Citation : 2024 Latest Caselaw 148 Gua
Judgement Date : 10 January, 2024
Page No.# 1/11
GAHC010014202018
THE GAUHATI HIGH COURT
(HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)
Case No. : WP(C)/412/2018
BCMS TRADERS PRIVATE LIMITED.
HAVING ITS PRINCIPLE PLACE OF BUSINESS AT- KABAITRAY,
JOGIGHOPA, BONGAIGAON, ASSAM, REP. BY MAHESH KUMAR
AGARWALA, THE DIRECTOR OF B.C.M.S. TRADERS PVT. LTD.
VERSUS
THE UNION OF INDIA
REP. BY ITS SECRETARY, MINISTRY OF RAILWAYS, RAIL BHAWAN, NEW
DELHI.
2:THE RAILWAY BOARD
RAILWAY BHAWAN
NEW DELHI.
3:THE GENERAL MANAGER
NORTH EASTERN FRONTIER
RAIWAYS
MALIGAON
GUWAHATI
ASSAM.
4:THE STATION SUPERINTENDENT
NORTH EASTERN FRONTIER RAILWAYS
JOGIGHOPA
BONGAIGAON
ASSAM.
5:THE STATION SUPERINTENDENT
Page No.# 2/11
NORTH EASTERN FRONTIER RAILWAYS
KABAITARI
BONGAIGAON
ASSAM
6:THE STATION SUPERINTENDENT
NORTH EASTERN FRONTIER RAILWAYS
DUDHNOI
GOALPARA
ASSAM.
7:THE STATION SUPERINTENDENT
NORTH EASTERN FRONTIER RAILWAYS
PANCHARATNA (MAKRI)
GOALPARA
ASSAM.
8:THE STATION SUPERINTENDENT
NORTH EASTERN FRONTIER RAILWAYS
GOALPARA TOWN
ANANDA BAZAR
GOALPARA
ASSAM
Advocate for the Petitioner : R K SHRESTHA
Advocate for the Respondent : SC, NF RLY
Linked Case : WP(C)/1757/2017
MAHALAXMI CONTINENTAL LTD.
A COMPANY REGISTERED UNDER THE COMPANY ACT
1956
HAVING ITS REGISTERED OFFICE AT GALI NO.8
N.H. 37
BELTOLA
GUWAHATI-29
ASSAM AND BRANCH OFFICE AT KALPANA NAGAR
GOALPARA
Page No.# 3/11
ASSAM-783101
REPRESENTED BY ITS AUTHORIZED SIGNATORY
VERSUS
THE UNION OF INDIA and 8 ORS.
REPRESENTED BY THE SECRETARY
MINISTRY OF RAILWAYS
RAILWAY BOARD
RAILWAY BHAWAN
NEW DELHI
2:THE RAILWAY BOARD
RAIL BHAWAN
NEW DELHI
3:THE JOINT DIRECTOR TRAFFIC COMMERCIAL RATES
RAILWAY BOARD
RAILWAY BHAWAN
NEW DELHI
4:THE GENERAL MANAGER
NORTH EASTERN FRONTIER RAILWAYS
MALIGAON
GUWAHATI ASSAM
5:THE STATION SUPERINTENDENT
NORTH EASTERN FRONTIER RAILWAYS
JOGIGHOPA
BONGAIGAON ASSAM
6:THE STATION SUPERINTENDENT
NORTH EASTERN FRONTIER RAILWAYS
KABAITARI
BONGAIGAON ASSAM
7:THE STATION SUPERINTENDENT
NORTH EASTERN FRONTIER RAILWAYS
DUDHNOI
GOALPARA ASSAM
8:THE STATION SUPERINTENDENT
NORTH EASTERN FRONTIER RAILWAYS
GOALPARA TOWN ANANDA BAZAR
GOALPARA ASSAM
9:THE STATION SUPERINTENDENT
NORTH EASTERN FRONTIER RAILWAYS
PANCHARATNA MAKRI
GOALPARA ASSAM
------------
Advocate for : MR.J P MORE
Advocate for : SC
Page No.# 4/11
NF RLY appearing for THE UNION OF INDIA and 8 ORS.
Linked Case : WP(C)/1781/2017
CHANDRA PRABHU INTERNATIONAL LTD.
A COMPANY REGISTERED UNDER THE COMPANY ACT
1956
HAVING ITS REGISTERED OFFICE AT 14
RANI JHANSI ROAD
NEW DELHI- 110055 AND BRANCH OFFICE AT KABAITARY
JOGIGOPHA
DIST. BONGAIGAON AND REP. BY ITS ONE OF THE DIRECTORS.
VERSUS
THE UNION OF INDIA and 8 ORS.
REP. BY THE SECRETARY
MINISTRY OF RAILWAYS
RAILWAY BOARD
RAILWAY BHAWAN
NEW DELHI.
2:THE RAILWAY BOARD
RAIL BHAWAN
NEW DELHI.
3:THE JOINT DIRECTOR TRAFFIC COMMERCIAL RATES
RAILWAY BOARD
RAILWAY BHAWAN
NEW DELHI.
