against category of light motor vehicles, cars, jeep, etc. has been shown as nil and

75 wp5764.15

there are categories of Maharashtra State Road Transport Corporation buses, school buses and vehicles

coming from Taloja MIDC Road added in the exempted category which is in deviation of Schedule "F" of the

draft Notification appended to the Concession Agreement.

The petitioners, on amending the writ petition after the aforesaid Notification, have added the following prayers to the writ petition:-

(a)(i) That this Hon'ble Court be pleased to issue a writ of certiorari or a writ in the nature of certiorari

or any other writ, order or direction under Article 226 of the Constitution calling for the records and papers pertaining to the impugned Notification

being Exhibit "H" hereto, and after going into the

legality, validity and propriety of the impugned Notification, quash and set aside the impugned

Notification to the extent of the impugned Notification exempting the collection of toll from light motor vehicles as defined under the Motor

Vehicles Act, 1958 in column (a-ii) of the Schedule, the Buses of the Maharashtra State Road Transport Corporation, all vehicles coming from Taloja MIDC and school buses;

(a)(ii) That this Hon'ble Court be pleased to direct the Respondents to re-issue /amend/rectify the

76 wp5764.15

impugned Notification dated 30th June 2015 to bring it in direct consonance with Schedule "F" of

the Concession Agreement dated 19th January 2011 as appended at Exhibit "B" hereto, and

thereby allow the petitioners to levy and collect toll on that basis as agreed upon under the

Concession Agreement."

67. The petitioners have contended that the Agreement is a

civil law contract akin to law, a statutory contract and an extra

ordinary contract entered into pursuant to the provisions of

Motor Vehicles Act, 1958 and as such it cannot be equated with

any ordinary commercial contract.

68. An attempt has been made during submissions on

behalf of the petitioners to contend that the toll being collected is

in fact a tax that has been levied by the State which is being

collected on behalf of the State by the petitioners as an agent. It

is therefore the case of the petitioners that the contract which is

built operate and transfer contract amounts to assignment of

sovereign function of the State to its agent the - petitioner.

69. On the other hand the State has contended that the

77 wp5764.15

present contract is neither civil law nor statutory contract and

merely because the collection of toll is empowered by section 20

of the Motor Vehicles Act it does not take the character of a

statutory contract. The State has further contended that

Concession Agreement is a purely commercial contract which

does not partake character of a statutory contract. It is not a

contract to collect any tax and does not amount to assignment of

any sovereign function. The State has contended that the

Concession Agreement is merely a enabling contract for a welfare

activity of the State, namely, to maintain efficient road network.

The State has contended that the impugned notifications are

issued as a result of policy decision taken in larger public interest

and cannot be assailed in writ petition. As a matter of policy are

beyond scope of judicial review. On these grounds the State has

opposed the petitioners' claim.

70. We have given our anxious consideration to the rival

contentions of the parties and we find that the present case the

Concession Agreement is somewhat of more recent compared to

various other Concession Agreements operating in the State. We

are told that there are about 52 other toll projects operating in the

78 wp5764.15

State which may be affected by the impugned notification. Clearly,

therefore, it appears that the notifications are intended to effect

a change in the policy of the State to the tolling business and the

public private partnerships in the field of tolling.

71. In this behalf we have examined the history of toll

roads and public policy aspects of toll roads and had occasion to

consider a report made by World Bank * on the aspect of tolling.

This report takes into consideration various aspects of tolling

including modes of evidence used to develop toll booths. On

various aspects of tolling will have to be considered and some of

the key issues which are highlighted in this report are the reasons

involved in build operate and transfer model which include

political and financial risks. The political risks include action of

the Government, to generate earnings, terminating contracts,

imposing taxes of project which severely damages values for the

investors. This may also include not allowing private partner to

charge the port. The financial risk include project cash flow

being insufficient to adequate return of private debt and equity

investment. World wide it is noticed that the financial risk in toll

projects are mainly borne by private sector although in some cases

* Private Financing of Toll Roads by Gregory Fishbein and Suman Babbar

79 wp5764.15

the Government may provide a financial guarantees which

include cash grant which improves the rate of return. It is

common in various privately owned toll road projects that

projected resources may diminish toll collections below the

threshold amount. The current scenario resulting from the

impugned notifications is not unknown to the privately financed

tolling business. .

