Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rajendra Kumar Ravindrapal Mangla vs Southern Railway
2024 Latest Caselaw 27597 Ker

Citation : 2024 Latest Caselaw 27597 Ker
Judgement Date : 13 September, 2024

Kerala High Court

Rajendra Kumar Ravindrapal Mangla vs Southern Railway on 13 September, 2024

Author: V.G.Arun

Bench: V.G.Arun

W.P.(C).Nos.5047/23 & con.cases

                                    1

                                                       2024:KER:70576




             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

                  THE HONOURABLE MR.JUSTICE V.G.ARUN

FRIDAY, THE 13TH DAY OF SEPTEMBER 2024 / 22ND BHADRA, 1946

                          WP(C) NO. 5047 OF 2023

PETITIONER:

             RAJENDRA KUMAR RAVINDRAPAL MANGLA
             AGED 58 YEARS
             S/O RAVINDRA PAL MANGLA, FLAT NO.1804, BUILDING
             NO.5, SAPHIRE HEIGHT C.H.S.L, NEAR LOKHANDWALA
             FOUNDATION SCHOOL, AKURLI ROAD, LOKHANDWALA
             TOWNSHIP, KANDIVALI (E), MUMBAI., PIN - 400101


             BY ADVS.
             K.SANEESH KUMAR
             V.B.SANTHINI



RESPONDENTS:

      1      SOUTHERN RAILWAY
             REPRESENTED THROUGH ITS, SENIOR DIVISIONAL
             COMMERCIAL MANAGER, SOUTHERN RAILWAY, DIVISION
             OFFICE, COMMERCIAL BRANCH, (PALAKKAD DIVISION)
             PALAKKAD DISTRICT, PIN - 678002

      2      SENIOR DIVISIONAL COMMERCIAL MANAGER
             SOUTHERN RAILWAY, DIVISION OFFICE, COMMERCIAL
             BRANCH, (PALAKKAD DIVISION) PALAKKAD DISTRICT.,
             PIN - 678002
 W.P.(C).Nos.5047/23 & con.cases

                                  2

                                                  2024:KER:70576



      3      THE UNION OF INDIA
             REPRESENTED BY THE SECRETARY, MINISTRY OF
             RAILWAYS, (RAILWAY BOARD) CENTRAL SECRETARIAT,
             NEW DELHI., PIN - 110001

      4      THE PRINCIPAL CHIEF COMMERCIAL MANAGER
             HEADQUARTERS OFFICE, COMMERCIAL BRANCH, CHENNAI.,
             PIN - 600003

      5      RAJIVBHAI GANESHBHAI GUPTA
             450, SAMIR NAGAR, C.H.S.L, BEHIND SUN FLOWER ENG-
             SCHOOL, BHIKSHUK GRUH, ODHAV P.O, AHMEDABAD,
             STATE OF GUJARAT, PIN - 382415


             BY ADV Girish Kumar V


       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON.
ON 05.09.2024, ALONG WITH WP(C).13332/2024 AND CONNECTED
CASES, THE COURT ON 13.09.2024 DELIVERED THE FOLLOWING:
 W.P.(C).Nos.5047/23 & con.cases

                                    3

                                                       2024:KER:70576


             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

                  THE HONOURABLE MR.JUSTICE V.G.ARUN

FRIDAY, THE 13TH DAY OF SEPTEMBER 2024 / 22ND BHADRA, 1946

                          WP(C) NO.34185 OF 2023

PETITIONER:

             RAJENDRA KUMAR RAVINDRAPAL MANGLA
             AGED 58 YEARS
             S/O RAVINDRA PAL MANGLA, FLAT NO.1804, BUILDING
             NO.5, SAPHIRE HEIGHT C.H.S.L, NEAR LOKHANDWALA
             FOUNDATION SCHOOL, AKURLI ROAD, LOKHANDWALA
             TOWNSHIP, KANDIVALI (E), MUMBAI-, PIN - 400101


             BY ADVS.
             K.SANEESH KUMAR
             V.B.SANTHINI




RESPONDENTS:

      1      SOUTHERN RAILWAY
             REPRESENTED THROUGH ITS, SENIOR DIVISIONAL
             COMMERCIAL MANAGER, SOUTHERN RAILWAY, DIVISION
             OFFICE, COMMERCIAL BRANCH, (PALAKKAD DIVISION)
             PALAKKAD DISTRICT-, PIN - 678002