4:THE GENERAL MANAGER
NORTH EASTERN FRONTIER RAILWAYS
MALIGAON
GUWAHATI
ASSAM
5:THE STATION SUPERINTENDENT
NORTH EASTERN FRONTIER RAILWAYS
JOGIGHOPA BONGAIGAON
ASSAM
6:THE STATION SUPERINTENDENT
NORTH EASTERN FRONTIER RAILWAYS
KABAITARI
Page No.# 5/11
BONGAIGOAN
ASSAM
7:THE STATION SUPERINTENDENT
NORTH EASTERN FRONTIER RAILWAYS
DUDHNOI
GOALPARA
ASSAM
8:THE STATION SUPERINTENDENT
NORTH EASTERN FRONTIER RAILWAYS
GOALPARA TOWN
ANANDA BAZAR GOALPARA
ASSAM
9:THE STATION SUPERINTENDENT
NORTH EASTERN FRONTIER RAILWAYS
PANCHARATNA MAKRI GOALPARA
ASSAM
------------
Advocate for : MR.A CHOUDHURY
Advocate for : DR.B N GOGOIR- 1-9 appearing for THE UNION OF INDIA and 8
ORS.
Linked Case : WP(C)/6582/2011
FUEL SOURCES INDIA PRIVATE LIMITED and 2 ORS
AN EXISTING COMPANY WITHIN THE MEANING OF THE COMPANIES ACT
1956 HAVING ITS REGISTERED OFFICE AT RAM KUMAR PLAZA
1ST FLOOR
ROOM NO. 10
CHATRIBARI ROAD
GHY- 1.
2: M/S PURBANCHAL TRADERS
A PROPRIETOR CONCERN OF SRI LALCHAND AGARWALA
RAM KUMAR PLAZA MARKET
1ST FLOOR
CHATRIBARI
GHY-1 ASSAM.
3: M/S S.M. ENTERPRISES
A PROPRIETOR CONCERN OF SRI SAWARMAL AGARWAL
RAM KUMAR PLAZA MARKET
1ST FLOOR
CHATRIBARI
Page No.# 6/11
GHY- 1 ASSAM.
VERSUS
THE UNION OF INDIA and ORS
REP. BY THE SECY.
MINITRY OF RAILWAYS
RAILWAY BOARD
RAILWAY BHAWAN
NEW DELHI.
2:THE RAILWAY BOARD
RAIL BHAWAN
NEW DELHI.
3:THE JOINT DIRECTOR TRAFFICE COMMIERCIAL RATES
RLY. BOARD
RLY. BHAWAN
NEW DELHI.
4:THE GENERAL MANAGER
NORTH EASTERN FRONTIER RAILWAYS
MALIGAON
GUWAHATI ASSAM.
5:THE STATION SUPERINTENDENT
NORTH EASTERN FRONTIER RAILWAYS
JOGIGHOPA
BONGAIGAON ASSAM.
------------
Advocate for : MR.A GOYAL
Advocate for : MR.A K SARKAR appearing for THE UNION OF INDIA and ORS
Linked Case : WP(C)/1497/2017
M/S MEGHALAYA COAL CONCERN and ANR.
A PROPRIETOR CONCERN OF MD. HASHIM ALI
AGIA ROAD
NAYAPARA
GOALPARA- 783101
ASSAM
2: MD. HASHIM ALI
PROPRIETOR OF M/S MEGHALAYA COAL CONCERN
AGIA ROAD
NAYAPARA
GOALPARA- 783101
ASSAM
VERSUS
Page No.# 7/11
THE UNION OF INDIA and 8 ORS.
REP. BY THE SECY.
MINISTRY OF RAILWAYS
RAILWAY BOARD
RAILWAY BHAWAN
NEW DELHI
2:THE RAILWAY BOARD
RAIL BHAWAN
NEW DELHI
3:THE JT. DIRECTOR TRAFFIC COMMERCIAL RATES
RAILWAY BOARD
RAILWAY BHAWAN
NEW DELHI
4:THE GENERAL MANAGER
NORTH EASTERN FRONTIER RAILWAYS
MALIGAON
GUWAHATI
ASSAM
5:THE STATION SUPERINTENDENT
NORTH EASTERN FRONTIER RAILWAYS
JOGIGHOPA
BONGAIGAON
ASSAM
6:THE STATION SUPERINTENDENT
NORTH EASTERN FRONTIER RAILWAYS
KABAITARI
BONGAIGAON
ASSAM
7:THE STATION SUPERINTENDENT
NORTH EASTERN FRONTIER RAILWAYS
DUDHNOI
GOALPARA
ASSAM
8:THE STATION SUPERINTENDENT
NORTH EASTERN FRONTIER RAILWAYS
GOALPARA TOWN
ANANDA BAZAR
GOALPARA
ASSAM
9:THE STATION SUPERINTENDENT
NORTH EASTERN FRONTIER RAILWAYS
PANCHARATNA MAKRI GOALPARA
ASSAM
------------
Advocate for : MR.J P MORE
Advocate for : MR.A K SARKAR appearing for THE UNION OF INDIA and 8 ORS.