72.

After reviewing the history of toll roads, the World

Bank study (the Report) examined the public policy and modes of

financing used to develop private toll road concessions and to

mobilize capital for their construction and operation. The study

also discusses the main public policy issues in toll road

development. The findings suggest that while private toll road

development is likely to experience modest growth in the near

future, public resistance to tolling, the time and cost of

implementing concessions, and other factors will probably limit

industry activity.

73. The Report records that interest in private toll roads is

particularly strong because governments require alternative

80 wp5764.15

methods of financing their extraordinary transport needs. Tolling

has also become an attractive option for managing traffic demand

on increasingly congested highways. Challenges to developing and

financing toll roads are similar to those faced by other capital

intensive infrastructure projects and face risks such as construction

risk, political risk, currency risk, and force majeure risk. But toll

roads face greater risks in certain important areas, including the

unpredictability of future traffic and revenue levels. Governments

are facing dramatic growth in highway needs, both for new

facilities and for maintenance and rehabilitation of existing

facilities. In most industrialised countries 90 percent or more of

highway kilometers are publicly funded; in developing countries

governments often bear the entire cost. However, the limited

resources available through traditional government funding

sources has led to increasing interest in private toll roads as an

alternative way of meeting highway needs.

74. The Report records that private tolling is believed to be

being pursued in a wide variety of countries, including Argentina,

Chile, China, Colombia, Ecuador, HongKong, Hungary, India,

Indonesia, Malaysia, Mexico, the Philippines, and Thailand. Project

81 wp5764.15

economics refers to the cost of developing, constructing, and

operating a project, relative to the revenue it generates. This is

typically measured in terms of net present value or internal rate of

return on investment (such as the IRR in the instant case). The

project economics of a toll road are determined by a number of

factors. There is no standard project in the private toll road

industry; rather, toll facilities exhibit widely varying characteristics

and project economics. The predictability of expected traffic on a

toll road can be assessed on the basis of existing traffic levels on

the corridor (if any) and on the competitive alternatives available.

In the present case we are told there are no alternative roads.

75. The build-operate-transfer (BOT) model is the most

common approach used to assign responsibilities in toll road

projects and similar arrangements are used to develop new

facilities or improve existing ones. Under the BOT model a private

consortium receives a concession to finance, build, control, and

operate a facility for a limited time, after which responsibility for

the facility is transferred to the government, usually free of charge.

The private party typically assumes primary responsibility for

constructing the project, arranging financing, performing

82 wp5764.15

maintenance, and collecting tolls, while the public sector retains

legal ownership. In most projects the private sector was primarily

responsible for construction and toll collection, while the public

sector retained legal ownership of the facility. Traffic and revenue

risks are perhaps the greatest risks faced by toll road projects.

These are defined as risks associated with insufficient traffic levels

and toll rates too low to generate expected revenues. The

treatment of traffic and revenue risk ranges from full private sector

assumption of the risk to government-provided minimum traffic

and revenue guarantees. As far as minimum traffic or revenue

guarantees are concerned the World Bank study revealed that the

government implicitly covers this risk. Applying this feature to the

present case, we find the State appears to be inclined to move in

this direction as a matter of policy.

76. The Report found that political risk arising out

government actions that could impair a facility's ability to generate

earnings. Such actions could include terminating the concession or

imposing taxes or regulations on the project that severely damage

its value to investors; not allowing the private partner to charge

and collect tolls as specified under the concession agreement.

83 wp5764.15

According to the Report, governments generally agree to

compensate investors for termination of the concession and

violations of the concession agreement, including agreed toll rates.

However, private concessionaires generally assume the risk

associated with dispute resolution and the ability to obtain

compensation in the event of a government violation of the

concession agreement. Government assumption of political risks

has value to investors only to the extent that there is a fair and

timely process for compensating the concessionaire for contract

violations.

77. Financial risk is defined as the risk that may cause

project cash flows may be insufficient to pay an adequate return

on the private debt and equity invested in the project. The private

sector is generally responsible for financial risk, although in some

cases governments may provide debt guarantees, equity

guarantees, and other types of financial guarantees. Governments

also may provide cash grants, equity, or subordinated loans, which

improve the expected rate of return on private capital invested.