      2      SENIOR DIVISIONAL COMMERCIAL MANAGER
             SOUTHERN RAILWAY, DIVISION OFFICE, COMMERCIAL
             BRANCH, (PALAKKAD DIVISION) PALAKKAD DISTRICT-,
             PIN - 678002
 W.P.(C).Nos.5047/23 & con.cases

                                      4

                                                          2024:KER:70576



      3      UNION OF INDIA
             REPRESENTED BY THE SECRETARY, MINISTRY OF
             RAILWAYS, (RAILWAY BOARD) CENTRAL SECRETARIAT,
             NEW DELHI-, PIN - 110001

      4      THE PRINCIPAL CHIEF COMMERCIAL MANAGER
             HEADQUARTERS OFFICE, COMMERCIAL BRANCH, CHENNAI,
             PIN - 600003


             BY ADV MINI GOPINATH -CGC .


OTHER PRESENT:

             DSGI IN CHARGE T.C.KRISHNA;; CGC V.GIRISH KUMAR;
             CGC ACHYUTH KRISHNAN; CGC S.KRISHNA


       THIS WRIT PETITION (CIVIL)          HAVING BEEN FINALLY HEARD ON
05.09.2024,        ALONG     WITH   WP(C).13332/2024   AND   CONNECTED
CASES, THE COURT ON 13.09.2024            DELIVERED THE FOLLOWING:
 W.P.(C).Nos.5047/23 & con.cases

                                    5

                                                       2024:KER:70576

             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

                  THE HONOURABLE MR.JUSTICE V.G.ARUN

FRIDAY, THE 13TH DAY OF SEPTEMBER 2024 / 22ND BHADRA, 1946

                         WP(C) NO. 13332 OF 2024

PETITIONER:

             A.SARABEEVI
             AGED 46 YEARS
             D/O LATE ABDUL AZEEZ, EMM MAIN STREET, DIESEL
             LOCO SHED OPP ROAD, ERODE P.O, TAMILNADU, PIN -
             638001


             BY ADVS.
             K.SANEESH KUMAR
             V.B.SANTHINI




RESPONDENTS:

      1      SOUTHERN RAILWAY
             REPRESENTED THROUGH ITS, SENIOR DIVISIONAL
             COMMERCIAL MANAGER, SOUTHERN RAILWAY, DIVISION
             OFFICE, COMMERCIAL BRANCH, (PALAKKAD DIVISION)
             PALAKKAD DISTRICT, PIN - 678002

      2      SENIOR DIVISIONAL COMMERCIAL MANAGER
             SOUTHERN RAILWAY, DIVISION OFFICE, COMMERCIAL
             BRANCH, (PALAKKAD DIVISION) PALAKKAD DISTRICT,
             PIN - 678002
 W.P.(C).Nos.5047/23 & con.cases

                                  6

                                                     2024:KER:70576

      3      THE UNION OF INDIA
             REPRESENTED BY THE SECRETARY, MINISTRY OF
             RAILWAYS, (RAILWAY BOARD) CENTRAL SECRETARIAT,
             NEW DELHI, PIN - 110001


             BY ADV ACHUTH KRISHNAN R


       THIS WRIT PETITION (CIVIL)       HAVING BEEN FINALLY HEARD
ON 05.09.2024, ALONG WITH WP(C).5047/2023 AND CONNECTED
CASES, THE COURT ON 13.09.2024        DELIVERED THE FOLLOWING:
 W.P.(C).Nos.5047/23 & con.cases

                                    7

                                                       2024:KER:70576

             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

                  THE HONOURABLE MR.JUSTICE V.G.ARUN

FRIDAY, THE 13TH DAY OF SEPTEMBER 2024 / 22ND BHADRA, 1946

                         WP(C) NO. 15594 OF 2024

PETITIONER:

             M/S M G FOODS AND BEVERAGES
             REPRESENTED BY ITS PROPREITOR, MANOJ.M.G, AGED 39
             YEARS, S/O GANGADHARAN NAIR, 20/754,THANIKAL
             BUILDING, MANJAKKAD, SHORNUR, PALAKKAD DISTRICT
             NOW RESIDING AT VILLADATH, CHELAKODE, THRISSUR,
             KERALA, PIN - 679121


             BY ADVS.
             K.SANEESH KUMAR
             V.B.SANTHINI


RESPONDENTS:

      1      UNION OF INDIA
             REPRESENTED BY THE SECRETARY, MINISTRY OF
             RAILWAYS, (RAILWAY BOARD) CENTRAL SECRETARIAT,
             NEW DELHI-, PIN - 110001

