Citation : 2011 Latest Caselaw 1279 Del
Judgement Date : 4 March, 2011
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Judgment Reserved on: 7th January, 2011
% Judgment Pronounced on: 4th March, 2011
+ W.P.(C) 8004/2010
Federation of Indian Airlines & Ors. ..... Petitioners
Through: Mr.Mukul Rohtagi and Mr. N.K.
Kaul, Sr. Advocates with Mr.Buddy
A. Ranganathan, Mr.Bhuvan Mishra,
and Mr. Samar Kachwha, Advocates.
versus
Union of India & Ors. ..... Respondents
Through Mr. Gopal Subramanium, Solicitor
General and Mr.A.S. Chandhiok,
ASG with Ms.Anjana Gosain and
Mr.Sandeep Bajaj, Advocates and
Mr. Alok Shekhar, Director for
Respondent Nos.1,2,3 and 8
Mr. Sudhir Chandra, Sr. Advocate
with Mr. Atul Sharma, Mr. Ravi
Varma, Mr.Akhil Sibal, Mr. Abhishek
Sharma and Mr. Sarojananda Jha,
Advocates for Respondent Nos.4 and
6.
Dr. A.M. Singhvi, Sr. Advocate with
Mr. Ankur Chawla, Mr. Ashish Jha
and Ms. Pallavi Langar, Advocates
for Respondent Nos. 5 and 7.
Mr. Ram Jethmalani, Sr. Advocate
with Mr. Ankur Chawla, Mr. Ashish
Jha, Ms. Pallavi Langar and Mr.Karan
Kalia, Advocates for Respondent
No.9.
W.P.(C) 8004/2010 Page 1 of 96
Mr. Rajiv Nayar, Sr. Advocate with
Mr. Gaurav Duggal, Ms. Niti
Sudhakar and Ms. Monali Dutta,
Advocates for Respondent Nos. 10
and 11.
Mr. R.K. Mehta with Mr. Virender
Mehta, Mr.P.K. Ray and Mr. Kunal
Mehta, Advocates for Respondent
No.12.
Mr. Rajiv Nayar, Sr. Advocate with
Mr. Amit Mahajan and Mr. Shashi
Shekhar, Advocates for Respondent
No.13.
CORAM:
HON'BLE THE CHIEF JUSTICE
HON'BLE MR. JUSTICE MANMOHAN
1. Whether reporters of the local papers be allowed to see the judgment? Yes
2. To be referred to the Reporter or not? Yes
3. Whether the judgment should be reported in the Digest? Yes
DIPAK MISRA, CJ
Invoking the inherent jurisdiction of this Court under Article 226 of
the Constitution of India, the petitioners have prayed for declaring the
circulars AIC No: 7/2007 dated 28.9.2007, AIC No: 15/2008 dated
31.12.2008, AIC No: 6/2009 dated 30.6.2009, AIC No:13/2009 dated
31.12.2009, AIC No:3/2010 dated 2.6.2010 and the Regulations, namely,
Airports Authority of India (General Management, Entry for Ground
Handling Services) Regulations, 2007 (for short „2007 Regulations‟) as ultra
vires the provisions of The Aircraft Act, 1934 (for short „the 1934 Act‟), The
W.P.(C) 8004/2010 Page 2 of 96
Aircraft Rules, 1937 (for short „the 1937 Rules‟) and The Airports Authority
of India Act, 1994 (for short „the 1994 Act‟) and also ultra vires Articles 14
and 19(1)(g) of the Constitution of India and further to issue a writ of
certiorari for quashment of the same.
THE FACTUAL EXPOSITION AND THE STAND OF THE
PETITIONERS
2. The petitioner No.1, Federation of Indian Airlines, is a society
registered under the Societies Registration Act, 1860 comprising all the
airline carriers which include the other writ petitioners. It is involved in
promoting and diffusing useful knowledge on the aviation industry in India
and represents the aviation industry before the concerned authorities for the
purpose of resolving the issues and challenges faced by the said industry.
The petitioner Nos.2, 4, 6, 8, 10 and 12 are companies incorporated under
the Companies Act, 1956 and are engaged in the business of providing
scheduled air transport services. As an integral part of their business, they
operate airlines under the brand names SpiceJet, IndiGo, GoAir, Jet Airways
(including Jet Konnect), Jet Lite, Kingfisher (include Kingfisher Red), etc.
The petitioner Nos.3, 5, 7, 9, 11 and 13 are shareholders and / or directors of
their respective companies.
3. As set forth, the business of running the airlines consists, inter alia, of
owning and / or operating airplanes and provision of ground handling
W.P.(C) 8004/2010 Page 3 of 96
facilities in relation thereto all of which are undertaken by the personnel
dedicated for the said purpose. Though there are outsourced personnel
engaged by various airlines for the same purpose, yet the choice of whether
to outsource and to whom had been left to the option of the concerned
airlines.
4. The airlines, like the petitioners, are involved in providing self-ground
handling service and even if they are undertaking ground handling services
through third parties, each airline has the right to conduct self-ground
handling services. Ground handling constitutes an integral and inalienable
part of any airlines‟ business and it is one of the main and unique, selling
proposition of the airlines differentiating the services provided by one
particular airline from their competitors. The ground handling services are
aimed at providing a hassle free experience to the passengers and are akin to
providing hospitality services. Some of the airlines provide self-ground
handling services themselves while some airlines sub-contract the same to
the airports or a handling agent or to another airline. The said exercise is
carried out by an airline after careful consideration of numerous factors
including the capability and competency of the agency to provide ground
handling services, the cost impact, the suitability of the business model and
the reputation and standard maintained in the industry. The purpose of the
said agents are monitored by the airlines by strict service level agreements
W.P.(C) 8004/2010 Page 4 of 96
bearing, amongst others, financial implications in case of failure to meet the
agreed standards of service.
5. It is the experience of the petitioners that undertaking ground handling
services themselves have enabled them to maintain the quality, cost and
efficiency, level of performance and also helped in providing comfort and
satisfaction to the passengers. The decision to undertake the ground
handling services, which includes ramp handling and traffic handling, by
themselves or to outsource is a business decision intrinsic to their business
model and the airlines have the liberty to do so. The ramp handling includes
cabin services like cleaning the plane, replenishing the supplies and
consumables, etc. and traffic handling services include guiding the aircraft
into and out of the parking position, refilling of fresh water tanks, air
conditioning, luggage handling by belt loaders and baggage carts, passenger
stairs (used instead of aerobridges or air stairs), wheel chair lifts, providing
check-in counter services, gate arrival and departure services and airline
lounges, etc. In this regard, reference has been made to the circular AIC
No:3/2010 dated 2.6.2010 issued by the Director General of Civil Aviation
laying down the specific components of the ground handling operations. It
is contended that as per the said circular, the private airlines are given
permission only to be involved in ground handling activities where
passenger interface is required.
W.P.(C) 8004/2010 Page 5 of 96
6. As set forth in the petition, if the said circular is given effect to, the
airline operators can only undertake very negligible activities and many
activities intrinsically connected with the business cannot be undertaken by
the operators. It is averred that since the inception of civil aviation in India,
the majority of the member airlines of the petitioner No.1 have been
providing self-ground handling services or sub-contracting it to an airport or
handling agent or another airline who can satisfy the specific tailor-made
requirements of an individual airline. The ground handling services have the
statutory recognition, as is noticed from the notification issued by the
Director General of Civil Aviation („DGCA‟) while granting permit to
operate scheduled passengers air transport services.
7. It is put forth that the aforesaid requirement is one of the pre-
conditions for the grant of a licence and regard being had to the same, the
petitioners have invested huge amounts of money in employing people on its
rolls and creating the necessary and highly capital-intensive infrastructure to
undertake the ground handling services efficiently to cater to the airlines
operations.
8. As set forth, on 18.10.2007, the Airports Authority of India („AAI‟)
notified its 2007 Regulations. Prior to that, a circular dated 28.9.2007 was
issued by DGCA for the airports of Delhi, Mumbai, Hyderabad, Bangalore,
W.P.(C) 8004/2010 Page 6 of 96
Chennai and Kolkata though the airports at Delhi, Mumbai, Hyderabad and
Bangalore are not managed by the AAI. It is contended that the 2007
Regulations ex facie cannot apply to such airports. A reference has been
made to an order dated 21.8.2009 issued by the Bureau of Civil Aviation
Security („BCAS‟) vide AVSEC order No.3/09 stipulating, inter alia, to the
effect that several security functions mentioned therein would have to be
carried out by the airline security personnel themselves and not by any
ground handling agency. The DGCA by the circular dated 2.6.2010
extended the last date for the airline operators to conduct self-ground
handling to 31.12.2010.
9. It is averred that the said circular dated 2.6.2010 prevents / prohibits
the airlines to provide ground handling services where there is no passenger
interface. It is contended that the said circular could not have been issued by
the said authority in the absence of an amendment of the ground handling
Regulations 2007 as there is a complete dichotomy between the circular and
the 2007 Regulations in the field.
10. The impugned circulars and Regulations have been assailed on the
ground that the said circulars / Regulations run counter to Rule 92 of the
1937 Rules. It is contended that the DGCA has no authority to issue the
impugned circulars and that the said circulars have been issued in utter
disregard of the provisions of the 1934 Act, the 1994 Act and the Rules and
W.P.(C) 8004/2010 Page 7 of 96
Regulations made thereunder. It is further contended that the circulars have
been issued without any application of mind, as an incurable dichotomy
exists between the Regulations and the circulars. It is urged that the
circulars are absolutely arbitrary, unreasonable, discriminatory and, hence,
offend Article 14 of the Constitution of India; that the circulars / regulations
violate the individual airlines‟ and their shareholders‟ fundamental right to
practise any profession or to carry on any occupation, trade or business as
enshrined under Article 19(1)(g) of the Constitution of India and do not meet
the test of reasonableness enshrined under Article 19(6) of the Constitution
of India; that the circulars do not in any way remotely suggest for
enhancement of security; and that the applicability of the circulars /
Regulations is immensely vague and the same are also not in accord with the
Acts and the Regulations.
11. It is contended that while the circulars / Regulations permit ground
handling facilities to either an airport operator or the National Aviation
Company Ltd. or their joint venture, similar facility is denied to the airline
operators as a result of which the discrimination gets writ large, inviting the
frown of Article 14 of the Constitution of India and that the circulars /
Regulations admit to endow the National Aviation Co. Ltd. with an
unprecedented and unwarranted benefit at the cost of the petitioners despite
the fact that the National Aviation Company Ltd. is a competitor of the
W.P.(C) 8004/2010 Page 8 of 96
petitioners in the airline business and, hence, such conferment of benefit is
completely unjustified and arbitrary. It is further contended that the
impugned circulars / Regulations virtually make it impossible for the
petitioners to undertake their licensed activities at the six airports out of
many as a consequence of which they would have to abandon their own
operations in the said six airports and eventually only restrict their operation
to the remaining airports resulting in tremendous and immensurable decrease
in their business activity.
12. It is urged that the plea of security is a subterfuge to paralyze the
operational aspects of the petitioners inasmuch as at various sensitive
airports, the petitioners are legally permitted to carry out the ground
handling facilities and further private players have been allowed to carry out
the ground handling facilities; and that the segregation of ground handling
into those involving passenger interface and not involving passenger
interface is wholly unreasonable and unworkable as both have to be operated
in complete harmony and coordination, but the said aspect has not been
taken into consideration by the authorities issuing the circulars and,
therefore, the new policy, if implemented, would result in retrenchment of
ground service personnel, idling of assets and would further put the
reputation and goodwill of the airlines in jeopardy since such a service is an
insegregable facet of running of the business.
W.P.(C) 8004/2010 Page 9 of 96
13. It is contended that the circulars and Regulations have made a
maladroit effort to overturn the level playing field that is required to be
maintained between the National Aviation Company Ltd. and the private
airlines and such an activity is contrary to any commercial policy. It is
contended that in the international field, in many an airport in United States
of America, United Kingdom and Australia, the airline operators are
permitted to provide self-ground handling service in both ramp and terminal
side operations but the same has been denied to the private airline operators
as per the impugned circulars in the garb of security though it is basically
incorrect. It is put forth that the circulars fundamentally transgress the basic
facet of Rule 92 of the 1937 Rules as it totally demolishes the concept of
competitive environment which is impermissible in the face of the said Rule.
It is urged that as a result of the issuance of the notifications, the airlines
would be compelled to avail of the services either from the National
Aviation Company Ltd. or the airport operator who would, in turn, demand
monopolistic charges as there is no provision for any kind of checks and
balances.
14. It is advocated that the circulars in actuality do not achieve any
significant enhancement of security inasmuch as the airlines had been
involved in the ground handling business for a number of years and have
acquired considerable expertise and there are immense protective guidelines
W.P.(C) 8004/2010 Page 10 of 96
with regard to the ground handling facility carried out by the petitioners and
their staff have been trained in the said regard and at no point of time it has
been pointed out that there has been any security lapse. It is put forth that if
the circulars have been issued to protect the security in the country, then
there is no justification to restrict it to six airports in the metropolitan cities
since security threat is more grave at some other airports and thus, the whole
intention of the circular is to oust the petitioners from operating the ground
handling facility. It is averred that the basic purpose of the circular is to give
more mileage to the airport operators / owners in the guise of security and,
hence, it is basically a cavil between the commercial interest of the
petitioners and that of the private operators which smacks of total
arbitrariness; that the airlines are responsible for the security of their
equipment including aircraft, etc. and, therefore, it is extremely unreasonable
to expect, on one hand, the airline operators to be responsible for the security
of their own equipment and on the other, prevent them from undertaking
ground handling services which also ensures the security of their equipment
and thereby an anomalous situation has been introduced betraying all norms
of rationality and reasonability.
15. It is further stated that the security aspect in respect of the ground
handling services is subject to the control of BCAS clearances and, hence,
the same cannot be a ground to deprive the petitioners of the said business
W.P.(C) 8004/2010 Page 11 of 96
facility which is an inseparable facet of their business. It is contended that
the ramp handling as well as passenger handling are an inalienable part of an
airlines‟ operations and cost effect and are also connected with on-time
performance, efficient turnaround time and utilization of the aircraft which
are dependent on factors like time, security, efficiency and effective
handling of passengers and their baggage at the airport and the same cannot
be and should not be handed over to a third party. It is asserted that if any
loss or damage is caused to the luggage, the individual airline operators will
still be held liable, whereas, by virtue of operation of the impugned circulars,
they are not permitted to conduct the ground handling facility and such a
situation would be contrary to the Carriage by Air Act, 1972 and various
rules framed thereunder. It is contended that the private owners or the
proposed independent ground handling operators would require to recruit the
same staff who are now working on behalf of the airline operators and
thereby the security scenario would not improve but there would only be a
diversion of business interest.