78. Apropos the legal framework for a concession policy

84 wp5764.15

the Report records as follows:-

"A successful concession program requires a

supportive policy and legal framework. A private

toll road program should be integrated with national, regional, and local transportation policies and programs and should be enabled by a

concession law. Transportation policy objectives typically include providing efficient mobility at

lowest cost and with the least environmental impact, and facilitating economic development."

"Once a decision has been made to pursue a private toll road program, a concession law that specifically addresses toll roads is critical for

providing clear legal authority and establishing

government support and accountability for the program. In the facts of this case the State only

relies upon the amended provisions of the Motor Vehicles Act. If traffic is lower than expected, rates cannot be adjusted upward to their optimal profit- maximizing level. If traffic is higher than expected,

the government cannot limit the concessionaire's returns by lowering toll rates. In addition, toll rate regulation limits the flexibility of the concessionaire to manage traffic through variable- rate, market-based tolls."

85 wp5764.15

79. The fact remains that in India there are no concession

laws as contemplated in the world bank report. If there were to be

comprehensive legislation on national transportation, provisions

regarding tolling could have been part of it including suitable

provisions relating to concessions. Absent of such law, one has

fall back upon the existing legislation.

80. The Supreme Court has time and again reiterated that

in democracy it is the prerogative of the elected governments to

follow its own policy and often change in a Government may

result in the shift in focus or change in economic policies which

may adversely effect some parties. This has been reiterated time

and again.

81. The World Bank study has also observed that a

minimum traffic or revenue guarantee, in which the government

compensates the concessionaire in cash if traffic or revenue falls

below a specified minimum level, is a relatively common form of

government support. Typically, the minimum traffic or revenue

threshold is set below (for example, 10-30 percent) the expected

level in order to reduce government exposure while providing

86 wp5764.15

sufficient coverage to support the debt component of the capital

structure. Under such a structure the government can support

private financing for a road that it would otherwise have to fund

on its own, while limiting its financial exposure to the possibility

that revenue may fall below the guaranteed minimum.

82. Minimum traffic or revenue guarantees, however, are

the best means of addressing revenue risk for feasible projects

because they provide a defined floor on revenues that is generally

set at a level sufficient to cover senior debt service payments. The

World Bank report further observes a follows:-

"Where governments are implementing sound road

policies but do not have adequate credit for their support mechanisms to be effective, multilateral financial institutions can provide risk guarantees

and credit enhancements to support the commitments of host governments during a transition period, until the government sponsor

has developed adequate credit to support projects on its own. Such mechanisms have been used successfully in the power sector."

" One of the greatest impediments to toll roads is the public's resistance to paying tolls, especially on

87 wp5764.15

existing roads that the public often perceives as already paid for through tax revenues. Public

resistance to tolling has impeded or halted private toll road programs in environments ranging from

Washington state (in the United States) to Argentina. Advances in electronic tolling should

reduce public resistance associated with the inconvenience of having to stop to pay tolls. However, the concept of road pricing is still not

widely accepted. Of particular concern to some

opponents of tolling is the alleged inequity of charging the public, especially low-income

passengers, to use a vital public facility. The time and cost required to establish the complex legal and policy framework required for a concession,

implement the program, and close financing is a

second important inhibiting factor. As discussed in the section on financing structures and sources,

private toll road concessions involve highly complex legal and financial arrangements and are often difficult and timeconsuming to finance. In

many cases these costs may outweigh the benefits of private tolling, although increased experience and sophistication among public and private partners may reduce these costs in the future. The difficulty of developing private toll roads is often compounded by government's failure to integrate

88 wp5764.15

concessions with a broader regional or national transportation policy."

83. The Report also records that minimum revenue

guarantees will require reporting revenues on a regular basis.

Under rate of return regulation extensive reporting is required to

monitor capital costs, operating costs, revenues, and rate of return.

In addition, a procedure is required for the government to monitor

and verify the data reported by the concessionaire, including

arrangements for auditing and challenging the concessionaire's

reports, if necessary.

84. Thus, it is seen that world over wherever minimum

traffic count is not adequate revenues fall below specified

minimum level and it is relatively common that the Government

provides support. In the instant case the State has conceded that

the impugned notification would certainly reduce the revenue of

the petitioners. The State has, therefore, to compensate the

petitioners which amount to enable the petitioners to achieve its

IRR of 13.94%. The concept of IRR is also a world wide feature in

tolling projects as we have seen from the World Bank Report.

