Citation : 2015 Latest Caselaw 4950 Del
Judgement Date : 14 July, 2015
#19
$~
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ W.P.(C) 2045/2014 & CM APPL. 4264/2014
SULTAN HUSSAIN ..... Petitioner
Through Mr. Ashish Mohan with Mr. Cheten
Rai Wahi and Mr. Mohit Kumar,
Advocates
versus
UNION OF INDIA & ORS. ..... Respondents
Through Mr. Jagjit Singh, St. Standing
Counsel with Mr. N. Prashant Kumar
and Mr. Shivanshu Bajpai, Advocates
% Date of Decision : 14th July, 2015
CORAM:
HON'BLE MR. JUSTICE MANMOHAN
JUDGMENT
MANMOHAN, J: (Oral)
1. One of the primary prayers in the present writ petition is to quash Clause 1.3 of paragraph (II) of the Comprehensive Leasing Policy (as amended vide Freight Marketing Circular No. 11/2007 dated 12th April, 2007) on the ground that it is arbitrary, irrational, suffers from non- application of mind and in direct conflict with Clause 1.7 of the paragraph (II) of the same policy.
2. Mr. Ashish Mohan, learned counsel for the petitioner points out that in the Clause 1.3 of the amended policy, it is stated that Railways may in
addition to the penalties stipulated in Clause 1.2 also cancel the lease of a leaseholder and additionally cancel his registration with the Divisional Railway.
3. Mr. Mohan points out that in contradistinction, Clause 1.7 provides that registration of leaseholder would only be cancelled in case of overloading for two separate contracts and that too, after a minimum of eight violations.
4. Consequently, Mr. Mohan submits that Clauses 1.3 and 1.7 are irreconcilable. Mr. Mohan emphasises that in the present instance there have been less than eight instances of overloading in two separate contracts.
5. Mr. Mohan submits that ambiguity in the policy is required to be resolved in favour of the leaseholders since the said provisions of the policy though in the nature of an administrative order, are yet penal.
6. Mr. Mohan lastly submits that if there is any irreconcilability and ambiguity in terms of the contract, the same has to be resolved in favour of the petitioner based on the principle of contra preferentem.
7. Since the whole controversy revolves around the interpretation of Clauses 1.3 and 1.7, the same are reproduced hereinbelow:-
"(II) Over loading xxxx xxxx xxxx xxxx 1.3 In addition to the above penalty, Railway may terminate the contract and cancel the registration of the leaseholder in case of 4th (fourth default).
xxxx xxxx xxxx xxxx 1.7 In case of cancellation of lease on account of overloading for 2 separate contracts (minimum of 8 violations in all), registration of the leaseholder would also be cancelled as mentioned under para (K 15)."
8. In the opinion of this Court, Clauses 1.3 and 1.7 are neither contradictory nor irreconcilable. Clause 1.3 confers discretionary powers on the authority to cancel the registration in a case of fourth default.
9. Clause 1.7 casts a mandatory duty on the Railway Authority to cancel the registration on account of eight violations. Respondent-Railways has no discretion after the eighth violation.
10. This Court can visualise various circumstances in which the discretionary power under Clause 1.3 can be exercised. For instance, overloading of a wagon by 50% of its capacity would have serious consequences in comparison to overloading to just 1% and Railways would be justified in exercising their discretionary power under Clause 1.3. In fact, in one of the batch matters, namely, Swaminath Tiwari Vs. Union of India & Anr., W.P.(C) 8365/2014 Railways has explained the serious consequences of overloading in its counter-affidavit as under:-
"16. That the extent of heavy overloading as has been done by the Petitioner could have led to train-accidents and more importantly had put the lives of passengers travelling in the trains at grave peril. The issues related to safety of the passengers is of utmost importance for the Railways and any activity/instance which puts the lives of passengers at risk has to be dealt with very seriously and with iron hands. It is further submitted that every system has limited capacity for withstanding the load. The coach structure & under gear is designed for a defined load. If weight of parcels exceeds the limited load capacity, the system becomes prone to damage. Overloading is very dangerous in moveable coach. Impact load experienced by the coach structure during rail-wheel interaction may lead to its failure. It is submitted that the technical aspect of failure of coach safety due to over loading are as under:-
I. Suspensions system of coach gets suppressed beyond permissible limit in parcel portion side, which causes unevenness of coach and may lead to derailment on curves.
II. Buffer height gets reduced beyond permissible limit, which may lead to buffers of adjacent coaches getting entangled leading to derailment.
III. Friction forces increase between trolley frame & side bearers causing high wear of matting surfaces and hence prone to premature failure.
IV. Braking forces of caches is set as per their lading capacity. In overloaded condition, braking distance of that coach will increase, which may lead to overshooting of signals and accidents consequently.
All these conditions cause failure of coach sub-assemblies and unsafe running of coach, which may result in accident of train, which is dangerous for the safety of railway passengers. A copy of the leter dated 19/6/2014 issued by Sr. Divisional Mechanical Engineer/Coaching (who is the Head of the branch, maintaining the rolling stock, i.e. coaches, engine wagons, etc. at Divisional Level), regarding technical aspects of failure of coach safety due to overloading is annexed herewith and marked as Annexure R-2."
(emphasis supplied)
11. Though Mr. Ashish Mohan, learned counsel for petitioner has sought to urge that as Clauses 1.3 and 1.7 operate in the same field of overweight it would amount to giving untrammelled discretion to the officers, yet this Court is of the view that the Authority would have to give cogent and special reasons for exercise of power under Clause 1.3 and for not waiting for eighth default under Clause 1.7.
12. In the opinion of this Court, vesting of discretion in authorities is not per se illegal. This is more so when the power has been conferred upon
senior officers and that too, subject to appeal.
13. In any event, every norm cannot be reduced to a mathematical formula. If all norms could be reduced to a formula, then computers and not human beings would be running the administration! Consequently, the challenge to the Comprehensive Leasing Policy is dismissed.
14. However, upon a perusal of the impugned order, this Court finds that the Senior Divisional Commercial Manager has not given cogent and special reasons for exercise of power under Clause 1.3. Consequently, the impugned order dated 24th February, 2014 passed by the Senior Divisional Commercial Manager and the order dated 27th March, 2014 passed by the Appellate Authority are set aside and the matter is remanded back to the Senior Divisional Commercial Manager to decide the matter afresh. The petitioner is directed to appear before the Senior Divisional Commercial Manager, New Delhi on 27th July, 2015 at 3.00 p.m. With the aforesaid observations and directions, present writ petition and pending application stand disposed of. It is clarified that the contentions of the petitioner on merit are left open.
MANMOHAN, J JULY 14, 2015 rn
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!