THE STANCE IN OPPOGUNATION BY THE RESPONDENT NOS. 1
AND 2
16. A counter affidavit has been filed by the respondent Nos.1 and 2
contending, inter alia, that prior to 2007, ground handling at Indian airports
was done under the 2000 Regulations and all scheduled airlines were
W.P.(C) 8004/2010 Page 12 of 96
permitted to undertake ground handling services. At a later stage, ground
handling of flights at the Indian airports became a matter of grave concern
against the backdrop of international terrorism which witnessed hijacking of
Indian Airline passengers, carrying shoe bombs, liquid explosives, etc. The
respondents thought it prudent to consider the practice adopted in several
other countries for civil aviation safety and security by restricting ground
handling services to only the airport authority and the national carrier and
their subsidiaries excluding all private agencies and self-handling airlines.
Apart from the aspect of safety, certain other aspects, namely, minimum
equipment which lies in the operational area, optimal utilization of
equipment and personnel deployed, ground flight safety and minimum
number of people operating equipment on the airside and a choice of world
class operators for airlines at affordable prices in a competitive environment
were also kept in view. It is put forth that Delhi and Mumbai airports have
been restructured through joint ventures entered into by the airport authority
and regard being had to the factum of restructuring, the concerned
authorities were of the view that ground handling services, being an
important element of service standards to be complied by the airport
operators as laid down in Schedule 3 of the Operation Management and
Development Agreement (OMDA) signed with the JVCs, should be a
restricted activity and self-handling of flights by all airlines except Air India
should not be allowed. The ground handling policy was reviewed by the
W.P.(C) 8004/2010 Page 13 of 96
Cabinet Committee on Security (CCS) in its meeting held on 1.2.2007
wherein, the issues of security and aviation safety, achieving world class
ground handling services, clarity on ground handling, etc. were approved.
The ground handling policy allowed the entities to undertake ground
handling services at all metropolitan airports located at Delhi, Mumbai,
Chennai, Kolkata, Bangalore and Hyderabad. The policy was notified by
the Regulation of 2007 on 18.10.2007 in respect of AAI airports and by the
DGCA vide AIC dated 28.9.2007 for other airports. The policy came into
effect from the date of its notification, except to the extent of the exit of non-
entitled entities, which was scheduled for 1.1.2009.
17. It is asseverated that a representation was received from the airlines
through the petitioner No.1 on 6.11.2008 raising certain issues and regard
being had to the concern shown, time was extended till 30.6.2009. During
the said period, the respondent No.1 undertook an exercise to consult other
stakeholders, including the airlines and airport operators, in order to
understand and accordingly redress the concerns. The petitioner No.1 made
another representation to the respondents on 5.6.2009 almost at the end of
the extended time period fixed for the exit of non-entitled entities and after
examination of the said representation, time was extended by another six
months, i.e., upto 31.12.2009. In order to finalize the views on the issues
raised by the airlines and the petitioner No.1, the answering respondents
W.P.(C) 8004/2010 Page 14 of 96
collected the details of the number of employees engaged in ground handling
activities working directly on the rolls of the individual domestic airlines
(excluding Air India) and outsourced / sub-contracted through the other
agencies and the details of the equipment employed for ground handling by
these airlines at all the six major airports. The manpower employed by the
various airlines in the six metropolitan airports has been brought on record
as Annexure R-1/5. It is put forth that the total number of 15,954 persons
were employed by the five domestic airlines excluding Air India at the six
metro airports out of which 6210 were direct employees on the rolls of these
airlines and the rest are outsourced to other sub-contractors. With regard to
the assertions made in the petition pertaining to business facilities and
interest, it is averred that the airlines would require some additional time for
phasing out the ground handling equipments and also to create a proper exit
policy for the manpower employed by them and accordingly, certain
amendments in the Regulations issued in the year 2007 were proposed which
was considered by the CCS in its meeting held on 14.12.2009 and it was
approved in the last Regulations, namely, the 2007 Regulations. It was
decided that no further time would be given beyond 31.12.2010 and all
necessary steps should be taken to implement the approved ground handling
policy by that date. Thereafter, no further representation on the ground
handling policy was received by the respondents. In pursuance of the above
decision, the DGCA issued the AIC No.3/2010 dated 2.6.2010 in succession
W.P.(C) 8004/2010 Page 15 of 96
to the AIC 07/2007 dated 28.9.2007 and amendment to the 2007 Regulations
was issued on 2.12.2010. The BCAS vide its AVSEC order No.05/2009
dated 29.10.2009 had made the airlines responsible for certain activities
relating to security, like the security of the aircrafts, security of catering
items, etc. which otherwise are part of the ground handling activities. It is
put forth that BCAS would be required to amend the AVSEC order
No.03/2009 dated 21.8.2009 in order to bring it in tune with the decision of
the CCS.
18. It is the stand in the return that the powers of the respondent No.2
emanate from Section 5A of the 1934 Act read with clause (m) of sub-
section 2 of Section 5 and by no figment of imagination it can be said that
the power does not vest with the said authority. Reference has been made to
Rules 90 and 92 of the 1937 Rules to justify the action taken by the
authorities. Reliance has been placed on Section 42 of the 1994 Act as the
source of power. It is urged that a policy decision has been taken by the
Government keeping in view the security and safety of the aircraft operators
at the airports and in order to achieve economies of scale for proper
utilization of resources and thereby to provide world class standardized
services in ground handling operations and the said power which vests with
the Government does not run counter to any Act or Rules and is not
arbitrary. It is contended that the ground handling policy has been in force
W.P.(C) 8004/2010 Page 16 of 96
since the year 2007 but not given effect to because of the representations
submitted by the petitioners from time to time. It is put forth that except the
domestic carriers, most of the other airlines are already carrying out their
ground handling operations through the designated ground handling
agencies as is evident from the information available in Annexure R-1/1.
The ground handling services are an important element of the service
standards to be complied by the airport operators as laid down in Schedule 3
of the OMDA signed by the JVCs at Delhi and Mumbai airports (Annexure
R-1/2) and the airport operators are expected to enter into agreements with
the selected ground handling agencies in order to ensure the prescribed
services standards. The airlines would still have the right of choice from the
selected ground handling concessionaries as the said circular and regulations
allow for a minimum of two ground handling agencies in addition to the
national carrier (Air India). That apart, the domestic airline operators are
still permitted to do self-handling at the non-metro airports. The main spirit
of the circulars and regulations is to extend better and uniform services with
adequate safety and security and the policy has been amended to allow the
airlines to carry out the ground handling functions in relation to passenger
interface. It is pleaded that extensions were granted to the petitioners from
time to time to allow the airlines adequate time to create a proper exit policy
for the manpower employed by them but no effective steps have been taken
to redress the problems.
W.P.(C) 8004/2010 Page 17 of 96
19. It is contended that Rule 92 has been totally misunderstood and
misinterpreted by the petitioners. As per the said Rule, the airlines operators
have been allowed to engage the services of any ground handling service
provider at the airport without any restriction, subject to permission and
security clearance by the Central Government to provide such services. The
circular that has been brought into force permits three entities, namely,
Aviation Company of India Limited or its subsidiary or joint venture to
handle the ground handling operations at all the airports. The airlines can
avail the ground handling services from any of the above entities under
separate contract in respect of their outsourced agent. That apart, they have
not been denied their right to carry on their trade or business, but reasonable
restrictions on such activities is necessary in view of the present security
situation in India and the world over. Therefore, there is no violation of
Articles 14, 19(1)(g) & 19(6) of the Constitution of India. The Regulations
in no way transgress the 1937 Rules as the same has been issued on the basis
of power vested under the Rules read with the provisions contained in the
1994 Act. It is set forth that there is no discrimination since the respondent
No.1 is concerned with the safety and security of the airports and regard
being had to certain aspects, the ground handling service has been taken
away from the airline operators and the same, being a matter of policy
having a purpose, is not arbitrary or unreasonable. Justification has been
W.P.(C) 8004/2010 Page 18 of 96
given about the volume of air traffic, the issue of aviation and safety in
metro airports. Emphasis has been laid on the circular AVSEC order
No.05/2009 dated 29.10.2009 whereby the BCAS has made the airlines
responsible for certain activities pertaining to security.
THE STAND POINT OF THE RESPONDENT NO.3
20. A return has been filed by the respondent No.3, namely, AAI stating,
inter alia, that the respondent has selected certain bidders subject to
obtaining of security clearance from BCAS, Department of Central
Government. It is put forth that licence for northern region has been granted
to the consortium comprising M/s. Thai Airport Ground Services Bangkok,
Thailand, M/s. Star Consortium Aviation Services Pvt. Ltd., Kolkata and
M/s. Skyline Mercantile Pvt. Ltd., Kolkata. The lead member is M/s Thai
Airport Ground Services, Bangkok. It is also averred that the licence for
western region has been granted to the consortium comprising M/s National
Aviation Services, WLL Kuwait, M/s National Aviation Services India Pvt.
Ltd., Mumbai and M/s DJ Aviation Services Pvt. Ltd., Mumbai. The lead
member is M/s National Aviation Services, WLL Kuwait. It is put forth that
the licence for southern region has been granted to the consortium between
M/s Bhadra International India Ltd. and M/s NOVIA International
Consulting Aps Denmark. The lead member is M/s NOVIA International
Consulting Aps. Denmark. It is also put forth that the licence for Chennai
W.P.(C) 8004/2010 Page 19 of 96
and Kolkata airports has been granted to the consortium between M/s
Bhadra International India Ltd. and M/s NOVIA International Consulting
Aps Denmark. The lead member is M/s. NOVIA International Consulting
Aps. Denmark.
21. It is set forth that the ground handling services are a very sensitive
part of an activity of airlines and keeping in view the security factor and to
streamline the ground handling service, the Regulations and the circulars
have been brought into force. The airline operator, in terms of the 2007
Regulations, can undertake ramp handling and traffic handling as mentioned
in Regulation 2(e)(i) and (ii) through their bonafide whole time employees at
all airports other than the six airports and, hence, it cannot be said that they
would be out of business. That apart, only a division of services has been
created keeping the national security in view. The threat perception cannot
be totally marginalized to foster the business interest of the petitioners and,
therefore, framing of a comprehensive policy was the warrant and the same
has been accordingly done. The airlines have been permitted to handle till
the interface of passengers and, thereafter, it has to be done by the agency
chosen, as per the Legislation, Regulations and circulars, by the competent
authority. In terms of Rule 92 of the 1937 Rules, the Central Government
has the power to ensure security and safety while granting ground handling
services. The 1994 Act confers immense powers on the respondent and
W.P.(C) 8004/2010 Page 20 of 96
accordingly, the Regulations have been framed and the circulars have been
issued and there is no transgression of the Act or the Rules. The policy
decision taken by the authorities has a rationale and the restrictions imposed
are reasonable for the reason that the CCS which is the highest executive
authority on national security has approved the said policy and in any case,
there cannot be any compromise with the security of the nation. The airline
operators, who were carrying out the ground handling services, were
outsourcing the same and a review was done and the policy was amended
and the policy, by no stretch of imagination, can be said to be arbitrary or
capricious.
THE POSITION ASSERTED BY THE PRIVATE RESPONDENTS
22. Affidavits have been filed by the private respondents supporting the
stand of the Union of India and the statutory authorities. It is also asserted in
certain replies that, internationally, ground handling services are considered
to be an extremely specialized state of the art services undertaken at airports
which are carried on by trained manpower with requisite expertise to operate
the equipments. Various examples have been given about the position at
other international airports. A stand has also been taken that the writ
petition deserves to be thrown overboard on the ground of delay and laches
inasmuch as the 2007 Regulations is challenged in the year 2010 and that
too, after making series of representations to abide by the same. Immense
W.P.(C) 8004/2010 Page 21 of 96
emphasis has been laid on the decision taken by BCAS under Ministry of
Civil Aviation to highlight that, on the basis of security, the decision has
been taken and, therefore, the spacious plea that security has been used as an
excuse to safeguard the commercial interest of the private respondents is
absolutely erroneous. A similar stand has been taken in the Bombay High
Court by Gulf Air Employees Association and others against the
Government of India and others challenging the circular dated 28.9.2007 to
the extent that restricting ground handling services by excluding self-
handling is illegal but the said challenge did not find favour with the
Bombay High Court which dismissed the writ petition vide order dated
21.4.2009 stating, inter alia, that the petitioners therein had no locus standi
to challenge a policy decision of the Government and if any workman
related issue is in dispute, it is open for the affected party to raise a dispute
before the appropriate legal forum. Consequent to the privatization of
airports, the responsibility of management, maintenance and operations lies
with the airport operator, and various authorities have prescribed stringent
quality parameters which the airport operators have to mandatorily adhere to
and, hence, a holistic scheme has been brought out which cannot be said to
be arbitrary or unreasonable.
THE STANCE IN THE REJOINDER
23. A rejoinder affidavit has been filed by the petitioner No.1 to the
W.P.(C) 8004/2010 Page 22 of 96
counter affidavit filed on behalf of the respondent Nos.4 to 7, 9, 10, 11 and
13. Apart from stating what has been set forth in the writ petition, it is
contended that the airport operators, as have stated earlier, would absorb the
airline employees. The equipment and security clearance would remain the
same and, thus, there would only be a change of employer. But in actuality,
there is no change in the security status. The consequence of the aforesaid
arrangement would create a monopoly in favour of the airport operators and
eventually, a multiple ground handling agency would create chaos and
anarchy. The outsourcing by the airline operators on certain aspects does
not confer a right on the policy makers to create a monopoly in favour of the
private respondents.
24. It is further stated that the stand in the return that there is an
adjudicatory method about the charges by the Airport Economic Regulatory
Authority is not a justifiable reason for all airlines to necessarily undertake
ground handling services through the nominated service providers. There is
no reason why the airline operators should be made to abandon their
freedom to contract on their own with a service provider of their choice or to
have their own employees. If the arrangement is introduced, the petitioners
who have invested as airline operators would be required to pay to the
service providers despite the infrastructure having been created by them. It
is put forth that the 2007 Regulations still hold the field which completely
W.P.(C) 8004/2010 Page 23 of 96
bars the airlines from undertaking self-handling of any sort at Chennai and
Kolkata airports and, thus, an incurable anomaly has been brought into
existence. Reliance has been placed on the BCAS circulars to highlight that
the same permits the airline operators to undertake ground handling
activities even through a ground handling agency. But the DGCA circulars
seek to prevent the airline operators from undertaking ground handling
activities themselves.
25. It is also urged that the circular dated 2.6.2010 enables the cargo
airlines to do self-ground handling activities while the passenger airlines are
not permitted to carry out the same which tantamounts to discrimination.