89 wp5764.15

85. We are of the view that the decision taken by the State

would fall within domain of policy decision since it is not restricted

to the petitioner's project alone but to host of other tolling projects

across the State. No doubt as submitted by Mr.Dwarkadas,

learned senior counsel appearing on behalf of the petitioners in

other petitions had submitted that some tolling projects have been

left untouched by the State but that alone, in our view, does not

establish that policy of the State is being implemented in

arbitrary or discriminatory manner. It is not for the courts to

monitor the manner in which policy is to be implemented. The

fact that some projects have not been included in the present

ground of exemption does not mean that they are excluded in

totality. The policy may be implemented in due course in

phased manner. We also find that it is commonplace in the tolling

business, as found by the World Bank study, that one of the

greatest impediments in tolling business is public resistance to

pay tolls specially on existing roads where public even perceives.

It has a right by virtue of having contributed to tax revenues. The

instant tolling project is uniquely placed inasmuch as the road in

question has always been in existence and as described by the

petitioners is the gateway to southern India. The extent of road

90 wp5764.15

has now been enhanced to meet high density of traffic flowing

through this road. This road would largely provide passage to

light and heavy motor vehicles. The public have also being paying

substantial amounts of tax upon registration of vehicles described

as a one time tax. It is not as if the vehicles on the road are

expected to pay toll for use of the existing road merely because

its capacity and quality have been enhanced. World wide

recognition of this feature of public resistance to tolling is

therefore exemplified by the present case. The resistance of public

is to be measured not by any stray incidents of violence that may

have been inferred by the petitioners and which have been

referred to in submissions made before us by Mr.Dwarkadas. The

learned senior counsel for the other petitioners alluded to the fact

that the State has succumbed to political pressure and have issued

notification only owning to political pressure and stray incident of

violence at toll booths.

86. Mr. Naik had countered this suggestion by stating that

contribution to be made by the State by way of compensation are

provided for are budgeted. The State would be compensating the

petitioners in the instant case on the basis of cash flow projections.

91 wp5764.15

87. We are satisfied that the State has recognised the fact

that the petitioners would undoubtedly suffer some loss if all light

motor vehicles are exempted from payment of toll. During various

hearing before us several attempts were made by the counsel to

arrive at a workable solution but there are some keys issues that

could not be resolved between the contesting parties. The State,

on one hand, submits that it will compensate the petitioners to

the extent of difference between projected collections Form

4/Form 6 and the actual toll collected.

88. On the other hand on behalf of the petitioners it was

contended that the figures in Form 4 and 6 are mere estimates

and the same are bound to change. It is stated that if the State is

serious about compensating the petitioners they would have to

pay the difference between toll that would have been collected had

the impugned notification not been issued and the toll that is

collected pursuant to the impugned notification, namely, actual

toll that would have been collected from the exempted category

of vehicles, namely, light commercial vehicles, buses of MSRTC,

school buses and those of neighbouring villages and the vehicles

92 wp5764.15

from MIDC Taloja would have to be paid over as and by way of

compensation to the petitioners. It is suggested that this amount

could be computed by the State on the basis of figure of actual

vehicles passing through toll gate which would be provided by

the petitioners. However, the State was unwilling to accept those

figures and they want to verify the same. It was suggested that

the State makes provision of monitoring actual number of

exempted vehicles passing through toll gates. However, it was

found that the State was not in position to accede to demand. In

the circumstances these areas cannot be adjudicated in writ

jurisdiction under Article 226 of the Constitution of India.

89. We do not find favour with the petitioner's argument

of being impugned notification being violative of rights under

Article 14, 19(1)(g) and 300A of the Constitution. The State was

fully empowered to issue exemption notification by virtue of

section (1-E) of section 20 of the Motor Vehicles Act, 1958 which

is what the State has done. The State is empowered as a matter of

policy to exempt vehicles or a classes of vehicles from levy of toll.

It is useful to consider the provisions of the Act in this behalf.

Section 20 (1-E) reads as follows :

                                       93                                          wp5764.15

              "20   (1-E)     :     The   State   Government   may,   by  
              notification   in   the   Official   Gazette,   in   the     public  




                                                                                   

interest, exempt any vehicle or class of vehicles from levy of toll under this section."