      2      SOUTHERN RAILWAY
             REPRESENTED THROUGH ITS, SENIOR DIVISIONAL
             COMMERCIAL MANAGER, THIRUVANANTHAPURAM CENTRAL,
             THIRUVANANTHAPURAM DISTRICT, PIN - 695014

      3      SENIOR DIVISIONAL COMMERCIAL MANAGER
             SOUTHERN RAILWAY THIRUVANANTHAPURAM CENTRAL,
             THIRUVANANTHAPURAM DISTRICT, PIN - 695014
 W.P.(C).Nos.5047/23 & con.cases

                                      8

                                                          2024:KER:70576




             BY ADV S.KRISHNA


       THIS WRIT PETITION (CIVIL)          HAVING BEEN FINALLY HEARD ON
05.09.2024,        ALONG     WITH   WP(C).13332/2024   AND   CONNECTED
CASES, THE COURT ON 13.09.2024            DELIVERED THE FOLLOWING:
 W.P.(C).Nos.5047/23 & con.cases

                                    9

                                                       2024:KER:70576

             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

                  THE HONOURABLE MR.JUSTICE V.G.ARUN

FRIDAY, THE 13TH DAY OF SEPTEMBER 2024 / 22ND BHADRA, 1946

                         WP(C) NO. 19742 OF 2024

PETITIONER:

             K.S.SAINUDHEEN
             AGED 34 YEARS
             S/O SULAIMAN, KOTTALLAL HOUSE, MANAKKAMBADAM,
             KINAVALLUR P.O, PALAKKAD DISTRICT, PIN - 678612


             BY ADVS.
             K.SANEESH KUMAR
             V.B.SANTHINI


RESPONDENTS:

      1      UNION OF INDIA
             REPRESENTED BY THE SECRETARY, MINISTRY OF
             RAILWAYS,(RAILWAY BOARD) CENTRAL SECRETARIAT, NEW
             DELHI, PIN - 110001

      2      SOUTHERN RAILWAY
             REPRESENTED THROUGH ITS, SENIOR DIVISIONAL
             COMMERCIAL MANAGER, SOUTHERN RAILWAY, DIVISION
             OFFICE, COMMERCIAL BRANCH, (PALAKKAD DIVISION)
             PALAKKAD DISTRICT, PIN - 678002

      3      SENIOR DIVISIONAL COMMERCIAL MANAGER
             SOUTHERN RAILWAY, DIVISION OFFICE, COMMERCIAL
             BRANCH, (PALAKKAD DIVISION) PALAKKAD DISTRICT,
             PIN - 678002
 W.P.(C).Nos.5047/23 & con.cases

                                  10

                                                      2024:KER:70576




             BY ADV KRISHNA T C


       THIS WRIT PETITION (CIVIL)        HAVING BEEN FINALLY HEARD
ON 05.09.2024, ALONG WITH WP(C).13332/2024 AND CONNECTED
CASES, THE COURT ON 13.09.2024         DELIVERED THE FOLLOWING:
 W.P.(C).Nos.5047/23 & con.cases

                                       11

                                                            2024:KER:70576

                               V.G.ARUN, J
                    = = = = = = = = = = = = = = = = =
                    W.P.(C).Nos.5047 & 34185 of 2023,
                      13332,15594 & 19742 of 2024
                   = = = = = = = = = = = = = = = = = =
                Dated this the 13th day of September, 2024

                                  JUDGMENT

Petitioners were issued with licences to conduct General

Minor Units (Minor Catering Units) in railway stations under

the Southern Railways. These writ petitions are filed,

aggrieved by the refusal to extend the period of licence granted

to the petitioners. According to the petitioners, by virtue of a

judgment of the Supreme Court, followed by an interim order of

the High Court of Delhi and the consequential orders issued by

the Ministry of Railways, licencees of Minor Catering Units are

entitled to conduct their stalls until the Railway Board issues an

order limiting the licence to a particular period.

2. Heard Adv.Saneesh Kumar K appearing for the

petitioners, Adv.T.C.Krishna, the learned DSGI in charge,

along with Advs.Mini Gopinath, S.Krishna and Achyuth

Krishnan for the respondents.

W.P.(C).Nos.5047/23 & con.cases

2024:KER:70576

3. For ease of understanding, the parties and documents

are referred to as described in W.P.(C).No.5047 of 2023.

4. Learned Counsel for the petitioners submitted that the

allotment of licence to catering stalls is governed by the

Catering Policy issued by the Railway Board from time to time.