The contradictions in the circulars issued by the various authorities have
been pointed out. Emphasis has been laid on how security is not the main
reason but a subterfuge inasmuch as there is a complete contradiction
between the security requirements and the ground handling circulars /
regulations. The stance that the circulars / regulations have been issued to
streamline the ground handling operations is far from being true and the
same really requires to be keenly studied and deeply scrutinized to avoid any
kind of anomaly.
26. It is set forth that the petitioners, as on today, are fully equipped with
specialists and professionals; that they have the potential and the power to
optimize ground handling operations as a consequence of which they are low
W.P.(C) 8004/2010 Page 24 of 96
cost carriers and are able to offer low fares; and that there is no justification
to deprive the airline operators of self-ground handling. The exclusion of
the airline operators from self-ground handling invites the frown of Article
14 of the Constitution of India being totally arbitrary.
27. It is contended that the impugned circulars and regulations have been
issued under Section 5A of the 1934 Act and not under any other provision
as the power does not flow from any other enactment, provisions or rules.
The outsourcing of ground handling staff cannot be utilized against the
petitioners as they maintain the security standards and further it is an
inseparable part of their own business model which results in smooth
operation of the airlines. The writ petition is not hit by the doctrine of delay
and laches as the impugned circular was issued in September 2007 and the
petitioners were consistently representing before the governmental
authorities as a result of which the implementation was deferred till 2.6.2010
when the DGCA came out with the modified circular and, therefore, the
challenge is within a reasonable period of time.
28. Before we proceed to record the submissions of the learned counsel
for the parties, we think it appropriate to refer to the series of circulars issued
by the authorities and the Regulations that have been framed to govern the
field.
W.P.(C) 8004/2010 Page 25 of 96
THE SERIES OF CIRCULARS THAT HAVE COME INTO THE
FIELD OF OPERATION
29. The circular dated 19.2.2007 issued by the Bureau of Civil Aviation
provides for instructions on deployment of ground handling agencies at the
airports. It finds mention therein that the Bureau has found a number of
ground handling agencies which are working at the airports in the country
without prior security clearance and background checks and in view of the
current surcharged security environment in the country and threat to civil
aviation from terrorist outfits, induction of private ground handling agencies
into the airports without proper background checks, security clearance from
the appropriate authority and authorization by the AAI/Airport Operator may
lead to serious security and legal problems. In the said circular, certain
instructions have been given which we think it apposite to reproduce:
"(i) No ground handling agency shall be allowed to
work at the airport in future by the Airport
Operator, Aircraft Operator or any other agency
which has legitimate functions at the airport,
unless prior security clearance is obtained from the
BCAS.
(ii) As per the Ground Handling Regulations 2000
dated 17.1.2000, the AAI/Airport Operator may
issue a license only after security clearance from
the BCAS to such ground handling agencies on
prescribed terms and conditions and eligibility
criteria for ground handling agencies and the
number of such agencies to be appointed at each
airport shall be determined keeping in view the
safety, security, demand, available infrastructure,
land and other relevant considerations to be laid
W.P.(C) 8004/2010 Page 26 of 96
down by the AAI in accordance with the Section 5
of the AAI Ground Handling Regulations (2000).
(iii) Aircraft operator shall enter into contract with the
ground handling agencies only after prior security
clearance to these entities from the BCAS and
approval from the AAI/Airport Operator.
(iv) In case AAI/Airport Operator or Aircraft Operator
intend to appoint a new ground handling agency,
the details of such agency is required to be sent to
BCAS alongwith the profile of such company at
least 3 months in advance so that the background
check of the ground handling agency can be done
by the BCAS through IB and local police.
(v) Background
check in respect of the ground handling agencies working in the airports is necessary. Therefore, AAI/Aircraft Operator shall send the details of the each existing ground handling company, already engaged by them for ground handling functions alongwith the company profile and address, telephone numbers etc. of Board of directors and management so that the necessary action could be taken by the BCAS to get the antecedents verified of such agencies. In case any company comes to adverse notice, the same shall not be allowed to work at the airport and shall be liable to be removed from the airport.
(vi) Security related functions as specified by the BCAS in the National Civil Aviation Security Programme and amended from time to time shall not be entrusted to the ground handling agencies by the AAI Airport and Aircraft Operators.
(vii) Airport Entry Permits to employees of the ground handling agencies shall not be issued by the BCAS unless they have completed the BCAS prescribed Aviation Security Awareness programme, their background check has been completed and there is no adverse report against them."
30. The DGCA on 28.9.2007 issued a circular being Sl. No.7/2007 for
grant of permission for providing ground handling services at airports other
than those belonging to the AAI. Clause 1.1 of the said circular defines
"ground handling" to mean:
(i) Ramp handling, which includes the activities specified in Annexure
A;
(ii) Traffic handling, which includes the activities as specified in
Annexure B; and
(iii) Any other activities specified by the Central Government to be a part
of either ramp handling or traffic handling.
31. Clauses 1.2, 1.3, 1.4 and Clause 2(A) on which emphasis has been
laid are required to be reproduced. They read as under:
"1.2 In accordance with the Airports Authority of India (General Management, Entry for Ground Handling Services) Regulations, 2000, an airline operator may carry out ground handling services at an airport either by itself or engage the services of any of the following, namely:
(i) Airports Authority of India
(ii) Air India or Indian Airlines; and
(iii) Any other agency licensed by the Airports Authority of India.
1.3 The Airports Authority of India (General Management, Entry for Ground Handling Services) Regulations, 2000, have been made under Section 42 of the Airports Authority of India Act 1994 and thus are applicable to the airports managed by the Airports Authority of India. With
the restructuring of certain airports and development of a few Greenfield airports in the private sector, it has become imperative for the Central Government to lay down the eligibility criteria for various agencies to undertake ground handling services at non-AAI airports. The number of such agencies to be permitted at each airport is also to be determined by the Government having regard to all the relevant factors such as demand for such services, available infrastructure and competitive environment, without compromising the safety and security aspects.
1.4 Rule 92 of the Aircraft Rules, 1937 provides that the licensed public aerodromes shall, while providing ground handling services themselves ensure a competitive environment and allow the ground handling service providers permitted by the Central Government to provide ground handling services at such aerodromes without any restriction. These ground handling service providers shall, however, be subject to security clearance of the Central Government. As such, it is for the Central Government to decide the agencies who can provide ground handling services at various aerodromes and also the eligibility criteria for such service providers.
2 It has been decided by the Central Government that with immediate effect, the following entities shall be eligible to undertake ground handling services at airports other than those belonging to the Airports Authority of India:
(A) All metropolitan airports, i.e., the airports located at Delhi, Mumbai, Chennai, Kolkata, Bangalore and Hyderabad
(i) The airport operator itself or its Joint Venture (JV) partner;
(ii) Subsidiary companies of the national carrier i.e. National Aviation Company of India
Ltd. or their joint ventures specialized in ground handling services. Third party handling may also be permitted to these subsidiaries or their JVs on the basis of revenue sharing with airport operator subject to satisfactory observance of performance standards as may be mutually acceptable to the airport operator and these companies; and
(iii) Any other ground handling service providers selected through competitive bidding on revenue sharing basis by the airport operator subject to security clearance by the Government and observance of performance standards as may be laid down by the airport operator.
Note : A minimum of two ground handling service providers shall be authorized at these airports in addition to the subsidiaries of National Aviation Company of India Ltd."
[Emphasis supplied]
32. Clause 2(B) relates to other airports. Clause 4 deals with "Security
Protocol" which is as follows:
"4. Security Protocol
4.1 Bureau of Civil Aviation Security may impose such restrictions as may be necessary in this behalf on grounds of security.
4.2 All concerned agencies as specified in paragraph 2 hereinabove shall be required to follow the instructions issued by BCAS as contained in Annexure C or as may be altered / substituted / modified or amended from time to time.
4.3 Further, all concerned agencies, besides complying with the above, shall also be required to follow the
provisions contained in the Aircraft Act, 1934 and the rules made thereunder and directions, orders and circulars issued from time to time."
33. The said circular stipulated that the same was to come into force
w.e.f.1.1.2009. In Annexure A appended to the said circular, ramp handling,
aircraft servicing, aircraft cleaning, loading and unloading, cargo handling
services and security are mentioned. In Annexure B, traffic handling is the
genus and it includes as its species terminal services, flight operations,
surface transport and security.
34. By Circular No. AIC Sl.No.15/2008 issued by the Joint Director
General of Civil Aviation on 31.12.2008, the grant of permission for
providing ground handling services at airports other than those belonging to
the AAI has been amended. The amended clause provides that the policy
shall come into force with immediate effect. The airline operators or any
other ground handling service providers not covered by the said policy shall
not be allowed to undertake self-handling or third party handling with effect
from 01 July, 2009 or till further orders, whichever is earlier.
35. Circulars to the similar effect being Circular No. AIC Sl. No. 06/2009
and Circular No. AIC Sl. No. 13/2009 were issued on 30.6.2009 and
31.12.2009 restricting self-ground handling or third party handling by airline
operators not covered by the policy with effect from 1.1.2010 and 1.1.2011
respectively.
36. The DGCA on 2.6.2010 issued a circular being AIC Sl. No.3/2010 for
grant of permission for providing ground handling services at airports other
than those belonging to the AAI amending its earlier circular dated
28.9.2007 on the same issue. An additional clause (C) is added to para 2 and
para 7 has been amended. The additional provision is reproduced hereunder:
"(C) Additional Provisions :
The provisions contained in (A) and (B) above shall be subject to the following:
(i) All private airlines, including foreign airlines, may undertake self handling in respect of "passenger and baggage handling activities at the airport terminals" and "traffic service including the passenger check-in", which require passenger interface, at all airports.
(ii) All cargo airlines, which have their own cargo aircrafts, may undertake self handing in their hub airports.
(iii) Foreign airlines / private independent ground handing service providers not be permitted self ground handling / ground handling at joint user Defence airfields."
37. The amended para 7 is reproduced as under:
"7. Coming into force
7.1 This policy shall come into force with immediate effect.
7.2 The time limit for exit of non-entitled entities shall
be 31st December, 2010."
THE RELEVANT REGULATIONS
38. The Airports Authority of India vide notification dated 17.1.2000, in
exercise of the powers conferred by Section 42 of the 1994 Act with the
previous approval of the Central Government, framed a set of Regulations,
namely, the Airports Authority of India (General Management, Entry for
Ground Handling Services) Regulations, 2000. The Regulations 3 to 5 being
relevant are reproduced below:
"3. An operator or carrier may either carry out ground handling services at an airport by itself or engage the services of any of the following:
(i) Airports Authority of India
(ii) The two national carriers Air India & Indian
Airlines
(iii) Any other handling agency licensed by the Airports Authority of India.
4. Entry into and remaining in the movement area / terminal building at any airport / civil enclave for providing ground handling services or for operating any vehicle or other equipment shall be restricted to:
(a) the operator or the owner of aircraft(s) or his bonafide whole time employees or any of the designated agency under Regulation 3 authorised by it for handling its own aircrafts;
(b) any other Operator or Agency who or which has been specially permitted in writing by the Authority to undertake ground handling activities
through their bonafide whole time employees;
(c) the bonafide whole time employees of National Carriers or any of the designated agencies under Regulation 3 authorised by them;
(d) the bonafide whole time employees of Airports Authority of India or a designated agency authorised by it.
5. The Board of AAI will lay down terms and conditions (including financial consideration), eligibility criteria for ground handling agency (both financial and technical) and number of such agencies to be appointed at each airport keeping in view the safety, security, demand, available infrastructure, land and other relevant consideration."
39. On 18.10.2007, in exercise of power conferred under Section 42 of the
1994 Act, a set of Regulations, namely, Airports Authority of India (General
Management, Entry for Ground Handling Services) Regulations 2007 was
issued in supersession of the 2000 Regulations. Regulation 1(3) provides
that the Regulations shall apply to all airports and civil enclaves managed by
the Airports Authority of India. In the dictionary, clauses 2(b), 2(e), 2(f) and
2(i) have been laid emphasis upon and, hence, they are reproduced below:
"2(b) "Authority" means the Airports Authority of India constituted under sub section (1) of Section 3 of the Airports Authority of India Act, 1994 (55 of 1994);
2(e) "Ground Handling" means
(i) ramp handling and will include activities or specified in the Schedule I to these regulations.
(ii) traffic handling and will include activities as specified in the Schedule II to the regulations.
(iii) any other activity designated by the Chairperson to be a part either or ramp handling or traffic handling.
2(f) "Joint Venture Company" means a company established with the objective of providing ground handling services at an airport and includes its subsidiary.
2(i) "national Carriers" means any airline or carrier by the Government of India, Ministry of Civil Aviation."
40. Regulation 3 deals with ground handling services at the airports and
Regulation 4 deals with restrictions on entry into airports. To have a
complete picture, Regulation 3 is reproduced below:
"3. Ground handling services at airport (1) A carrier may carry out ground handling services at metropolitan airports, that is, the airports located at Delhi, Mumbai, Chennai, Kolkata, Bangalore and Hyderabad, by engaging the services of any of the following namely:
(i) Airports Authority of India or its Joint Venture Company.
(ii) subsidiary companies of the national carrier, that is, National Aviation Company of India Limited or its Joint ventures specialized in ground handling services;
Provided that third party handling may be permitted to these subsidiaries or their Joint Ventures on the basis of revenue sharing with the Authority subject to satisfactory observance of performance of performance standards as
may be mutually acceptable to the Authority and these companies;
(iii) any other ground handling service provider selected through competitive bidding on revenue sharing basis, subject to security clearance by the Central Government and observance of performance standards.
(2) At all other airports, in addition to the entitles specified in sub regulation (1) of regulation 3, self handling may be permitted to the airlines, excluding foreign airlines.
(3) All concerned agencies shall ensure that the state of the art equipment are used and „best practices‟ are followed.
(4) Airlines or entities presently involved in ground handling which are not governed by these regulations shall not be permitted to undertake self handling or third party handling with effect from the first day of January, 2009."
41. Schedule I to the Regulations deals with Ramp Handling, Aircraft
Servicing, Aircraft Cleaning, Loading / Unloading, Cargo Handling Services
and Security. Schedule II deals with Traffic Handling whereunder Terminal
Services, Flight Operations, Surface Transport and Representational
Services find mention.
