Citation : 2014 Latest Caselaw 5579 Del
Judgement Date : 10 November, 2014
*IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of decision: 10th November, 2014
+ LPA 887/2013, CMs No.18573/2013 (for stay) & 12873/0214 (for
filing additional affidavit)
SH GHANSHYAM & ORS ..... Appellants
Through: Mr. Mahipal Singh, Adv.
Versus
UNION OF INDIA & ORS ..... Respondents
Through: Mr. Joydeep Mazumdar and Mr.
Rohit Dutta, Advs. for Northern
Railways.
AND
+ LPA 49/2014, CMs No.1107/2014 (for stay) & 1109/2014 (for
condonation of 20 days delay in filing the appeal)
O.P. GUPTA ..... Appellant
Through: Mr. Mahipal Singh, Adv.
Versus
UNION OF INDIA & ORS ..... Respondents
Through: Mr. Joydeep Mazumdar and Mr.
Rohit Dutta, Advs. for Northern
Railways.
AND
+ LPA 76/2014, CMs No.1546/2014 (for stay) & 1548/2014 (for
condonation of 33 days delay in filing the appeal)
SHIV KUMAR & ANR ..... Appellants
Through: Mr. Mahipal Singh, Adv.
Versus
UNION OF INDIA & ORS ..... Respondents
Through: Mr. Joydeep Mazumdar and Mr.
Rohit Dutta, Advs. for Northern
Railways.
CORAM:-
HON'BLE THE CHIEF JUSTICE
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
RAJIV SAHAI ENDLAW, J
1. Each of the three intra-court appeals impugns the common judgment
dated 28th October, 2013 of the learned Single Judge of this Court of
dismissal of W.P.(C) Nos.6990/2007, 3322/2008 and 10539/2009 preferred
by the three sets of appellants respectively.
2. Though LPA Nos. 49/2014 and 76/2014 are accompanied with
applications for condonation of 20 and 33 days delay respectively in filing
thereof and no formal order has been made condoning the said delay but
arguments on all the three appeals were heard together, without regard to the
said aspect and judgment reserved. We accordingly now formally allow the
applications in LPA Nos.49/2014 and 76/2014 for condonation of delay.
3. The writ petitions from which these appeals arise were filed pleading
that:-
(i) The appellants are engaged in the business of Catering /
Vending Contractors and have been providing catering /
vending services to the passengers of Northern Railway at
different railway stations of Delhi Division for the last several
decades and their licences were being renewed from time to
time;
(ii) Prior to the year 2000, the respondent Railways were charging
lumpsum licence fee according to the class of the stations at
which the catering / vending contractor had been granted
licence of stalls / trolleys and keeping in mind other relevant
factors viz. the number of vendors, salesmen / workers / bearers
allowed, importance of station from the point of view of
passenger traffic and demand for items sold, location of the stall
at the railway station etc.;
(iii) However in the year 2000, the respondent Railways issued new
guidelines and started charging licence fee on the basis of 12%
of the annual sales turnover and which resulted in increase of 4
to 5 times from the licence fee being earlier paid;
(iv) However in August, 2007, the respondent Railways suddenly
informed that the appellants are liable to pay arrears with effect
from 1st January, 2006 in accordance with some letter dated 9th
December, 2005 issued by the Railway Board;
(v) On further inquiry, it was learnt that the said demand was in
pursuance to the Commercial Circular No.51 of 2005 dated 9th
December, 2005 of the Railway Board with respect to charging
of licence fee for D, E and F category of railway stations (with
which all the appellants are concerned) and though providing
for licence fee to be at 12% of the sales turnover, further
providing a lumpsum minimum amount to be charged as laid
down therein.
The writ petitions were filed impugning the said Commercial Circular
No.51 of 2005 dated 9th December, 2005 and the demand in pursuance
thereto.
4. The learned Single Judge has dismissed the writ petitions
finding/observing/holding that:-
(a) Though the Railway Board vide Commercial Circular No.70 of
2006 dated 11th August, 2006 partially modified by Commercial
Circular No.75 of 2006 dated 21st September, 2006 in
supersession of the earlier Commercial Circular No.51 of 2005
dated 9th December, 2005 had directed that Divisional Railway
Managers (DRMs) in concurrence with the Divisional Finance
concerned will fix the minimum licence fee at D, E and F
category railway stations, based on rational factors like GDP,
purchasing power, land value, type of clientele, number of
passengers, location of units but it was later realized that the
same was not feasible and accordingly vide letter dated 18 th
April, 2007 of the Chief Commercial Manager, it was directed
that the Commercial Circular No.51 of 2005 dated 9th
December, 2005 be followed.
(b) The railway stations being under the management and control
of Indian Railways and the appellants being its licensees, the
respondent Railways are entitled in law to fix such licence fee
as deemed appropriate by them and if the appellants want to
continue as a licensees, they are under a legal obligation to pay
such licence fee as is fixed from time to time and it would be
competent to the respondent Railways as licensor to terminate
the licence in case the licence fee fixed is not paid.
(c) Reliance was placed on Lala Ram Vs. Union of India (Civil
Appeal No.243-247/2003) reported as 2013 SCC Online SC 91
where the Supreme Court upheld the right of the Railways to
increase the licence fee.