89. The sub-section clearly reveals that it contemplates the

State's power to issue notification in public interest to exempt

any vehicles or owners of vehicles from levy of toll under this

section. Sub-section (1-E) was added by Maharashtra Act 7 of

2000 that preceded insertion of Maharashtra Act 17 of 2001 by

which the following words were added :

"or by private enterpreneur or an agent appointed by

the State Government or the State Public Enterprise authorised by the State Government in this behalf, by entering into an agreement with such entrepreneur or

agent under the Build, Operate and Transfer (B.O.T.) Projects,"

90. Therefore, the petitioners at all times was aware of

the fact that the State could issue notification except to any class

of vehicles. This power read with other provisions of the Act

empower the State to issue such notifications and we do not find

94 wp5764.15

it as violative of the petitioner's rights. The petitioners have other

contractual remedies open.

91. The Supreme Court in case of Shrijee Sales

Corporation Vs. Union of India11 (1997) 3 SCC 398 observed that

if there is supervening public equity, the Government would allow

to change its stand and will have power to withdraw from

representation made by it which induced persons to take certain

steps which may have gone adverse to interest of such persons

on account of such withdrawal. Moreover, the Government is

competent to rescind from the promise even if there is no

manifest public interest involved, provided that no one is put in

any adverse situation which cannot be rectified. In the present

case, we find that position that the petitioners found themselves

in is not irreversible and can be rectified given the fact that it is

on this basis Dr. Sathe submitted that the State cannot be allowed

to withdraw from its promise made in the contract.

92. We are also unable to agree with the petitioners that

the toll allowed to be collected by virtue of Motor Vehicles Act by

11 (1997) 3 SCC 398

95 wp5764.15

section 20 (1-E) of the Motor Vehicles Act amounts to a tax which

is being collected by the petitioners so also the petitioners has not

been able to site a single example of the State assigning the right

to collect the tax from citizens and appropriating such tax towards

reimbursement of costs incurred by the contractor such as the

petitioners. The argument that the toll is a tax is also not

sustainable by the reason of the fact that the toll collected is not

remitted to the treasury under any particular head of taxation.

The collection of toll is nothing but a fee for use of toll way. A tax

would allude to contribution of the State's revenue. In the instant

tax toll levied will not in our view qualify as tax under any of the

relevant statutes.

93. This brings us to other submission of the petitioners

that the activity of collection of toll is sovereign function. In our

view the toll cannot be construed as sovereign function in view of

the fact that sovereign functions are described as inalienable in

the words of the Supreme Court and in the instant case toll

collection cannot be considered as a sovereign function. A

sovereign function is one that intrinsically cannot be assigned and

as admitted by the petitioners themselves in submissions the

96 wp5764.15

provisions of good roads is part of the welfare activity of the State.

Thus viewed, it is not possible to hold that the collection of toll

once permitted cannot be taken away specially since the State

has voiced its willingness to compensate the petitioners for loss

caused.

94. It is pertinent not be out of place to mention that the

Concession Agreement contains Article 16 which deals with the

Events of Default and Termination. Dr. Sathe had drawn our

attention to these provisions. Article 16.1(a) deals with the event

of default committed by the concessionaire. He submitted that

under Article 16.1(a)(9) the petitioner is borrower and if a

default has occurred under any of the financing documents and

any of the lenders have recalled its financial assistance and if

amount demanded are not paid, it will constitute a default under

the Concession Agreement triggering the default clause. He,

therefore, submitted that in the light of restricted revenue

generation by virtue of impugned notification there is every

likelihood that the petitioner may be considered as a defaulter

under clause 16.1(a) for no fault of the petitioner and this is one

more reason why the operation of the impugned notifications

97 wp5764.15

must be stayed. In our view it is unlikely that the respondent will

hold the petitioner in default under the Concession Agreement, if

in fact its revenue generation has been genuinely affected. Since

the respondent themselves have conceded that the petitioner is

likely to suffer loss of revenue, this cannot be major

consideration for grant of any relief to the petitioner.

Furthermore, clause 16.1(b) deals with events of default by

Government of Maharashtra.