SUBMISSIONS:
42. Mr. Mukul Rohtagi and Mr. N.K. Kaul, learned senior counsel
appearing for the petitioners, have advanced the following proponements:
(a) The 2007 circular, which is purported to have been issued under
Section 5A of the 1934 Act, travels beyond the provision and clearly
contravenes the statutory mandate as Section 5A is made applicable to
a limited sphere but the authority concerned has travelled beyond the
said sphere / arena as a consequence of which it is sensitively
susceptible. A circular for direction can be issued in respect of any of
the matters specified in clauses (aa), (b), (c), (e), (f), (g), (ga), (gb),
(gc), (h), (i), (m) and (qq) of sub-section (2) of Section 5 and all of
them must pertain to the satisfaction of interest relating to the security
of India or for securing the safety of aircraft operation and both the
exercise of the power and the satisfaction qua security have to be
specified in reading in juxtaposition but the same not being the case at
hand, the circular is unsustainable.
(b) The circular No.7/2007 issued by the DGCA is in transgression of
Rule 92 of the 1937 Rules inasmuch as there is no power under Rule
92 by which the said authority is entitled to prohibit the airlines from
conducting self-ground handling.
(c) The circulars / regulations are violative of Article 19(1)(g) of the
Constitution of India as the airlines, by virtue of the same, have been
deprived of doing the intrinsic part of their business of running an
airline. The compulsion of having to undertake the ground handling
activities under the aegis of the airport operators is an unreasonable
restriction on the rights of the petitioners to carry on a fundamental
and intrinsic part of their business and wherever any unreasonable
restriction is imposed, the same is to be declared ultra vires.
(d) The 2007 Regulations make a differentiation between private airlines
undertaking ground handling on one hand and private third party
agency selected by private airport operators undertaking ground
handling for private airlines on the other which is not an acceptable
classification as there is no intelligible differentia and no rational
nexus between the objects sought to be achieved and the result which
is ultimately achieved.
(e) The 2007 Regulations are absolutely arbitrary and discriminatory
inasmuch as they do not take note of the consistent policy which was
prevalent for long and recognized by the 2000 Regulations. The
Regulations have failed to take note of the fact that ground handling is
an activity which distinguishes performance and efficiency-wise one
airline operator from the other and to destroy the said arrangement is
wholly impermissible, more so, when the Regulations permit other
competitors to do the ground handling as a consequence of which total
commercial chaos is likely to be ushered in and further the same
brings in an anomalous situation which creates a dent in the equality
spectrum. The introduction of the 2007 Regulations is an anathema to
the entire concept of privatization of airline industry and the exclusion
of the petitioners to handle the majority of air traffic in India is
arbitrary and unreasonable.
(f) The AAI Regulations 2000 allowed all the airlines to conduct self-
ground handling facilities including outsourcing which was permitted
by the AAI. The 2007 Regulations run counter and are in conflict
with the statutory requirement contained in Rule 134 read with
Schedule 11 of the 1937 Rules. That apart, the conditions of the
licence are statutory in nature and any intervention in the same would
violate the statutory framework.
(g) The Regulations and the circular project a picture of contradiction and
disharmony inasmuch as the Regulations cover four airports whereas
the circular covers six airports. That apart, the airports at Kolkata and
Chennai, which are not managed by private airport owners, could not
have been covered and same goes to show that there has been a total
non-application of mind. The circular, as a policy, smacks of
arbitrariness and unreasonableness as it creates a dent in the integral
part of airline operation which includes ground handling facility and
further does not take note of the fact that Rule 92 of the 1937 Rules is
required to be read in conjunction with Rule 134.
(h) The segregation of ground handling into those involving passenger
interface and those not involving passenger interface is unreasonable
and unworkable as both the activities have to be carried out in
complete harmony and coordination and if a discord and dissonance is
brought in, an unworkable situation would crop up which is not
conceived in law.
(i) The 2000 Regulations permitted ground handling service and though
the Regulations and circulars were introduced in the year 2007, yet
they were not given effect to regard being had to their non-workability
and practical difficulties and further, when the petitioners were
brought into the fray of airline business by grant of a licence with
conditions precedent incorporated therein that they have to carry on
the ground handling services and made huge investment on that score,
they had a legitimate expectation that they should be carrying on the
business as a whole, but a bifurcation in a maladroit manner by the
authorities nullifies their legitimate expectation which has the sanction
of law.
43. Mr.Gopal Subramanium, learned Solicitor General appearing for the
Union of India, has proponed the following contentions:
(i) The regulations and the circulars do not transgress any of the
provisions of the 1934 Act or the Rules framed thereunder and, in
fact, are in accord with the provisions contained in Section 5A of the
1934 Act and Section 12A of the 1994 Act. The restrictive
interpretation placed by the petitioners on Section 5A does not
commend acceptation and defeats the legislative intendment.
(ii) The security aspect has been the paramount gravamen for making a
uniform policy which is well controlled in view of the fact that it has
become absolutely essential to have access to latest technologies and
management techniques in the matter of security protocol. It is a
matter of fact that Indian Aviation is a target of international terrorism
which makes it imperative on the part of the authorities to take control
of ground handling of flights because the said activity requires the
presence of maximum number of personnel in sensitive areas of
airports.
(iii) The circular No.7/2007 was issued by the DGCA stipulating that the
airports‟ ground handling facilities would be handled by the airport
operator itself or its joint venture partner; subsidiary companies of the
national carrier, i.e., Air India / Indian Airlines or their joint venture
or third party handling provided that they are selected through
competitive bidding and on revenue sharing basis and subject to
security clearance by the Government of India and the said circular
has been issued under Rule 133A of the 1937 Rules and there is no
conflict / discord between the rule and the circular.
(iv) The proponement that a monopoly has been created in favour of all
the private operators is sans substratum since Regulation 3 of the 2007
Regulations clearly stipulates that the ground handling service at
airport can be carried out by AAI or it joint venture company or
subsidiary companies of the national carrier, i.e., National Aviation
Company India Ltd. or its joint ventures specialized in ground
handling services. That apart, the Regulation also permits any other
ground handling service provider selected through competitive
bidding on revenue sharing basis subject to security clearance by the
Central Government and observance of performance standards. On a
careful reading of the language employed in the Regulations, it is
clear as crystal that the airline operator is not totally prohibited to
carry out the ground handling services if he satisfies the conditions
enumerated therein.
(v) The attack that the security measure is a subterfuge is totally without
any substance since the Bureau of Civil Aviation Security, on
21.8.2009, has clearly stated that certain aircraft operations cannot be
mixed with ground handling activities and there has to be a protocol.
In this regard, the Cabinet, in its meeting held on 29.12.2009, has
decided to bifurcate, to give certain privileges to the private airline
operators in respect of ground handling services, into two parts.
Keeping in view the security measures, the grievance of the
petitioners centering around its commerce and commercial interest
alone is unacceptable. The stand of the petitioners that their right
under Article 19(1)(g) is affected is not correct as the restriction that
has been placed is a reasonable restriction as it pertains to the security
of the country which is indubitably in the interest of the general
public. The nature of activity or the business carried out by the
petitioners has to be viewed in a substantive manner and the safety of
the citizens can never be marginalized for the interest of individual
airline operators and the safety measures for the collective at large
cannot be marginalized for the sake of interest of the individual airline
operators.
(vi) The policy framed by the Respondent, Union of India, on an
appropriate scrutiny, does withstand the scanning on the anvil of
Article 14 of the Constitution of India as it does not smack of
arbitrariness and is not unguided. The claim that there has been
irrational classification between the airline operators and the airport
operators, on one hand, and the cargo operators, on the other, has no
legs to stand upon inasmuch as they are a class apart and there is an
intelligible differentia between the two classes and, thus, the equality
clause in its essential conceptuality does not get attracted.
(vii) The dichotomy that has been highlighted by the petitioners that the
Regulations cover four airports whereas the circulars cover six and
that the Regulations could not have covered all the six in view of the
language employed "managed by AAI" does not stand to reason in
view of the language employed under Section 12A of the 1994 Act
which has to be interpreted on a broad canvass.
44. Dr.A.M. Singhvi, learned senior counsel appearing for the respondent
Nos.5 and 7, has advanced the following submissions:
(i) The interpretation placed by the learned counsel for the petitioners on
Section 5A of the Act is totally unacceptable as an effort has been
made to read the provision in a fragmented manner which is not
permissible. The said provision has to be contextually and
conceptually interpreted regard being had to the four facets, namely,
textual language power, boundaries of the power, targets which are
required to be addressed to and the proper exercise of power.
(ii) The proponement by the petitioners to read „in any case‟ with the
satisfaction of the security of India and with the clauses that have been
enumerated earlier is a composite manner is impermissible. The term
„in any case‟ has to be understood in a broader expanse and it can
cover any matter where the security of India or safety of aircraft
operator is a necessity and is not required to have nexus with the
clauses (aa), (b), (c), (e), (f), (g), (ga), (gb), (gc), (h), (i), (m) and (qq)
of sub-section (2) of Section 5.
(iii) The interpretation placed on Rule 92 of the 1937 Rules is an adroitly
artificial one inasmuch as what is provided in the said Rule is that an
airline operator can engage, without any restriction, any of the ground
handling service provider permitted by the Central Government and
the said Rule does not convey that the airline operator has the legal
right to carry out self-ground handling service. The Regulations and
the circulars harmoniously co-exist. The stand that the 2007
Regulations is vitiated by including certain airports which are
managed by the AAI though they are not so managed does not
improve the case of the petitioners as the circulars issued by the
DGCA under Section 5A and the Regulations framed under the 1994
Act harmoniously co-exist, and as long as they lawfully co-exist the
question of declaring any one of them ultra vires does not arise and
further, any action taken under the same cannot be flawed.
(iv) The 2007 Regulations and the circulars reinforce each other and there
is no conflict.
(v) The submission to claim a right of ground handling services is
basically fallacious as the petitioners are confused between ground
handling services and self-handling services.
(vi) The stand that there could not have been a variation of the statutory
licence is not tenable as the licence has to be governed and controlled
by the subsequent circulars and Regulations.
(vii) The claim based on the foundation of licence is speculative and lacks
challenge as no right is created. That apart, if the terms and
conditions of the licence are studied with deep ken, it is revealed that
it made a stipulation for minimum requirement for grant of permit to
operate scheduled passengers, air transport services and the same can
always be changed. Moreso, keeping in view that the privatization of
airports not being in the horizon, the same was subject to change in
policy, unless it is unreasonable, arbitrary or capricious.
(viii) An airline operator who comes into the fray of business has to adjust
himself with the system of corporate structuralism and cannot claim a
vested right for self-ground handling service.
45. Dr. Singhvi, learned senior counsel appearing for the Respondent Nos.
5 and 7, to buttress his submissions, has placed reliance on the decisions
rendered in Lalu Prasad Yadav v. State of Bihar, (2010) 5 SCC 1, Union of
India v. Venkatesan S. & Anr., (2002) 5 SCC 285, Madhya Pradesh
Ration Vikreta Sangh Society & Ors. v. State of Madhya Pradesh, (1981) 4
SCC 535, Sarkari Sasta Anaj Vikreta Sangh Tehsil Bemitra & Ors. v.
State of Madhya Pradesh, (1981) 4 SCC 471, State of Orissa & Anr. v.
Radheyshyam Meher & Ors., (1995) 1 SCC 652, Hindustan Zinc Ltd. v.
Andhra Pradesh State Electricity Board & Ors., (1991) 3 SCC 299,
Association of Industrial Electricity Users v. State of A.P. & Ors., (2002) 3
SCC 711, M/s Bajaj Hindustan Ltd. v Sir Shadi Lal Enterprises Ltd. &
Anr., (2011) 1 SCC 640 and an unreported decision in Dilip Ranadive &
Anr. v. Union of India & Ors., W.P. No. 516/2008 by the High Court of
Bombay.
46. Mr. Sudhir Chandra, learned senior counsel appearing for the
respondent Nos. 4 and 6, has submitted thus:
(i) The circulars issued by the DGCA under Section 5A of the 1934 Act
has a nexus with Section 2(gc) and, therefore, it cannot be said to be
beyond the provisions mentioned in reference to Section 2 in Section
5A.
(ii) Rule 92 of the 1937 Rules does not create a right. Quite apart from
that, to appreciate the validity of the circulars, Sections 2(b), 2(d),
2(nn) and 12A of the 1994 Act have to be kept in view.
(iii) The policy formulated by the Union of India has two aspects, namely,
safety and security and, therefore, it cannot be termed as arbitrary.
(iv) The incorporation of Kolkata and Chennai airports in the Regulations
stands on a different footing and, hence, there is no incompatibility
between the circulars and the Regulations.
(v) The safety and security measures which have been provided by the
expert body cannot be adjudged by the court in exercise of power of
judicial review as there is no manageable judicial standard.
47. Mr.Rajiv Nayar, learned senior counsel appearing for the respondent
Nos. 10, 11 and 13, submitted that the writ petition be thrown overboard on
the ground of delay and laches and acquiescence. It is contended by him
that the petitioners have only asked for time from 2007 to get into the
changed mode and in fact at their request, extension was granted thrice.
After consuming time, they have challenged the circulars and the
Regulations which is impermissible. It is urged by him that there has
already been formalization of agreement as a result of which they have spent
huge sums of money keeping in view that the right of self-ground handling
services has been conferred on them.
48. Mr.Ram Jethmalani, learned senior counsel appearing for the
respondent No.9, resisting the contentions canvassed by the learned counsel
for the petitioners, submitted that the petitioners are absolutely unsure on
what grounds they are assailing the Regulations or the circulars. The learned
senior counsel has taken us through the pleadings to highlight that they
suffered from vagueness and on the vagueness of pleadings, the
constitutional validity of the Regulations or the circulars should not be dealt
with. It is urged by him that in the present state of affairs in the country, the
paramount concern is security and when the Regulations and the circulars
have been issued on the foundation or edifice of security, the same cannot be
brushed aside on the basis of individual financial interest of the petitioners.
The challenge on the ground that the right to carry on business has been
interfered with without justifiable reason does not merit consideration
inasmuch as their right to carry on business has not been affected and, in
fact, the ground handling facilities have been regulated. The learned senior
counsel would further submit that even the petitioners can enter into the fray
by satisfying the conditions envisaged in the Regulations and the circulars
but they intend to maintain their monopoly and carry on their outsourcing
having scant regard for the security of the country. It is put forth by him that
Section 5A of the 1934 Act, which has been amended, is the repository of
power which authorizes the competent authority to issue circulars and the
circulars being in consonance with the provision cannot be declared ultra
vires. He has placed reliance on the decision rendered in Khoday
Distilleries Ltd. v. State of Karnataka, (1996) 10 SCC 304.
49. Mr.P.K.Ray, learned counsel appearing for the respondent No.12,
while supporting the submissions made by the learned counsel for the other
co-respondents, contended that the petitioners do not have unfettered right to
carry on the ground handling service and if the data of employment is
scrutinized, it is vivid that they really do not avail the manpower by direct
employment but outsource them to a large extent and, hence, the submission
that their rights are infringed is bereft of any substance.