While the Catering Policy of 2010 contained a provision for

extension/renewal of existing licences, this benefit was taken

away by the Catering Policy of 2017. This resulted in the 2017

Policy being challenged before the different High Courts. The

matters finally reached the Apex Court and an interim order of

status quo was granted in a batch of cases filed by the

association of vendors. Later, the writ petitions were disposed

of, directing the status quo to be maintained. The directions in

that judgment was clarified as per Ext.P3 order dated

30.10.2018 and the status quo was continued for another two

weeks. Within those two weeks, an association of railway

vendors approached the High Court of Delhi by filing

W.P(C).No.13809 of 2018 and obtained Ext.P4 order, directing

to maintain the status quo order of the Supreme Court till the W.P.(C).Nos.5047/23 & con.cases

2024:KER:70576

disposal of that writ petition. Following Ext.P4, the Ministry of

Railways issued Exhibit P5 communication dated 21.05.2019,

directing all Zonal Railways to maintain the status quo with

respect to Minor Catering Units, as it existed on 31.03.2019.

Thereafter, vide Exhibit P6 letter dated 27.08.2019, the Zonal

Railways were adviced to ensure compliance of the Hon'ble

Supreme Court's order in the subject case and take necessary

action as per the extant guidelines to renew the licences held

by Co-operative Societies, Partnership firms and Hindu

Undivided Families. The letter also directed to continue the

status quo, as advised vide Board letter dated 21.05.2019 until

further orders, subject to the orders of the High Court of Delhi

in W.P.(C).No.13809 of 2018 and connected petitions.

5.Learned Counsel contended that the petitioners have

every right to conduct their minor catering stalls on the

strength of the Railway Board orders, subject to the decision in

the writ petitions pending before the High Court of Delhi. It is

submitted that, except Southern Railways, the other Zonal

Railways are permitting the licencees of all minor catering units W.P.(C).Nos.5047/23 & con.cases

2024:KER:70576

in existence, at the time of issuance of Exhibit P5 letter by the

Railway Board, to continue their stalls. It is hence argued that,

the present action taken by the Southern Railways to auction

the petitioners' stalls is liable to be interfered with, such action

being discriminatory and contrary to the Railway Board's

directives.

6. Learned Counsel for the respondents contended that,

neither the order of status quo passed by the High Court of

Delhi or the Railway Board's order will benefit the petitioners,

since those orders are with respect to licences granted to

Cooperative Societies, partnership firms and HUFs. It is

further submitted that, the petitioners are conducting more

than one minor catering stall under the Southern Railways and

will therefore have to file affidavits before the licensing

authority, agreeing to confine their licence to one unit. It is

contended that the attempt of the petitioners is to continue the

conduct of their units by relying on orders which has nothing to

do with their licences.

W.P.(C).Nos.5047/23 & con.cases

2024:KER:70576

7. The learned DSGI contended that, out of the five writ

petitions, only in two writ petitions W.P.(C).Nos. 5047 and

34185 of 2023 the petitioners were granted licence while the

2010 Catering Policy was in vogue, and licences in the other

three writ petitions (W.P.(C).Nos.13332, 15594 and 19742 of

2024), are governed by the Policy of 2017. In the catering

policy of 2017, it is specifically stated that the tenure of

catering units will only be for 5 years and there will not be any

extension/ renewal for units run by individual licencees. It is

submitted that, even though the railways had graciously

extended the licence period by taking into account the number

of days during which the petitioners stalls remained closed due

to the lockdown imposed in the wake of the Covid pandemic,

the petitioners are attempting to continue the conduct of their

stalls even after expiry of the extended period.

8.Adv.S.Krishna pointed out that the writ petitions filed by

identically placed licencees before the High Court of Delhi was

dismissed as per the judgment dated 30.05.2024 in W.P.