(d) In view of the letter dated 18th April, 2007 (supra), the reliance
by the appellants on the Commercial Circulars No.70 and 75 of
2006 was misconceived.
(e) Though the counsel for the appellants without pleading it, also
sought to challenge the classification by the respondent
Railways of the railway stations but the appellants have no
locus to challenge the same unless it was shown that the
classification is based on grounds which are wholly irrational,
arbitrary and unreasonable and which the appellants had failed
to do; even otherwise a perusal of the catering policy showed
the classification to be reasonable and rational.
Accordingly, the writ petitions were dismissed.
5. It would thus be seen that the validity of the Commercial Circular
No.51 of 2005 dated 9th December, 2005 challenging which the writ
petitions were filed, was not adjudicated, perhaps in view of the subsequent
developments.
6. The counsel for the appellants before us also, without challenging the
Commercial Circular No.51 of 2005 dated 9th December, 2005 and
challenging which the writ petitions were filed, has only argued that:-
(I) Since the said Circular No.51 of 2005 dated 9th December, 2005
has been superseded by subsequent Commercial Circulars
No.70 and 75 of 2006, all that the appellants are seeking is for
being governed by the said Circulars No.70 and 75 of 2006 and
not by the superseded Commercial Circular No.51 of 2005
dated 9th December, 2005 as is being illegally done by the
respondent Railways. With respect to the reasoning given by
the learned Single Judge, of the Circulars No.70 and 75 of 2006
having stood superseded by the letter dated 18 th April, 2007, it
is argued that while the Circulars are issued by the Railway
Board, the letter dated 18th April, 2007 is of the Chief
Commercial Manager and the Chief Commercial Manager
could not have changed the decision taken by the Railway
Boards.
(II) The application of the Commercial Circular No.51 of 2005
dated 9th December, 2005 by the respondent Railways qua the
category D, E and F stations is resulting in the respondent
Railways charging / claiming licence fee from the category D,
E and F railway stations (which are supposed to be low revenue
earning) at a rate higher than from the category A, B and C
railway stations; reliance in this regard is placed on responses
received to the queries under the RTI Act with respect to the
licence fee of category A, B and C stations.
7. Per contra, the counsel for the respondent Railways argued that:
(A) The appellants were the licensees / vendors of the respondent
Railways for nearly 60 years;
(B) The appellants during the pendency of the writ petitions from
which these appeals arise were permitted to continue by paying
50% of the dues;
(C) Though the learned Single Judge ultimately dismissed the writ
petitions and there is no stay of that order in these appeals but
the appellants still did not pay the balance licence fee which
had / has accumulated as due from them;
(D) The licences of the appellants have been terminated and the
appellants are now no longer the licensees of the respondent
Railways and have been thrown out from the respective railway
stations.
8. Though the contention of the appellants that the Chief Commercial
Manager of the respondent Railways vide letter dated 18th April, 2007 could
not have negated the Commercial Circulars No.70 and 75 of 2006 issued by
the Railway Board cannot be said to be without any merit but the position as
aforesaid which emerges is that there have been substantial subsequent
developments since the filing of the writ petitions. As aforesaid, writ
petitions were filed impugning the Commercial Circular No.51 of 2005
dated 9th December, 2005 and which stood superseded by Commercial
Circulars No.70 and 75 of 2006. The learned Single Judge has also decided
the writ petitions from which these appeals arise taking note of the said
subsequent as well as of the yet further subsequent event of the letter dated
18th April, 2007 of the Chief Commercial Manager of the respondent
Railways, though all without any pleadings and which has resulted in the
argument aforesaid raised before us, either being not raised before the
learned Single Judge or being not answered in the impugned judgment. Now
we have been told that the licences of the appellants have been terminated
and the appellants have been removed from the railway stations of which
they were earlier the licensees. However there are no pleadings whatsoever
on the said aspect. We, in the absence of pleadings, are unable to decide the
contentions of the appellants. Moreover, substantial time has elapsed since
2006-07 also. We do not know what is the policy today with respect to such
licences. From the order dated 11th April, 2014 of the Supreme Court in
Special Leave to Appeals (Civil) No.9921-9923/2014 titled Senior
Divisional Commercial Manager Vs. S.C.R. Caterers, Dry Fruits, F.J.S.W.
Association handed over by the counsel for the respondents during the
hearing, it appears that now the respondent Railways is resorting to tenders
in this regard. The website of the Railways shows the Railway Board to
have formulated and brought into force a new catering policy in the year
2010 and which provides for all existing operational catering licences to be
governed by the earlier policy only upto the validity of their contractual
period. If that is so, it would not be proper for us to in these appeals pass
any orders which would not be in consonance with the prevalent situations.
Even during the hearing there was no clarity on the said aspects.
9. We may also notice the contention of the counsel for the respondent
Railways that one of the appellants has also filed a Civil Suit with respect to
the same cause of action and which is pending consideration. On the basis
thereof, it was argued that the writ petition in any case is not maintainable.
10. We accordingly dispose of these appeals giving leave and liberty to
the appellants to if remain aggrieved including from the non application of
Commercial Circulars No.70 and 75 of 2006 by the respondent Railways, if
the same are still applicable and if continue as licensees, to file a fresh
proceeding.
In the circumstances, no costs.
RAJIV SAHAI ENDLAW, J
CHIEF JUSTICE NOVEMBER 10, 2014 'gsr'
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!