THE CORE ISSUES
50. Though we have enumerated the submissions in detail to appreciate
the controversy in completeness, yet it is thought seemly to concretize the
core issues and dwell upon the same. In our considered opinion, the core
issues that really emanate for consideration can be put into the following
compartments:
(a) Whether the writ petition is to be thrown overboard on the ground of
delay and laches?
(b) Whether the circulars issued by the DGCA in exercise of power under
Section 5A of the 1934 Act are unsustainable being violative of the
restrictions imposed in the provision itself and ultra vires Rule 92 of
the 1937 Rules and further, as a policy decision, are unreasonable,
capricious and arbitrary?
(c) Whether the licences granted in favour of the petitioners being
statutory, the terms and conditions incorporated therein could not have
been curtailed by the respondents by way of bringing in such circulars
or Regulations and whether the doctrine of legitimate expectation gets
attracted to protect the rights of the petitioners as far as the ground
handling services are concerned?
(d) Whether there is a dichotomy between the circulars and the
Regulations and, if so, which would prevail or can they, in the
obtaining factual matrix, harmoniously co-exist?
(e) Whether the circulars and the Regulations suffer from the vice of
discrimination inasmuch as the petitioners, the airline operators, the
private respondents and the airport operators, have been put in
different categories without any intelligible differentia or any object to
achieve and hence, play foul of Article 14, or invite the frown of
Article 19(1)(g) of the Constitution infringing the rights of the
petitioners to carry on the business, or are the restriction imposed
reasonable?
(f) Whether the 2007 Regulations are in conflict with Rule 134 read with
Schedule 11 of the 1937 Rules and, therefore, do not withstand
scrutiny?
51. First we shall deal with the aspect of whether the writ petition is hit by
the doctrine of delay and laches. It is submitted by Mr.Nayar, learned senior
counsel, that though the circular was issued in the year 2007, yet the
petitioners, instead of challenging the same, sought the intervention of the
Union of India to keep it in abeyance and also for giving effect to the same
and, therefore, the assail to the said circular in 2011 should not be
entertained. In our considered opinion, after the circular came into force, a
Regulation has been framed and that apart, when we have heard the parties
at length, we are not inclined to throw the writ petition over board on the
ground of delay and laches. Accordingly, the aforesaid submission, being
sans substance, stands repelled.
52. The next aspect that arises for consideration is whether the circulars
could have been issued by the DGCA in exercise of power under Section 5A
of the 1934 Act and also in transgression of Rule 92 of the 1937 Rules. That
apart, it is to be tested whether the circulars, as policy decisions, are to be
regarded as arbitrary and unreasonable. Section 5A was brought in the
statute book and was substituted by Act 44 of 2007. The said provision,
being differently interpreted by both the sides, is required to be reproduced
in toto:
"5A. Power to issue directions. - (1) The Director- General of Civil Aviation or any other officer specially empowered in this behalf by the Central Government may, from time to time, by order, issue directions, consistent with the provisions of this Act and the rules made thereunder, with respect to any of the matters specified in [clauses (aa), (b), (c), (e), (f), (g), (ga), (gb), (gc)], (h), (i), (m) and (qq) of sub-section (2) of section 5, to any person or persons using any aerodrome or engaged in the aircraft operations, air traffic control, maintenance and operation of aerodrome, communication, navigation, surveillance and air traffic management facilities and safeguarding civil aviation against acts of unlawful interference], in any case where the Director-General of Civil Aviation or such other officer is satisfied that in the interests of the security of India or for securing the safety of aircraft operations it is necessary so to do. (2) Every direction issued under sub-section (1) shall be complied with by the person or persons to whom such direction is issued]."
53. Sub-section 2 of Section 5 especially clauses (aa), (b), (c), (e), (f), (g),
(ga), (gb), (gc)], (h), (i), (m) and (qq) which have been referred to in Section
5A being relevant are reproduced below:
"(aa) the regulation of air transport services, and the prohibition of the use of aircraft in such services except under the authority of and in accordance with a licence authorizing the establishment of the service;
(b) the licensing, inspection and regulation of aerodromes, the conditions under which aerodromes may be maintained and the prohibition or regulation of the use of unlicensed aerodromes;
(c) the inspection and control of the manufacture, repair and maintenance of aircraft and of places where aircraft are being manufactured, repaired or kept;
X X X X
(e) the conditions under which aircraft may be flown, or may carry passengers, mails or goods, or may be used for industrial purposes and the certificates, licences or documents to be carried by aircraft;
(f) the inspection of aircraft for the purpose of enforcing the provisions of this Act and the rules thereunder, and the facilities to be provided for such inspection;
(g) the licensing of persons employed in the operation, manufacture, repair or maintenance of aircraft; (ga) the licensing of persons engaged in air traffic control (gb) the certification, inspection and regulation of communication, navigation and surveillance or air traffic management facilities;
(gc) the measures to safeguard civil aviation against acts of unlawful interference;
(h) the air-routes by which and, the conditions under which aircraft may enter or leave [India], or may fly over [India], and the places at which aircraft shall land;
(i) the prohibition of flight by aircraft over any specified area, either absolutely or at specified times, or subject to specified conditions and excpetions;
X X X X
(m) the measures to be taken and the equipment to be carried for the purpose of ensuring the safety of life;
X X X X (qq) the prohibition of slaughtering and flaying of animals and of depositing rubbish, filth and other polluted and obnoxious matter within a radius of ten kilometers from the aerodrome reference point;"
54. It is submitted by the learned senior counsel for the petitioners that
Section 5A of the 1934 Act has to be given a restricted interpretation and, in
fact, the circulars had to be in accord with the sub-sections mentioned
therein and further, the security aspect has to have nexus only with the
postulates mandated in the aforesaid provisions and cannot travel beyond the
said periphery. It is urged that mere compliance of the provisions alone
would not suffice the security facet. In essentiality, it is propounded that
both the aspects have to be read cumulatively and not in isolation.
55. The stipulations engrafted in Section 5A are to be contextually
understood. The text and context have to go hand in hand. In this regard,
we may refer with profit to certain decisions in the field. In Poppatlal Shah
v. State of Madras, AIR 1953 SC 274, the Apex Court, while adverting to
the concept of construction of a provision, has opined that it is a settled rule
of construction that to ascertain the legislative intent, all the constituent parts
of a statute are to be taken together and each word, phrase or sentence is to
be considered in the light of the general purpose and object of the Act itself.
56. In State of W.B. v. Union of India, AIR 1963 SC 1241, it has been
ruled that it is the duty of the court to ascertain the intention of the
legislature by directing its attention not merely to the clauses to be construed
but to the entire statute; the court must compare the clause with the other
parts of the law, and the setting in which the clause to be interpreted occurs.
57. In RBI v. Peerless General Finance and Investment Co. Ltd., (1987)
1 SCC 424, it has been opined that the interpretation is best which makes the
textual interpretation match the contextual. Chinnappa Reddy, J., in his
inimitable style, noted the signification of such an interpretation:
"33. Interpretation must depend on the text and the context. They are the bases of interpretation. One may well say if the text is the texture, context is what gives the colour. Neither can be ignored. Both are important. That interpretation is best which makes the textual interpretation match the contextual. A statute is best interpreted when we know why it was enacted. With this knowledge, the statute must be read, first as a whole and then section by section, clause by clause, phrase by phrase and word by word. If a statute is looked at, in the context of its enactment, with the glasses of the statute- maker, provided by such context, its scheme, the sections, clauses, phrases and words may take colour and appear different than when the statute is looked at without the glasses provided by the context. With these
glasses we must look at the Act as a whole and discover what each section, each clause, each phrase and each word is meant and designed to say as to fit into the scheme of the entire Act. No part of a statute and no word of a statute can be construed in isolation. Statutes have to be construed so that every word has a place and everything is in its place."
58. In Union of India v. Alok Kumar, (2010) 5 SCC 349, while dealing
with the concept of contextual interpretation, their Lordships have opined
thus:
"The rule of contextual interpretation requires that the court should examine every word of the statute in its context, while keeping in mind the Preamble of the statute, other provisions thereof, pari materia statutes, if any, and the mischief intended to be remedied. Context often provides a key to the meaning of the word and the sense it carries."
59. Keeping in view the aforesaid pronouncements in the field, we are
required to see whether the authority concerned is empowered to issue
directions for the purpose of giving effect to the provisions of Section 5(2)
only when security aspect is inherently involved. For the aforesaid
interpretation, the learned senior counsel for the petitioners would lay
emphasis on the words "in any case" to convey that the said words really
have the character of condition precedent.
60. In the case of Lalu Prasad Yadav (supra), the term "in any case"
came for interpretation and in that background, their Lordships construed the
said words to be of widest amplitude. The question that arose in the said
case was with regard to the interpretation of Section 378 of the Code of
Criminal Procedure wherein sub-section (1) of Section 378 Cr.P.C. has been
used but there is a fetter in the said sub-section itself. In that context, their
Lordships observed as follows:
"45. .....The phrase "in any case" in sub-section (1) of Section 378, without hesitation, means "in all cases", but the opening words in the said Section put fetters on the State Government in directing appeal to be filed in two types of cases mentioned in sub-section (2)."
61. While dealing with the issue whether the State of Bihar had the
competence to file an appeal from the judgment passed by Special Judge,
CBI, their Lordships, while interpreting Section 378(1) of the Cr.P.C., held
as follows:
"54. In our opinion, the legislature has maintained a mutually exclusive division in the matter of appeal from an order of acquittal inasmuch as the competent authority to appeal from an order of acquittal in two types of cases referred to in sub-section (2) is the Central Government and the authority of the State Government in relation to such cases has been excluded. As a necessary corollary, it has to be held, and we hold, that the State Government (of Bihar) is not competent to direct its Public Prosecutor to present appeal from the judgment dated December 18, 2006 passed by the Special Judge, CBI (AHD), Patna."
62. The said decision has been commended to us to highlight that „in any
case‟ does not always mean in all cases. In the obtaining context, as we read
the provision, the language employed in Section 5A is really of wide
amplitude. It deals with operation of aerodrome, surveillance, safeguarding
civil aviation. What is argued on behalf of the petitioners is that in the
interest of the security of India or for securing the safety of aircraft
operations, Section 5A has to have insegregable nexus with one of the
provisions contained in Section 5(2) of clauses (aa), (b), (c), (e), (f), (g),
(ga), (gb), (gc)], (h), (i), (m) and (qq) and further the directions can be issued
in respect of the same only if the security measure is involved. On a reading
of the provision on the bedrock of contextual interpretation, the said
submission does not deserve acceptation. We are inclined to think that the
words „in any case‟ are to be construed to cover all categories of cases where
the interest of security of India or securing the safety of aircraft operation is
involved. The same cannot be restricted or constricted to the provisions of
Section 5(2) which find mention therein. In this regard, we may also
fruitfully refer to Section 4A of the Act which reads as under:
"4A. Safety oversight functions. - The Director- General of Civil Aviation or any other officer specially empowered in this behalf by the Central Government shall perform the safety oversight functions in respect of matters specified in this Act or the rules made thereunder."
63. We have referred to the said provision as the same is of immense
importance regard being had to the security facet. In this context and
backdrop, if Section 5A is understood only in the light of sub-section (2), it
would not only be unpurposive but also fundamentally defeat the essential
purpose. That is not the legislative intent. Quite apart from the above, the
clauses which find mention in the provision should also not be narrowly
constructed. Mr.Sudhir Chandra, learned counsel for the respondent Nos.4
and 6 has placed heavy reliance on clauses (b), (ga) and (gc) mainly on the
words „regulations of aerodromes‟, „traffic control‟ and „safeguard of civil
aviation‟. The said terms, as we perceive, have to be given wider
connotation, for constricted understanding and application would tantamount
to fragmented interpretation. Thus, the inevitable conclusion is that where
the interest of security of India or safety of aircraft operation is concerned,
the competent authority under Section 5A can issue directions and the
impugned circulars meet the tests enshrined in Section 5A. That apart, the
process of interpretation should adhere to the basic principle that it is the
duty of the court to see the legislative intent and its purposeful
implementation. The two principles - the test of intendment and the test of
purpose cannot be marginalized. That apart, on a studied appreciation the
circular deals with security which has nexus with broader context of the
things that find mention in 2(b), 2(ga), 2(gc) and (m) of Section 5(2). Ergo,
the submission that the same travels beyond the restrictions inherent in the
provision stands repelled.
64. The next limb of the said submission is that the circulars run counter
to Rule 92 of the 1937 Rules. In this regard, we think it appropriate to have
a survey of the relevant Rules. Rule 3 of the 1937 Rules deals with
definitions and interpretation. Sub-rule (2) of Rule 3 deals with aerodrome.
Sub-rule (3) of Rule 3 which has been brought into the Act on 22.9.2009
defines aerodrome operator. Sub-rules (2) and (3) of Rule 3 are as follows:
"(2) "Aerodrome" means any definite or limited ground or water area intended to be used, either wholly or in part, for the landing or departure of aircraft, and includes all buildings, sheds, vessels, piers and other structures thereon or appertaining thereto;
(3) "Aerodrome operator" means a person, organization or enterprise responsible for operation and management of an aerodrome."
65. Part XI of the 1937 Rules deals with aerodromes. The said rules have
been incorporated in the Rules on 2.11.2004. Rule 78 deals with licensing
of aerodromes. Rule 79 provides for the qualifications of licensee. Rule 80
deals with the procedure for grant of licence. Rule 90 provides for entry into
public aerodromes. Rule 92 deals with ground handling services. The said
Rule, being relevant for the present purpose, is reproduced in entirety:
"92. Ground Handling Services. - The licensee shall, while providing ground handling service by itself, ensure a competitive environment by allowing the airline operator at the airport to engage, without any restriction, any of the ground handling service provider who is permitted by the Central Government to provide such services:
Provided that such ground handling service provider shall be subject to the security clearance of the Central Government."
66. Relying on the aforesaid Rule 92, it is contended that an airline
operator has an indefeasible right to provide the ground handling service
itself or engage, without any restriction, any ground handling service
provider to prevent unfair competitive environment. It is urged that by
virtue of the circulars coming into force, the right to ground handling service
by the airline operator is taken away and, therefore, the circulars run counter
to Rule 92 despite Rule 92 being in the Rules.
67. The basic test is to determine whether a rule to have effect must have
its source of power which is relatable to the rule making authority.
Similarly, a notification must be in accord with the rules, as it cannot travel
beyond it. In this context, we may refer with profit to the decision in
General Officer Commanding-in-Chief v. Dr. Subhash Chandra Yadav,
AIR 1988 SC 876 wherein it has been held that before a rule can have the
effect of a statutory provision, two conditions must be fulfilled, namely (1) it
must conform to the provisions of the statute under which it is framed; and
(2) it must also come within the scope and purview of the rule making power
of the authority framing the rule. If either of these two conditions is not
fulfilled, the rule so framed would be void.