95. Clause 16.1(b) (1) provides that if the Government is

in breach of the agreement and has failed to cure the breach

within 90 days of the receipt of notice in that behalf from the

concessionaire

OR

If the Government has repudiated the agreement or

otherwise evidences its intention not to be bound by the

agreement

OR

if the Government or its agency has by an act of

commission or omission created circumstances that have a

Material Adverse Effect on the performance of its obligation by

98 wp5764.15

the concessionaire and has failed to cure the same within 60 days

of notice by the concessionaire, the petitioner will have right of

terminating the Concession Agreement by issuing a notice of

termination. Upon such termination, the petitioner shall be

entitled to receive by way of "termination payment" a sum equal

to the "total debt due" plus 120% of the Equity subscribed in cash

and actually spent on the project

96.

Furthermore, Article 17 provides that the petitioner

can apply for extension of the concession period on account of any

change in law.

97. Mr. Naik in the course of his submissions stated that

this is option that is contractually provided but the petitioner

have deliberately not opted for this course. We do not wish to

make any observation on this aspect since these are contractual

rights which can be exercised at the option of the petitioner.

This being a important provisions we cannot overlook it while

considering the petitioner's application in the writ petition.

Needless to mention that all the rights of the petitioner in this

respect also may be exercised without being influenced by the

99 wp5764.15

observations in this judgment.

98. The other contention is that the impugned notification

are liable to be struck down as being violative of the principles of

promissory estoppel and that they militate against the petitioner's

legitimate expectation also cannot be accepted for the reason that

the business of tolling itself involves a huge amount of uncertainty.

As we have observed from the petitioners own arguments that the

data provided in the Form 4 and 6 at the time of entering into

Concession Agreement may not hold good since toll collection

fluctuates. In a situation such as present one, the State having

agreed to reimburse the petitioners loss incurred based on the

projections we are not inclined to exercise our writ jurisdiction

under Article 226. That being so, it is not as if the petitioners can

be left in lurch. The State has unequivocally admitted that it will

reimburse the petitioners the loss in toll falling due as represented

in the projections contained in Form 4, as under:-

Extract from Form 4 Statement showing Estimated Yearly Toll collections Vehicle category Avg.Daily Traffic

1. Car, Jeep (upto 12 passengers excluding driver) e.g. Tata Sumo, Trax, Commander, Six-seater

100 wp5764.15

auto-rickshaw (tum tum) 39780

2. Mini Buses or similar vehicles (passenger

capacity more than 12 upto 20 passengers excluding driver) and goods carrying vehicles

not covered under 3 & 4 4785

3. Buses & Trucks 11544

4. 3 Axle vehicles excluding vehicles mentioned

at No.3 as per Motor vehicles Act 1988 e.g. trainer vehicle with more than two axle. 4433

5. Vehicle with more than 3 axle vehicles

excluding vehicles mentioned at No.3 as per Motor Vehicles Act 1988 e.g. trainer

vehicle with more than two axle. 3036 Total 63578

YEARS TOLL RATES IN Rs. TOTAL INCOME/DAY APR-MAR Car LCV Truck/ 3 AXLE Multi Car LCV Truck/ 3 Multi Axle Bus Axle bus AXLE 2015-2016 30 55 110 180 240 55974 6733 16244 6238 4272

2028-2029 70 130 250 450 550 99659 11988 28921 11106 7606

99. On the other hand, the petitioners contend that the loss

can be compensated by either of the following two formulas:-

(i) The petitioners' loss should be compensated in terms of the

number of light motor vehicles which would admittedly pass

through the toll booth and which would have paid the toll as per

the Concession Agreement, but for the impugned exemption

multiplied by the scheduled toll rate;

101 wp5764.15

(ii) The petitioners' loss should be compensated in terms of the

projected receipts as per the total income/day column in Form 4

minus the actual receipts from the vehicles actually passing

through the toll booths.

100. The disputes between the parties would thus boil down

to the formula to be adopted for computing the petitioners' loss on

account of the impugned exemptions. While these disputes can be

considered by the above Committee, the petitioners' submission is

that the principles for computing the loss should be laid down by

this Court and, therefore, the petitioners may not be required to go

to the Committee. In the alternative, the disputes should be

referred to independent Arbitral Tribunal. The State Government

is, however, not ready to change the forum from the Committee to

an Arbitral Tribunal.

101. Mr. Naik, learned senior counsel appearing on behalf of

the State has tendered a letter dated 24.8.2015 addressed to the

Government Pleader in terms of which are reproduced below:-

"Sub: OOCJ Writ Petition (L) No. 1595 of 2015

Sion Panvel Toll Pvt. Ltd. .. Petitioner

102 wp5764.15

Vs.