Page No.# 8/11
Linked Case : WP(C)/1778/2017
MAHALAXMI MINING PVT. LTD.
A COMPANY REGISTERED UNDER THE COMPANY ACT
1956
HAVIN GITS REGISTERED OFFICE SITUATED AT GALI NO. 7
N.H. 37
BELTOLA
GUWAHATI -29
ASSAM REP. BY ONE OF ITS DIRECTORS AND HAVING ITS BRANCH
OFFICE SITUATED AT KALPANA NAGAR
GOALPARA
ASSAM-783101.
VERSUS
THE UNION OF INDIA and 8 ORS.
REP. BY THE SECRETARY
MINISTRY OF RAILWAYS
RAILWAY BOARD
RAILWAY BHAWAN
NEW DELHI.
2:THE RAILWAY BOARD
RAIL BHAWNA
NEW DELHI.
3:THE JOINT DIRECTOR TRAFFIC COMMERICAL RATES
RAILWAY BOARD
RAILWAY BHAWAN
NEW DELHI.
4:THE GENERAL MANAGER
NORTH EASTERN FRONTIER RAILWAYS
MALIGAON
GUWAHATI
ASSAM
5:THE STATION SUPERINTENDENT
NORTH EASTERN FRONTIER RAILWAYS
JOGIHOPOPA
BONGAIGAON
ASSAM
6:THE STATION SUPERINTENDENT
NORTH EASTERN FRONTIER RAILWAYS
Page No.# 9/11
KABAITARI
BONGAIGAON
ASSAM
7:THE STATION SUPERINTENDENT
NORTH EASTERN FRONTIER RAILWAYS
DUDHNOI
GOALPARA
ASSAM
8:THE STATION SUPERINTENDENT
NORTH EASTERN FRONTIER RAILWAYS
GOALPARA TOWN ANANDA BAZAR GOALPARA
ASSAM
9:THE STATION SUPERINTENDENT
NORTH EASTERN FRONTIER RAILWAYS
PANCHARATNA MAKRI
GOALPARA
ASSAM
------------
Advocate for : MR.A CHOUDHURY
Advocate for : MR.A K SARKAR appearing for THE UNION OF INDIA and 8 ORS.
BEFORE
HONOURABLE MR. JUSTICE SOUMITRA SAIKIA
ORDER
Date : 10.01.2024
Heard Mr. A. Goyal, learned counsel for the petitioners. Also heard Mr. B. K. Das, learned standing counsel, NF Railway in WP(C)/412/2018 and Dr. B. N. Gogoi, learned standing counsel, NF Railway in WP(C)/6582/2011, WP(C)/1497/2017, WP(C)/1757/2017,WP(C)/1778/2017 and WP(C)/1781/2017.
2. In the writ petition the challenge is to a circular dated 16.09.2011 issued by the Railway authorities for levy of penalty on the overloaded Wagon.
3. Petitioners are aggrieved as it is submitted that there is already a set of Rules, namely, the Railways (Punitive Charges for Overloading of Wagon) Rules, 2014 under which there is a procedure prescribed for levy of punitive charges Page No.# 10/11
for overloading of the Wagons.
4. It is further submitted that the validity of Rule 4 of the Rules of Railways (Punitive Charges for Overloading of Wagon) Rules, 2012 is presently pending before a Division Bench of this Court.
5. It is further submitted that a full Bench of this Court in Megha Technical and Engineers (Pvt.) Ltd. Vs Union of India reported in 2017 SCC Online Gau 564 : (2017) 179 AIC 326 (FB) has held that the decision of the Gauhati High Court in Union of India Vs Salt Marketing Centre , reported in 1993 (3) GLT 548 will prevail and accordingly before imposition of penalty, opportunity of hearing to be granted to the aggrieved party and principles of natural justice must be followed before penalizing a consignor.
6. It is submitted by the learned counsel for the petitioner that the present circular which has been issued by the Railways and assailed in the present petition, besides being in conflict with the Rules of 2012 is also in conflict with the Judgments of this Court rendered in Union of India Vs Salt Marketing Centre, reported in 1993 (3) GLT 548 as well as Megha Technical and Engineers (Pvt.) Ltd. Vs Union of India reported in 2017 SCC Online Gau 564 : (2017) 179 AIC 326 (FB).
7. Per contra Mr. B. K. Das, learned standing counsel, NF Railway in WP(C)/412/2018 and Dr. B. N. Gogoi, learned standing counsel, NF Railway in WP(C)/6582/2011, WP(C)/1497/2017, WP(C)/1757/2017, WP(C)/1778/2017 and WP(C)/1781/2017 appearing for the respondents opposed the contentions of the petitioners. It is submitted on behalf of the respondents that the counter affidavit has been filed. It is submitted that the Notification has been issued by the Railways and they are empowered to do so under the provisions of the Page No.# 11/11
Railways Act, 1989.
8. Considering the issues involved and upon perusal of the pleadings on record, this Court is of the view that these matters should be heard at length and an attempt also be made to dispose of the writ petitions.
9. Accordingly, let the matters therefore be listed for admission hearing on
6th February, 2024.
JUDGE
Comparing Assistant
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!