68. In Additional District Magistrate (Rev.), Delhi Administration v.
Shri Ram, AIR 2000 SC 2143, it has been held that it is a well recognized
principle that conferment of rule making power by an Act does not enable
the rule making authority to make a rule which travels beyond the scope of
the enabling Act or which is inconsistent therewith or repugnant thereto.
69. In B.K. Garad v. Nasik Merchants Co-op. Bank Ltd., AIR 1984 SC
192, it has been held that if there is any conflict between a statute and the
subordinate legislation, the statute shall prevail over the subordinate
legislation and if the subordinate legislation is not in conformity with the
statute, the same has to be ignored.
70. In Ashok Lanka v. Rishi Dixit, (2005) 5 SCC 598, it has been laid
down that although the State may delegate its power to an administrative
authority, yet such a delegation cannot be made in relation to the matters
contained in the rule-making power of the State. The matters which are
outside the purview of the Rules only could be the subject-matter of
delegation in favour of the authority. Their Lordships have further opined
that a subordinate legislation must be framed strictly in consonance with the
legislative intent.
71. In Dilip Kumar Ghosh v.Chairman, AIR 2005 SC 3485, their
Lordships have expressed the view that it is well settled principle of law that
circular cannot override the rules occupying the field and if there is a clash
between the Rule and the circular, the circular has to be treated as non est.
72. In Punjab Water Supply and Sewerage Board v. Ranjodh Singh,
AIR 2007 SC 1082, their Lordships have observed that a Scheme under
Article 162 of the Constitution of India would not prevail over the statutory
rule. Their Lordships have further clearly held that any departmental letter
or executive instruction cannot prevail over the statutory rule.
73. The language employed in Rule 92, if appositely appreciated, refers to
licensee which means the airport operators who can do the ground handling
themselves. It further postulates that the airport operator has to ensure a
competitive environment and the same can only be done by the airport
operator and not by the airline operator. The said interpretation also gathers
support if its date of introduction, i.e., 5.11.2004 is taken note of, for the
simon pure reason that the rule was amended after the concept of
privatization of the airport was introduced.
74. The submission of the petitioners is that an absolute right is inherent
with the airline operator. The said argument is not acceptable as there is a
distinction between an airport operator and an airline operator. In fact Rule
92 confers no right of self-handling on the airline operators like the
petitioners.
75. The impugned circular, as is manifest, ensures a competitive
environment. The said Rule also stipulates that such ground handling
service provider shall be subject to security clearance of the Central
Government. Hence, the emphasis is on competitive environment and
security clearance. The airport operator itself or by its joint venture partner,
the subsidiary companies of the national carrier, i.e., National Aviation
Company of India Ltd. or their joint ventures specialized in ground handling
services or any other ground handling service providers selected through
competitive bidding on revenue sharing basis by the airport operator subject
to security clearance has been made eligible to undertake ground handling
services at all metropolitan airports, namely, the airports at Delhi, Mumbai,
Chennai, Kolkata, Bangalore and Hyderabad. On a scrutiny of the same, the
circulars allow the airline operator to form a joint venture and compete to
perform ground handling service. Thus, we are unable to accept the
submission that the circulars run counter to Rule 92 of the 1937 Rules for
there is a basic fallacy in that submission as the petitioner have conceived to
have an indefeasible right to have been conferred on them for ground
handling service which the language employed in the Rule does not so
convey.
76. The next aspect that requires to be delved into is whether the circulars,
as a policy decision, are arbitrary, unreasonable and nullify the legitimate
expectation of the petitioners and, hence, invite the frown of Article 14 of
the Constitution. In this context, we think it apt to refer to certain authorities
as to under what circumstances and on what grounds a policy decision can
be assailed in a court of law and the role of a court in that regard.
77. In P.T.R. Exports (Madras) Pvt. Ltd. v. Union of India, (1996) 5
SCC 268, it has been held that when the executive is satisfied that change in
the policy is necessary in the public interest, it would be entitled to revise the
policy and lay down the new policy. The court would prefer to allow free
play to the Government to evolve the policy regard being had to the public
policy.
78. In Rustom Cavasjee Cooper v. Union of India AIR 1970 SC 564, it
has been held that it is obligatory for the Court to consider the relative merits
of the different political theories or economic policies but the Court will not
sit in appeal over the policy of Parliament in enacting a law.
79. In Premium Granties and another v. State of Tamil Nadu AIR 1994
SC 2233, while dealing with the power of the Court to interfere with the
policy decision, the Apex Court has expressed that it is not the domain of the
Court to embark upon unchartered ocean of public policy in an exercise to
consider as to whether a particular policy is wise or a better public policy
can be evolved. Such exercise must be left to the discretion of the executive
and legislative authorities as the case may be.
80. In M.P. Oil Extraction and another v. State of M.P. and others
(1997) 7 SCC 592, it has been held that in matters of policy decision, the
scope of judicial review is limited and circumscribed. The Apex Court has
further held thus:
"41. After giving our careful consideration to the facts and circumstances of the case and to the submissions made by the learned counsel for the parties, it appears to us that the Industrial Policy of 1979 which was subsequently revised from time to time cannot be held to be arbitrary and based on no reason whatsoever but founded on mere ipsi dixit of the State Government of M.P. The executive authority of the State must be held to be within its competence to frame a policy for the administration of the State. Unless the policy framed is absolutely capricious and, not being informed by any reason whatsoever, can be clearly held to be arbitrary and founded on mere ipsi dixit of the executive functionaries thereby offending Article 14 of the Constitution or such policy offends other constitutional provisions or comes into conflict with any statutory provision, the Court cannot and should not outstep its limit and tinker with the policy decision of the executive functionary of the State. This Court, in no uncertain terms, has sounded a note of caution by indicating that policy decision is in the domain of the executive authority of the State and the Court should not embark on the unchartered ocean of public policy and should not question the efficacy or otherwise of such policy so long the same does not offend any provision of the statute or the Constitution of India."
[Emphasis supplied]
81. In Bajaj Hindustan Ltd (supra) the Apex Court has held thus:
"41. The power to lay policy by executive decisions or by legislation includes power to withdraw the same unless it is by mala fide exercise of power, or the decision or action taken is in abuse of power. The
doctrine of legitimate expectation plays no role when the appropriate authority is empowered to take a decision by an executive policy or under law. The Court leaves the authority to decide its full range of choice within the executive or legislative power. In matter of economic policy, it is settled law that the court gives a large leeway to the ex3ecutive and the legislature. Granting licences for import or export is an executive or legislative policy. The Government would take diverse factors for formulating the policy in the overall larger interest of the economy of the country. When the Government is satisfied that change in the policy was necessary in the public interest it would be entitled to revise the policy and lay down a new policy."
[Emphasis added]
82. In Radheyshyam Meher (supra), the issue that arose before the Apex
Court was whether the High Court was justified in interfering with a policy
decision of the Government. After referring to the facts, in paragraph 3 of
the decision, the Court took note of the fact that the whole purpose of the
policy and the advertisement to hold a medical store inside the hospital
premises was to make medicines available to the patients day and night and
even at odd hours. In that context, their Lordships ruled thus:
6. In the aforesaid background the question arises whether, in the absence of any rule or regulation to the contrary, can the power of the State be abridged on the basis of an individual interest of certain trader, even to the extent of restricting the State's capacity to advance larger public goods. It can hardly be disputed that the consideration of availability of the medicines to the patients should be the uppermost consideration as compared to the right of a person to derive income and make profits for his sustenance by running a medical
store for the reason that the medical stores are primarily meant for the patients and not the patients for the medical stores or those who run the same. The submission of the respondents that if a medical store is opened within the campus of the hospital, the same will jeopardise their interest adversely affecting their business and that they will not be able to sustain themselves could not be a valid ground to disallow the appellants to open a shop within the hospital campus. Undoubtedly, the opening of a medical store within the hospital campus will provide a great facility to the patients who may not be having any attendant of their own in the hospital for their assistance at odd hours in the event of an emergency to go out to purchase the medicines. There may be patients having an attendant who may not find it convenient or safe to go out of the campus to purchase the medicines in the night hours. In these facts and circumstances the paramount consideration should be the convenience of the patients and protection of their interest and not the hardship that may be caused to the medical store keepers who may be having their shops outside the hospital campus. Thus the intention of the appellants to open a medical store within the hospital campus is to salvage the difficulties of the patients admitted in the hospital and this object of the appellants has direct nexus with the public interest particularly that of the patients and, therefore, the High Court should not have interfered with the decision of the State Government to settle the holding of a medical store in the Hospital premises."
[Emphasis supplied]
83. In Hindustan Zinc Ltd. (supra), the question that emanated was with
regard to the justifiability of the hike in the electricity tariff. The Apex
Court, after referring to Wade‟s Administrative Law (6th edn., p.424 and
p.426) and various decisions in the field with regard to the concept of
arbitrariness and discriminatory impact, concurred with the view taken in
Kerala State Electricity Board v. S.N. Govinda Prabhu & Ors., AIR 1986
SC 1999 which followed the decision in Shri Sitaram Sugar Co. Ltd. v.
Union of India & Ors., (1990) 3 SCC 223 and held thus:
"The surplus generated by the Board as a result of revision of tariffs during the relevant period cannot be called extravagant by any standard to render it arbitrary permitting the striking down of the revision of tariffs on the ground of arbitrariness. We have already indicated that it is not also discriminatory as was the view taken in Govinda Prabhu, (1990) 3 SCC 223. It has been pointed out on behalf of the Board that the Board's action is based on the opinion of Rajadhyaksha Committee's Report submitted in 1980 and the formula of fuel cost adjustment is on a scientific basis linked to the increase in the fuel cost. This is a possible view to take and, therefore, the revision of tariffs by the Board does not fall within the available scope of judicial review."
[Underlining is ours]
84. In Ugar Sugar Works Ltd. v. Delhi Administration and others,
(2001) 3 SCC 635, their Lordships opined that the Courts, in exercise of
their power of judicial review, the court ordinarily does not interfere with the
policy decisions of the executive unless the policy can be faulted on grounds
of mala fide, unreasonableness, arbitrariness or unfairness, etc.
85. In State of U.P. and another v. Johri Mal, (2004) 4 SCC 714, while
dealing with the limited scope of judicial review, the Apex Court has laid
down the following guidelines -
"The limited scope of judicial review, succinctly put, is:
(i) Courts, while exercising the power of judicial review, do not sit in appeal over the decisions of administrative bodies.
(ii) A petition for a judicial review would lie only on certain well-defined grounds.
(iii) An order passed by an administrative authority exercising discretion vested in it, cannot be interfered in judicial review unless it is shown that exercise of discretion itself is perverse or illegal.
(iv) A mere wrong decision without anything more is not enough to attract the power of judicial review; the supervisory jurisdiction conferred on a Court is limited to seeing that the Tribunal functions within the limits of its authority and that its decisions do not occasion miscarriage of justice.
(v) The Courts cannot be called upon to undertake the government duties and functions. The court shall not ordinarily interfere with a policy decision of the State. Social and economic belief of a Judge should not be invoked as a substitute for the judgment of the legislative bodies."
86. In State of NCT of Delhi and another v. Sanjeev alias Bittoo, (2005)
5 SCC 181, it has been held that the power of judicial review can be
exercised in respect of administrative action if the authority acts in total
disregard of norms and exercises power which is in excess or abusive of
discretionary power. If irrelevant considerations are taken into account, the
same would become amenable to judicial review.
87. In Binny Ltd. and another v. V. Sadasivan and others, (2005) 6 SCC
657, it has been held that a writ of mandamus or the remedy under Article
226 is pre-eminently a public law remedy and it is available against a body
or person performing a public law function and is not generally available as
a remedy against private wrongs. It is used for enforcement of various rights
of the public or to compel public/statutory authorities to discharge their
duties and to act within their bounds. It may be used to do justice when
there is wrongful exercise of power or a refusal to perform duties
88. In State of Punjab and ors. v. Ram Lubhaya Bagga and others
(1998) 4 SCC 117, the Apex Court has expressed the view that the validity
of governmental policy is concerned in our view it is not normally within the
domain of any court, to weigh the pros and cons of the policy or to scrutinize
it and test the degree of its beneficial or equitable disposition for the purpose
of varying, modifying or annulling it, based on howsoever sound and good
reasoning, except where it is arbitrary or violative of any constitutional,
statutory or any other provision of law.
89. Their Lordships have further opined that it would be dangerous if
court is asked to test the utility, beneficial effect of the policy or its appraisal
based on facts set out on affidavits.
90. From the aforesaid pronouncement of law, it is clear as day that it is
not within the domain of the Courts nor within the scope of judicial review
to embark upon an inquiry as to whether a particular public policy is wise
and acceptable or whether a better public policy could evolve. A policy is
not to be struck down merely because a different policy could have been
fairer, wiser or more logically acceptable. The Courts can only interfere if
the policy framed is absolutely capricious, not informed by reasons
whatsoever, totally arbitrary and is found ipse dixit offending the basic
requirement of Article 14 of the Constitution of India.
91. As the present policy lays emphasis on security to appreciate the steps
taken for security, we think it apt to reproduce the order No.03/2009 dated
21.8.2009 issued by the Bureau of Civil Aviation Security in exercise of
powers conferred by Section 5A of the Aircraft Act, 1934 read with para 4
of the DGCA Circular No.9/1/2002-IR dated 28.9.2007 and Regulations 6
and 7 of the 2007 Regulations. By virtue of the said order, the
Commissioner of Security (BCAS), for the purpose of securing the safety of
aircraft operations has directed certain activities pertaining to aircraft
operations to be treated as Aircraft Operators Aviation Security Functions.
They are:
"i) Access control to the aircraft.
ii) Aircraft security search / security check during
normal as well as bomb threat situation.
iii) Screening of registered / unaccompanied baggage, cargo, mail and company stores etc.
iv) Surveillance of screened baggage till acceptance at check in counters.
v) Security control of the checked baggage from the point it is taken into the charge of aircraft operator till loading into aircraft.
vi) Passengers baggage reconciliation / identification.
vii) Security of baggage tag, boarding cards and flight documents.
viii) Security of mishandled / unaccompanied / transit / transfer baggage.
ix) Secondary checks at ladder point of aircraft.
x) Security of catering items from pre-setting stage till loading into aircraft.
xi) Security control of express cargo, courier bags, cargo, company stores, parcels, mail bags and escorting from city side up to aircraft.
xii) Receiving carriage and retrieval of security removed articles.
xiii) Any other security functions notified by the Commissioner from time to time."