(C).No.6771 of 2024 and connected cases. W.P.(C).Nos.5047/23 & con.cases

2024:KER:70576

9. The arguments advanced reveal that, these writ

petitions pertain to two sets of licences; one with respect to the

licences granted in accordance with the Catering policy of 2010

and the second, licences issued after the Catering Policy of

2017 had come into effect. The challenge in the first set of

cases is based entirely on the judgments of the Supreme Court,

the interim order of the High Court of Delhi and the Railway

Board's order. To address this challenge, it is essential to

understand the directions in those judgments and orders. As

mentioned earlier, with the introduction of the Catering Policy

of 2017, it became no longer possible for the individual

licencees of minor catering units to get their licences

renewed/extended. This change in policy was challenged before

the High Courts and finally reached the Supreme Court. Those

batch of cases was disposed of by the Apex Court as per the

judgment in Senior Divisional Commercial Manager &

Others.v. S.C.R. Caterers, Dry Fruits, Fruit Juice Stalls

Welfare Association & Anr. [(2016) 3 SCC 582]. Paragraph

34 of the judgment being relevant, is extracted hereunder:-

W.P.(C).Nos.5047/23 & con.cases

2024:KER:70576

"For the reasons stated supra, this Court cannot interfere with the impugned judgment and order of the High Court. The civil appeals are dismissed. The order dated 11-4-2014 granting stay of the impugned order shall stand vacated. We, however, make it clear that only those licensees may be eligible for renewal of their licences who can declare on affidavit that they do not have the licence of more than one shop or kiosk in their name or benami licence at the railway stations with periodical reasonable increase of licence fee. All pending applications are disposed of."

10. Later, a clarification was sought with respect to the

direction at paragraph 34 by the Co-operative Societies,

Partnership firms and HUFs issued with licences.

Consequently, the Supreme Court issued Ext.P3 clarificatory

order dated 30.10.2018, the relevant portion of which reads as

under:-

"We accordingly direct that the aforesaid associations of persons viz., the co-operative societies, partnership firms and HUF, in respect of the units covered by the judgment in Senior Divisional Commercial Manager, South Central Railways and Others (supra), shall be entitled to renewal of all the licences they hold as on the date of the expiry of those licences.

xx xx xxx xx xxx W.P.(C).Nos.5047/23 & con.cases

2024:KER:70576

However, interim orders, if any, granting status quo qua the petitioner's licence by this Court, shall continue for a further period of two weeks from today."

11. Immediately thereafter, an Association of Licenced

Vendors approached the Delhi High Court and obtained the

following order on 15.03.2019.

"Order dated 30.10.2018 passed by the Hon'ble Supreme Court shall remain in force till the disposal of the present petition."

Thereupon, Ext.P6 communication dated 27.08.2019 was

issued by the Ministry of Railways (Railway Board) to the

Principal Chief Commercial Managers of all Zonal Railways,

which reads as follows;

"This is in reference to Board's instructions issued regarding maintaining status quo in respect of minor static catering units as existed on 31.03.2019, since the decision on Review Petition by Railways against the Judgment of Hon'ble Supreme Court dated 30.10.2018 was awaited. Now, vide orders dated 10.07.2019, Hon'ble Supreme Court has dismissed the Review Petition (Civil) No.1437 of 2019 in the matter of Union of India & others v. Vendors Co-operative Society Ltd. & others.

Thus, Zonal Railways are advised to ensure compliance of Hon'ble W.P.(C).Nos.5047/23 & con.cases

2024:KER:70576

Supreme Court's orders in the subject case and take necessary action as per the extant guidelines to renew all the licences held by the co-operative societies, partnership firms and HUF. However, the status quo in respect of all other minor static catering units as advised vide Board's letter dated 21.05.2019 will continue till further orders and will be subject to orders of Hon'ble High Court of Delhi in W.P.No.13809/2018 and Hon'ble Supreme Court of India dated 30.10.2018 in W.P(C) No.557 of 2017,799/2017 and 110/2018 and Contempt Petition No.696/20189 in WP(C) No.557/2017."

12. The other document relied on by the petitioners is

Ext.P10 clarification to the queries raised by the Zonal Railways

regarding implementation of Ext.P6. The relevant portion of

the remarks reads as under:-

"Existing minor catering units, allotted prior to Catering Policy 2017 and under the purview of renewal as per Supreme Court's Judgement, are to be governed in terms of Board's Commercial Circular No. 22/2017 and Board's letter of even number dated 27.08.2019. Necessary action may be taken accordingly."

13. The question, therefore, to be considered is whether

the judgment, order, communication and clarification grants

licencees like the petitioners, operating more than one minor W.P.(C).Nos.5047/23 & con.cases

2024:KER:70576

catering unit under the Southern Railways, the right to

continue the conduct of their units beyond the licence period.