State of Maharashtra & ors. .. Respondents And other connected matters

(Name of work - Improvement of Sion Panvel

Special State Highway - Under BOT, from B.A.R.C. Junction to Kalamboli Junction Ch.116/800)

Ref: W.P. No. 5764 & 6577 of 2015 along with

other W.P. No. 7573/15, 7574/15 & 7575/15

As per discussion with Shri Anil Y. Shakhare, Senior Advocate, Shri Vineet B. Naik, Senior

Advocate and yourself, you can inform the Hon'ble High Court, the Government's willingness to

constitute a high level committee consisting of:

                    1)       Additional Chief Secretary (PWD)
                             
                    2)       Additional Chief Secretary (Finance)
                    3)       Additional Chief Secretary (Planning)
      

The Committee will adjudicate the dispute/ difference between Govt. and Concessionaire

broadly on following issues:

a) All disputes/differences between the Concessionaire and Govt. will be decided/

adjudicated (excluding the challenge to the notification dated 26/05/2015)

b) The committee will take decision on the disputes/differences within 3 months.

c) The decision of the Committee will be final and binding on both the parties."

102. In the circumstances, it will be open for the petitioners

to approach the said Committee for redressal of their grievance

103 wp5764.15

without prejudice to their rights to challenge the decision of the

Committee in an appropriate legal forum and in the interregnum

the State will pay the amount as offered by the State Government

on the basis of projections in Form 4. If the disputes are not

resolved as aforesaid, it will always be open to the parties to adopt

suitable measures and we leave open all the questions pending

such adjudication.

103.

One more factor which we need to consider is

monitoring of traffic duly categorised including monitoring of the

vehicles that would pass through toll gates. In this respect, it is

always open to the petitioners to install suitable monitoring

equipment for presentation of evidence to the respondents.

Sophisticated traffic data loggers are available which are housed in

high security housings which log comprehensive individual

vehicles data and classification based on number of axles as well.

These can be installed by the petitioners to ensure that data

validation is not cumbersome especially since some of the systems

generate reports and transmit them automatically to pre

designated persons. The respondents officer(s) could be pre-

designated for this purpose. Once installed, the automated systems

104 wp5764.15

do not require large staff to monitor data. In view of aforesaid, we

find no reason to keep these petitions pending and the same are

disposed of in above terms. The various chamber summons and

civil applications taken out therein are also liable to be disposed of

in the above terms. Insofar as the PIL No. 239 of 2013 is

concerned, the issues therein are not directly relevant to the

controversy in the two writ petitions especially since a provisional

completion certificate had been issued. We have therefore disposed

of the PIL by a separate Order today.

104. Hence we pass the following order:-

The challenge to the State Government impugned

notification dated 26/5/2015 and 30/6/2015 is repelled, with the

following clarifications:

(i) The State Government has agreed to compensate

the petitioners for loss being caused to the

petitioners on account of the aforesaid impugned

notification. However, the disputes/ differences

between the petitioners and the State

Government regarding the principles for

determining such loss will be decided by a

Committee consisting of -

105 wp5764.15

Additional Chief Secretary (PWD)

Additional Chief Secretary (Finance)

Additional Chief Secretary (Planning)

(ii) The Committee will decide all disputes /

differences between the petitioners and the State

Government arising on account of challenge to

the notification dated 26/5/2015 and

30/6/2015, excluding the challenge to the

notification itself.

(iii) The Committee will take decision on the disputes

/ differences by 31/12/2015.

(iv) In case the petitioners are aggrieved by the

decision of the Committee, it will be open to the

petitioners to challenge such decision before an

appropriate forum.

(v) Till the Committee takes a decision as aforesaid,

the State Government shall pay the amount as

per the offer made by the State Government at

the hearing of the petitions, i.e. on the basis of

projections and amount of toll specified in the

schedule, that is to say for the period 2015-16

106 wp5764.15

Rs.385.02 lakhs per month and so on and so

forth as indicated in para 98 herein above and

based on data provided in Form 4.

(CHIEF JUSTICE)

(A.K.MENON, J.)

CERTIFICATE

Certified to be true and correct copy of the original

signed Judgment/order.

 
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