92. Thereafter, the order provides as follows:
"2. Despite the fact that the above activities are carried out on ground at the airports, keeping in view the AVSEC requirements under the current surcharged security scenario, these AVSEC functions cannot be mixed up with other ground handling activities, and these AVSEC functions shall not be allowed by an aircraft operator / airport operator to be undertaken by a Ground Handling Agency.
3. The above mentioned security functions shall be carried out by the concerned airlines security personnel who possess all competencies required to perform their duties and are appropriately trained and certified according to the requirements of the approved Security Programme of respective Aircraft Operator and the National Civil Aviation Security Programme of India.
4. Foreign airlines may enter into agreement with Indian Air carriers having international operation from that airport only after specific approval from the BCAS in each case.
5. As approved by Ministry of Civil Aviation (GOI) vide letter no.AV-24013/004/2007-AAI dated 20th March, 2008, the in-line screening of hold baggage to be transported by an aircraft operator from the airports in India, shall be carried out by trained and BCAS certified screeners of respective airport operator or NACIL or their JV at airports having in-line baggage inspection System.
6. Screening and security control of Cargo consignments may also be undertaken by trained and BCAS certified screeners of Regulated Agents approved by the BCAS in accordance with the instructions issued by the BCAS from time to time.
7. The responsibility for all security related functions shall be with the airlines concerned. For this purpose, a security coordinator shall be designated by the respective airlines at each airport from where they shall have operations.
8. This order supersedes all instruction (except BCAS Cir No.4/2007) on the subject and shall come into force with immediate effect. Violation of this order will attract legal action under Section 11A of the Aircraft Act, 1934."
[Underlining is ours]
93. The contention of the learned counsel for the petitioners is that the
security facet has been introduced as a subterfuge to curtail the commercial
interests of the petitioners and gradually destroy their existence. Per contra,
the submission of the learned Solicitor General is that strong steps have been
taken to regulate, protect and oversee the security measures regard being had
to the global phenomena and the security lapses that have taken place at the
airports. The factum of security cannot be gone into by court of law and
more so when specific aspects have been dwelled upon and delved into by
the Bureau of Civil Aviation Security. The security of a country is
paramount. It is in the interest of the nation. There is no question of any
kind of competition between the commercial interest and the security
spectrum. The plea that in the name of security the commercial interest of
the petitioners is infringed or abridged does not merit consideration and in
any case this Court cannot sit in appeal over the same. The individual
interests of the petitioners must yield to the larger public interest. Judged by
these parameters and the authorities which we have referred to hereinabove
that lay down the test under Article 14 and the role of Court while dealing
with policy decisions of the State, we do not remotely perceive the same to
be arbitrary or unreasonable. It cannot be said that it is not based on well
defined grounds. The very purpose is perceptible and does not suffer from
the vice of unreasonableness. Therefore, we hold that the circular, as a
policy decision, is not arbitrary and unreasonable to invite the frown of the
said limb of Article 14 of the Constitution.
94. The next aspect which we shall advert to whether the circular as a
policy decision destroys the legitimate expectation of the petitioners. The
submission of the learned counsel for the petitioners is that when they came
into the business and were granted licence as airline operators, it was a
mandatory requirement to have the self-ground handling service and, hence,
now they cannot be deprived of the said benefit. In this context, we may
note with profit what has been said in Union of India v. Hindustan
Development Corporation, (1993) 3 SCC 499:
"...The legitimacy of an expectation can be inferred only if it is founded on the sanction of law or custom or an established procedure followed in regular and natural sequence. Again it is distinguishable from a genuine expectation. Such expectation should be justifiably legitimate and protectable. Every such legitimate expectation does not by itself fructify into a right and therefore it does not amount to a right in the conventional sense."
In the said decision, it has been further laid down as follows:
"...even if substantive protection of such expectation may be denied or restricted. A case of legitimate expectation would arise when a body by representation or by past practice aroused expectation which it would be within its powers to fulfil. The protection is limited to that extent and a judicial review can be within those limits. But as discussed above a person who bases his claim on the doctrine of legitimate expectation, in the first instance, must satisfy that there is a foundation and thus has locus standi to make such a claim. In considering the same several factors which give rise to such legitimate expectation must be present. The decision taken by the authority must be found to be arbitrary, unreasonable and not taken in public interest. If it is a question of policy, even by way of change of old policy, the courts cannot interfere with a decision..."
95. Learned counsel appearing for the petitioners have also submitted that
when a change of policy takes place, it cannot totally brush aside the
legitimate expectations of the persons who were the beneficiaries of the
earlier policy. In this regard, we may fruitfully refer to Bannari Amman
Sugars Ltd. v. Commercial Tax Officer & Ors., (2005) 1 SCC 625, while
dealing with the concept of legitimate expectation and a change in policy,
their Lordships referred to the decision in Union of India v. Hindustan
Development Corporation, AIR 1994 SC 988 and eventually expressed the
view thus:
"While the discretion to change the policy in exercise of the executive power, when not trammelled by any statute or rule is wide enough, what is imperative and implicit in terms of Article 14 is that a change in policy must be made fairly and should not give impression that it was so done arbitrarily or by any ulterior criteria. The wide sweep of Article 14 and the requirement of every State action qualifying for its validity on this touchstone irrespective of the field of activity of the State is an accepted tenet. The basic requirement of Article 14 is fairness in action by the State, and non-arbitrariness in essence and substance is the heart beat of fair play. Actions are amenable, in the panorama of judicial review only to the extent that the State must act validly for discernible reasons, not whimsically for any ulterior purpose. The meaning and true import and concept of arbitrariness is more easily visualized than precisely defined. A question whether the impugned action is arbitrary or not is to be ultimately answered on the facts and circumstances of a given case. A basic and obvious test to apply in such cases is to see whether there is any discernible principle emerging from the impugned action and if so, does it really satisfy the test of reasonableness."
[Emphasis added]
96. In Punjab Communications Ltd. v. Union of India, (1999) 4 SCC
727 it has been ruled that the more important aspect is whether the decision-
maker can sustain the change in policy by resort of Wednesbury principles of
rationality or whether the court can go into the question whether the
decision-maker has properly balanced the legitimate expectation as against
the need for a change and whether the public interest overrides the
substantive legitimate expectation of individuals will be for the decision-
maker who has made the change in the policy. The choice of the policy is
for the decision-maker and not for the court.
97. In Ram Pravesh Singh v. State of Bihar, (2006) 8 SCC 381, it has
been opined that a legitimate expectation, even when made out, does not
always entitle the expectant to a relief. Public interest, change in policy,
conduct of the expectant or any other valid or bona fide reason given by the
decision-maker, may be sufficient to negative the "legitimate expectation.
98. From the aforesaid exposition of law, there can be no trace of doubt
that though the doctrine of legitimate expectation has its relevance in
administrative law, yet the same is subject to change of rule or a policy
decision and the policy decision is required to be tested on Wednesbury
principle. The present change of policy is neither unreasonable nor malafide
to warrant interference by this Court in exercise of power of judicial reviw.
99. The next issue pertains to whether the circulars invite frown of Article
14 of the Constitution since there is no reasonable classification based on
any intelligible differentia and there is no rational nexus between the objects
sought to be achieved. To substantiate the said submission, it has been
urged with immense vehemence by the learned counsel for the petitioners
that the airport authorities have been put in different categories and have
been deprived of self-ground handling service whereas others have been
extended the benefit. Elaborating the same, it is urged that the circulars
permit the joint venture company or the joint venture companies of National
Aviation Company Ltd. and any other ground handling service provider
selected through competitive bidding on revenue sharing basis but the
petitioners have been deprived. On a perusal of the 2007 circular
implementation of which has been deferred from time to time by various
circulars defines ground handling to permit third party handling to the
subsidiaries or their joint ventures of the Airports Authority of India or joint
venture companies. Learned Solicitor General submitted that there is no
embargo on the part of the petitioners to enter into a joint venture and carry
out the ground handling services. It is his further proponement that ground
handling service does not mean self-ground handling service by the airline
operator. That apart, it is contended by learned Solicitor General that the
petitioners are airline operators who were carrying on ground handling
service stand on a different class altogether then the Airports Authority of
India or it joint venture companies or any third party which are subsidiaries
on the basis of revenue sharing with the Authority subject to satisfactory
observance of purpose of standards as may be mutually acceptable to the
authorities and their companies. In essence, the contention is that to sustain
the security there has been a restriction and the ground handling services has
been given not to any airline operator but to the Airports Authority of India
or its joint venture company or the subsidiary companies of National carrier
that is the National Aviation Company Ltd. or its joint ventures specialized
in ground handling service. In this context, we may usefully refer to the
decision in Madhya Pradesh Ration Vikreta Sangh Society (supra), the
question that arose before the Apex Court was whether the Madhya Pradesh
Foodstuffs (Civil Supplies Public Distribution) Scheme, 1981 formulated by
the State Government under sub-clause (d) of Clause (2) of the Madhya
Pradesh Foodstuffs (Distribution) Control Order, 1960 introducing a new
scheme for running of individual fair price shops by agents to be appointed
under a Government scheme giving preference to cooperative societies in
replacement of the earlier scheme of running such fair price shops through
retail dealers appointed under clause 3 of the Order of 1960 was violative of
Articles 14 and 19(1)(g) of the Constitution of India. In that context, their
Lordships referred to the decision in R.D. Shetty v. International Airport
Authority of India & Ors., AIR 1979 SC 1628 which has laid down the
principle that if a governmental action disclosed arbitrariness, it would be
liable to be invalidated as offending Article 14 of the Constitution, but
taking into consideration the wider concept, their Lordships held as follows:
"The wider concept of equality before the law and the equal protection of laws is that there shall be equality among equals. Even among equals there can be unequal treatment based on an intelligible differentia having a rational relation to the objects sought to be achieved. Consumers' cooperative societies form a distinct class by themselves. Benefits and concessions granted to them ultimately benefit persons of small means and promote social justice in accordance with the directive principles. There is an intelligible differentia between the retail dealers who are nothing but traders and consumers' cooperative societies. The position would have been different if there was a monopoly created in favour of the later. The scheme only envisages a rule of preference. The formulation of the scheme does not exclude the retail traders from making an application for appointment as agents."
100. In this regard, it would not be out of place to refer to the concept of
classification as laid down in the locus classicus, i.e., Ram Krishna Dalmia
and Ors. v. Shri Justice S.R. Tendolkar and Ors., AIR 1958 SC 538, in the
said decision the Apex Court laid down many a principle pertaining to class
legislation and also the presumption of constitutionality. Looking at the role
of a court while dealing with the presumption of constitutionality, the two
principles which are relevant for the present purpose are reproduced below:
"(e) that in order to sustain the presumption of constitutionality the Court may take into consideration matters of common knowledge, matters of common report, the history of times and may assume every state of facts which can be conceived existing at the time of legislation; and
(f) that while good faith and knowledge of the existing conditions on the part of a Legislature are to be resumed, if there is nothing on the face of the law or the
surrounding circumstances brought to the notice of the Court on which the classification may reasonably be regarded as based, the presumption of constitutionality cannot be carried to the extent of always holding that there must be some undisclosed and unknown reasons for subjecting certain individuals or corporations to hostile or discriminating legislation."
101. Judged on this score, we are inclined to think that while making the
distinction, emphasis has been laid on a joint venture with Airports
Authority of India or its subsidiary company with security concept added to
it. In our considered opinion that is the condition precedent. It is uniformly
applicable to all concerned. The petitioners are not debarred from
constituting a joint venture company or carrying on the self-ground handling
services by the mode provided. Thus, that satisfies the concept of
intelligible differentia and it is well nigh impossible to accept the contention
that there is a classification which does not reflect any intelligible differentia
and destroys the equality clause enshrined under Article 14 of the
Constitution of India.
102. The next limb of the said issue pertains to whether the 2007 circular
violates Article 19(1)(g) of the Constitution as the said creates a bar to carry
on the business. To bolster the said submission, learned counsel for the
petitioners would submit that the ground handling service is an insegregable
facet of the airline operation and the Union of India cannot take away many
spheres of ground handling service and leave a few to the petitioners which
are trouble facing areas. Mr. Rohtagi and Mr. Kaul, learned senior counsel
appearing for the petitioners would contend that a piquant situation has been
ushered in since the interface at the airports would be carried on by the
airline operators as a consequence of which the operations would face the
wrath of the passengers whereas the other wings which would handle ground
handling services would not face the same. This, according to them, creates
a total dent in carrying out the business and, hence, it offends Article
19(1)(g) of the Constitution. Per contra, Mr.Gopal Subramanium, learned
Solicitor General appearing on behalf of the Union of India submitted that
the Article 19(1)(g) is not absolute and subject to Article 19(1)(6) of the
Constitution the State can make any law imposing reasonable restrictions in
the interests of general public.
103. In Madhya Pradesh Ration Vikreta Sangh Society (supra) while
dealing with challenge to the scheme under Article 19(1)(g) the Apex court
has opined thus:
"10. The constitutionality of the impugned scheme is also challenged as abridging Article 19(1)(g) of the Constitution. The short answer to the challenge is that the scheme in no way infringes the petitioners' right to carry on their trade in foodgrains. They are free to carry on business as wholesale or retail dealers in foodgrains by taking out licences under the Madhya Pradesh Foodgrains (Licensing) Order, 1964. There is no fundamental right in any one to be appointed as an agent of a fair price shop under Government Scheme."
104. In Bishambhar Dayal Chandra Mohan v. State of U.P., (1982) 1
SCC 39, the Apex Court has held that:
"32 ...The fundamental right to carry on trade or business guaranteed under Article 19(1)(g) or the freedom of inter-State trade, commerce and intercourse under Article 301 of the Constitution, has its own limitations. The liberty of an individual to do as he pleases is not absolute. It must yield to the common good. Absolute or unrestricted individual rights do not and cannot exist in any modern State. There is no protection of the rights themselves unless there is a measure of control and regulation of the rights of each individual in the interests of all. Whenever such a conflict comes before the Court, it is its duty to harmonise the exercise of the competing rights. The court must balance the individual's rights of freedom of trade under Article 19(1)(g) and the freedom of inter-State trade and commerce under Article 301 as against the national interest. Such a limitation is inherent in the exercise of those rights.
33. Under Article 19(1)(g) of the Constitution, a citizen has the right to carry on any occupation, trade or business and the only restriction on this unfettered right is the authority of the State to make a law imposing reasonable restrictions under Clause (6). The principles underlying in clauses (5) and (6) of Article 19 are now well settled and ingrained in our legal system in a number of decisions of this Court, and it is not necessary to burden this judgment with citations. The expression "reasonable restriction" signifies that the limitation imposed on a person in enjoyment of the right should not be arbitrary or of an excessive nature, beyond what is required in the interests of the public. The test of reasonableness, wherever prescribed, should be applied to each individual statute impugned, and no abstract standard, or general pattern of reasonableness can be laid down as applicable in all cases. The restriction which arbitrarily or excessively invades the right cannot be said to contain the quality of reasonableness and unless it strikes a proper balance between the freedom guaranteed
in Article 19(1)(g) and the social control permitted by Clause (6) of Article 19, it must be held to be wanting in that quality."
[Emphasis supplied]
105. In Municipal Corpn., Ahmedabad v. Jan Mohammed, AIR 1986 SC
1205, the Apex Court has held that in considering the validity of the
impugned law imposing prohibition on the carrying on of a business or a
profession, the Court must attempt an evaluation of its direct and immediate
impact upon the fundamental rights of the citizens affected thereby and the
larger public interest sought to be ensured in the light of the object sought to
be achieved.
106. In Deepak Theatre v. State of Punjab, 1992 Supp (1) SCC 684, their
Lordships ruled that the Article 19(1)(g) of the Constitution accords
fundamental rights to carry on any profession, occupation, trade or business,
but would be subject to reasonable restrictions on the exercise of the said
right imposed by a law, in the interest of the general public.
107. In Om Prakash v. State of U.P., (2004) 3 SCC 402, the Apex Court
articulated that the term "reasonable restriction" as used in Article 19(6) is a
highly flexible and relative term which draws its colour from the context.
One of the sources to understand it is natural law and in the sense of ideal,
just, fair, moral or conscionable to the facts and circumstances brought
before the court.
108. In Reliance Energy Ltd. & Anr. v. Maharashtra State Road
Development Corporation Ltd. & Ors., (2007) 8 SCC 1, their Lordships,
after referring to the decision in I.R. Coelho v. State of T.N., (2007) 2 SCC
1, dwelled upon concepts like "opportunity", "level playing field",
"globalization", commitment to the rule of law", "reasonableness" and
"judicial review" and held as follows:
"Article 14 of the Constitution embodies the principle of "non-discrimination". However, it is not a freestanding provision. It has to be read in conjunction with rights conferred by other articles like Article 21 of the Constitution. The said Article 21 refers to "right to life". In includes "opportunity". In our view, as held in the latest judgment of the Constitution Bench of nine Judges in I.R. Coelho v. State of Tamil Nadu, (2007) 2 SCC 1, Article 21/14 is the heart of the chapter on fundamental rights. They cover various aspects of life. "Level playing field" is an important concept while construing Article 19(1)(g) of the Constitution. It is this doctrine which is invoked by REL/HDEC in the present case. When Article 19(1)(g) confers fundamental right to carry on business to a company, it is entitled to invoke the said doctrine of "level playing field". We may clarify that this doctrine is, however, subject to public interest. In the world of globalization, competition is an important factor to be kept in mind. The doctrine of "level playing field" is an important doctrine which is embodied in Article 19(1)(g) of the Constitution. This is because the said doctrine provides space within which equally placed competitors are allowed to bid so as to subserve the larger public interest."
109. Keeping the aforesaid decisions in view, it is requisite to see whether
the circular is hit by the aforesaid constitutional provision. On a careful
scrutiny, it is perceivable that the certain ground handling services have been
taken away from the petitioners on the ground of security measures. We
have already reproduced the security measures in the earlier part of our
decision while relating to why such a policy decision was warranted. There
can be no iota of doubt that the national security is in the interest of general
public and public order. It cannot be said that the petitioners had an
indefeasible right to do the entire ground handling service solely because
they were granted security clearance by the Central Government. One is
required to apply the test of immediate and direct impact, level playing field
which is subject to public interest, the nature of restriction regard being had
to the concept of excessive postulates or stipulation of conditions. In the
case at hand the ground handling service has been bifurcated. The sphere of
operation that has been restricted pertains to the field of security. The
authorities have taken the stand of larger public interest. The level playing
field has to succumb to the same. It is to be kept in mind that the concept of
reasonable restriction strikes a balance between an individual right to carry
on his business or trade or profession and the larger public interests on the
other. The right of the petitioners to carry out the function of airline
operators has not been taken away. What has been taken away is a part of
ground handling service which is in the realm of security. Thus, we are
unable to accept the submission that the restriction that has been imposed
goes beyond the requirement of the interests of the general public and / or
excessive in nature. On the contrary, it satisfies the doctrine of balance
which is a basic facet of Article 19(1)(g) of the Constitution of India.
Therefore, we repel the challenge to the circular on this score.
110. The 2007 circular states that with the restructuring of certain airports
and development of a few Greenfield airports in the private sector, it has
become imperative for the Central Government to lay down the eligibility
criteria for various agencies to undertake ground handling services at non-
AAI airports. In the said circular reference has been made to all
metropolitan airports located at Delhi, Mumbai, Chennai, Kolkata,
Bangalore and Hyderabad. In the Regulations dated 18.10.2007 in
paragraph 3, it has been mentioned that the said Regulations shall apply to
all airports and civil enclaves managed by the AAI. Regulation (2)(b)
defines authority to mean the Airports Authority of India constituted under
sub-section (1) of Section 3 of the 1994 Act. Regulation 3 deals with ground
handling service at airports. It postulates that a carrier may carry out ground
handling services at metropolitan airports that is the airports located at
Delhi, Mumbai, Chennai, Kolkata, Bangalore and Hyderabad. It is urged by
Mr. Rohtagi, learned senior counsel for the petitioners that in Regulation 2 it
is postulated that the Regulation shall apply to all airports managed by the
AAI. It could not have included Chennai and Kolkata airports which are not
managed by the AAI but by the private airport operators. Mr. Gopal
Subramanium, learned Solicitor General would contend if Section 12A of
the 1994 Act is read in conjunction with Rule 133A it would be quite clear
that the words "managed by" is of wide import and include all the six
airports. Dr. Singhvi, learned senior counsel appearing on behalf of
respondent Nos. 5 and 7, per contra, would contend that the circulars and the
Regulations do not compete with each other as they cover different fields
and, therefore, they can harmoniously exist and, hence, there is no necessity
to delve into the issue whether two other airports which are not covered by
the AAI would have any bearing on the lis. At this juncture, we may refer to
the decision in Mr.Dilip Ranadive & Anr. (supra), wherein the High Court
of Bombay has held thus:
27. Being so, the respondents are justified in contending that the grievance of the petitioners that the regulations issued on 18th September, 2007 is devoid of substance. The regulations specifically relates to the airports managed by the Airport Authority of India whereas the circular applies to all the airports other than belonging to the Airport Authority of India, and hence there is no question of one superseding the another and both are to be read harmoniously. In this regard, the stand of the respondent No. 1 which is also clear to the effect that the regulation does not supersede circular and that therefore the EOI cannot be said to be ultra vires. The same is the stand of the respondent No. 2 in their affidavit where it has been stated that the circular dated 28th September, 2007 is independent of the regulations of 2000 and, therefore, there is no question of supersession the circular by the Regulations.
111. We concur with the aforesaid view, for we perceive that in the 2007
Regulations, there is no mention that the 2007 circular has been superseded.
That apart, the Regulation No.3 mentions six airports. Regulation 1(3)
refers to that Regulations shall apply to all airports managed by the AAI. It
can be stated with profit by abundant caution the Regulation includes the
two airports which are not managed by the private airport operators and the
same does not take away the impact of the circular. Thus, they can
harmoniously co-exist. As we are inclined to think that they can
harmoniously co-exist, there is no justification on our part to dwell upon the
issue that has been urged by learned Solicitor General for Union of India that
the words "managed by" need not be narrowly considered and has to be read
with in conjunction with Section 12A of the 1994 Act and the Rule 133A of
the 1937 Rules.
112. The next ground of attack, especially to the validity of 2007
Regulations, is that it is in conflict with Rule 134 read with Schedule XI of
the Rules. Rule 134 reads as follows:
"134. Air Transport Services - (1) No person shall operate any scheduled air transport service from, to, in, or across India except with the permission of the Central Government, granted under and in accordance with and subject to the provisions contained in Schedule XI:
Provided that any person already permitted and operating scheduled air transport service before
commencement of the Aircraft (Second Amendment) Rules, 1994, or any successor to such person under section 3 of the Air Corporation (Transfer of Undertaking and Repeal) Ordinance, 1994 (Ord.4 of 1994), may continue operation of such services subject to the provisions of sub-rule (1A).
(1A) The Central Government may, with a view to achieving better regulation of air transport services and taking into account the need for air transport services of different regions in the country, direct, by general or special order issued from time to time, that every operator operating any scheduled air transport service shall render service in accordance with the conditions specified in such order including any condition relating to their due compliance.
(2) The Central Government may permit any air transport undertaking of which the principal place of business is in any country outside India to operate an air transport service from, to or across India in accordance with the terms of any agreement for the time being in force between the Government of India and the Government of that country, or, where there is no such agreement, of a temporary authorization by the Government of India.
(3) No air transport service, other than a scheduled air transport service or an air transport service, to which the provisions of sub-rule (1) or (2) apply, shall be operated except with the special permission of the Central Government and subject to such terms and conditions as it may think fit to impose in each case."
113. On a bare perusal of the said Rule, it is quite vivid that no one can
operate any scheduled air transport from, to, in, or across India except with
the permission of the Central Government, granted under and in accordance
with and subject to the provisions contained in Schedule XI. It is also
luculent that every operator operating any scheduled air transport service
shall render service in accordance with the conditions specified in the order
passed by the Central Government including any condition relating to their
due compliance. Schedule XI deals with grant of permission to operate
scheduled air transport services. Clause 5 provides that every application for
grant of permit is to be made to the Director General. There is prescription
for the format and the fees. Clause 8 stipulates how the Director General
shall consider the application for permit and any representation made in
respect thereof. Sub-clause (2) of Clause 8 provides the guidelines for the
disposal of the application. It reads as follows:
"(2) For the disposal of the application, the Director- General shall consider, in particular -
(i) whether having regard to the applicant‟s experience and financial resources and his ability to provide satisfactory equipment, organisation and staffing arrangements, and having regard also to any contravention in respect of aircraft operated by him of the provisions of the Aircraft Act, 1934 (22 of 1934), and the rules made thereunder, the applicant is competent and a fit and proper person to operate aircraft on scheduled air transport services;
(ii) the provisions made or proposed to be made against any liability in respect of loss or damage to persons or property which may be incurred in connection with the aircraft operated by the applicant;
(iii) the existing or potential need or demand for the scheduled air transport service applied for;
(iv) in the case of any scheduled air transport service proposed, the adequacy of any other air transport service already authorized under rule 134.
(v) the extent to which any scheduled air transport service proposed would be likely to result in wasteful duplication of or in material diversion of traffic from any air transport service which is being or is about to be provided under a permission issued under rule 134.
(vi) any capital or other expenditure reasonably incurred or any financial commitment or commercial agreement reasonably entered into, in connection with the operation of aircraft on air transport service by any person (including the applicant);
(vii) if the tariffs for the proposed scheduled air transport services are reasonable; and
(viii) any objections or representations made in accordance with the provisions of this schedule or any other law in force."
114. Clause 11 provides that the grant of permit shall not be construed as in
any way absolving any person from the obligation of complying with the
provisions of the Aircraft Act, 1934 or with the Rules made thereunder or
with any other statutory provisions. The Director General of Civil Aviation
vide Annexure P-7 dated 1.3.1994 has issued the guidelines for minimum
requirements for grant of permit to operate schedule passenger air transport
services. The introduction to the same reads as follows:
"1. INTRODUCTION Sub-rule 1 of Rule 134 of the Aircraft Rules, 1937 specifies that no person shall operate any scheduled air transport service from, to, in, or across India except with the permission of the Central Government, granted under and in accordance with and subject to the provisions of Schedule XI of the Aircraft Rules. This Civil Aviation Requirement contains the minimum airworthiness, operational and other general requirements for grant of
permit for Scheduled air transport operations. This CAR is issued under provisions of Rule 133A of the Aircraft Rules, 1937. These requirements are complimentary to the requirements of ICAO Annex 6 Part I, as applicable to scheduled operations."
115. Rule 133A occurs in Part XIIA which deals with Regulatory
Provisions. Rule 133 is the only Rule which occurs in the said part. It deals
with directions by Director-General. Clause 3 of the Civil Aviation
Requirements stipulates the eligibility requirements. Clause 3.2.6 reads as
follows:
"3.2.6 adequate ground handling facilities and staff for preparation of load and trim sheet, flight dispatch and passenger / cargo handling. The staff should have undergone the training and checks as specified by DGCA."
116. It is contended that the same is a condition precedent which has been
provided in the Rule. The Schedule being a part of the Rule, the Regulation
cannot travel beyond the said Rule. It is worth noting that the Regulation
has been issued under Section 42 of the 1994 Act which authorizes the
competent authority to make Regulations. Sub-section (2)(h) of Section 42
reads as follows:
(h) securing the safety to aircraft, vehicles and persons using the airport or civil enclave and preventing danger to the public arising from the use and operation of aircraft in the airport of civil enclave"
117. As is manifest from the aforesaid provisions, Rule 134 does not vest
any right on the airline operator for any ground handling service. The Civil
Aviation requirements have been formulated by the Director General of
Civil Aviation. Clause 3.2.6 shows that an airline operator must have
ground handling facilities and staff for preparation of load and trim sheet,
flight despatch and passenger / cargo handling and further postulates that the
staff should have undergone the training and checks as specified by DGCA.
The same is the minimum requirement for grant of permit. The DGCA who
has been conferred the power under Section 42 has framed the Regulations.
The Civil Aviation Requirements only laid down the condition for fixing the
eligibility criteria. That did not vest any kind of inalienable right with the
petitioners. The Regulations have given more emphasis on security impact.
In any case, merely because an eligibility criteria has been fixed, that does
not mean the same cannot be changed. The eligibility criteria for grant of
permit of ground handling facilities were laid down. It is obligatory on the
part of the airline operator to provide the ground handling facility, if the
authority so directs. When the condition has been altered, that by no stretch
of imagination, would vitiate the Regulations issued under Section 42 on the
foundation that it violates Rule 134 of the Rules. We perceive no
justification in such a stand. Therefore, we repel the aforesaid submission
advanced by the learned counsel for the petitioners.
118. In view of our aforesaid premised reasons, we do not find any
substance in any of the proponements that have been canvassed on behalf of
the petitioners and consequently we perceive no merit in the writ petition
and accordingly the writ petition and all the interim applications stand
dismissed. There shall be no order as to costs.
CHIEF JUSTICE
MANMOHAN, J MARCH 4, 2011 dk
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!