The answer can only be in the negative, since the Supreme

Court, by Ext.P3 order, has clarified that only co-operative

societies, partnership firms and HUFs are eligible for renewal

on the date of the expiry of the licences they hold. The Delhi

High Court, vide Exhibit P4 order had only directed to continue

Ext.P3 order of the Supreme Court. In Ext.P6 communication,

issued thereafter, the Railway Board had only advised the Zonal

Railways to ensure compliance of Supreme Court's orders in

S.C.R. Caterers, Dry Fruits, Fruit Juice Stalls Welfare

Association's case (supra), as clarified by Ext.P3, and to renew

the licences held by the Co-operative Societies, Partnership

firms and HUFs. The remarks of the Railway Board to the

queries of the Zonal Railways are also to the same effect. It is

hence unequivocally clear that the judgment, order or

communications does not confer any right upon the individual

licencees like the petitioners to continue the conduct of their

units.

W.P.(C).Nos.5047/23 & con.cases

2024:KER:70576

14.The petitioners in the second set of cases were granted

licence after the introduction of the Catering Policy, 2017. In

this context, Clause 11.2 of the Catering Policy extracted

below, assumes relevance;

"Tenure of Food Plaza shall be for a period of 9 years. Tenure of all other catering units (Major Units and Minor Units) will be for a period of 5 years only. There will be no further extension/renewal, except for units specifically referred to in para 3.8.1."

15.It is also pertinent to note that, Clause 3.2 of the

Licence Agreement also states that there will be no extension/

renewal. The policy being clear and the petitioners having

executed the agreements, by accepting the terms and

conditions therein, cannot contend that they have a right to

continue perpetually. This precise point was answered by the

High Court of Delhi as per its judgment in W.P.(C).No.6771 of

2024 and connected cases, the contextually relevant portion of

which reads as under:-

"20.Accepting the contentions of the petitioners would tantamount to holding that they have a permanent, indefeasible and perpetual right to seek extension/renewal of their licenses for an indefinite period of time. W.P.(C).Nos.5047/23 & con.cases

2024:KER:70576

This cannot be permitted. Accepting the plea of the petitioners would also have a deleterious impact on the railways as the same would tantamount to holding that once the railways has granted a license to any particular person, it is denuded of the power to bring the license to an end, despite contractual provision/s to the contrary. This would completely inhibit the railways from introducing fresh financial/public participation models and/or offering opportunities to another deserving set of persons to operate catering units.

21.It is the essence of a license that it is revocable at the will of the grantor. The petitioners cannot claim a vested right entitling them to perpetual renewal of the licence granted to them."

16. This Court also being of the opinion that no licencee

can claim indefeasible and perpetual right to continue in

occupation of the licenced premises, the contentions raised in

both set of writ petitions are found unsustainable.

In the result, the writ petitions are dismissed.

Sd/-

V.G.ARUN, JUDGE sj W.P.(C).Nos.5047/23 & con.cases

2024:KER:70576

APPENDIX OF WP(C) 5047/2023

PETITIONER EXHIBITS

Exhibit P1 A TRUE COPY OF THE LETTER OF AWARD ISSUED BY THE 2ND RESPONDENT DATED 7.6.2016.

Exhibit P2 A TRUE COPY OF THE AGREEMENT ENTERED INTO BETWEEN THE PETITIONER AND THE 2ND RESPONDENT ON 2.5.2017

Exhibit P3 A TRUE COPY OF THE JUDGMENT BY THE HONOURABLE SUPREME COURT IN WRIT PETITION(C) NO.373/2017 DATED 30.10.2018

Exhibit P4 A TRUE COPY OF THE INTERIM ORDER PASSED IN WP(C)13809/2018 BY THE HIGH COURT OF DELHI DATED 15.3.2019

Exhibit P5 A TRUE COPY OF THE LETTER ISSUED BY THE 3RD RESPONDENT DATED 21.5.2019.

Exhibit P6 A TRUE COPY OF THE LETTER ISSUED BY THE 3RD RESPONDENT DATED 27.8.2019.

Exhibit P7 A TRUE COPY OF THE LETTER ISSUED BY THE 2ND RESPONDENT DATED 8.2.2022 TO THE PETITIONER

Exhibit P8 A TRUE COPY OF THE REPRESENTATION SUBMITTED BY THE PETITIONER BEFORE THE 2ND RESPONDENT DATED 26.2.2022.

Exhibit P9 A TRUE COPY OF THE NOTICE/DIRECTION PASSED BY THE 2ND RESPONDENT DATED 17.5.2022 W.P.(C).Nos.5047/23 & con.cases

2024:KER:70576

Exhibit P10 A TRUE COPY OF THE LETTER NO.2016/TG-

III/600/01 ISSUED BY THE GOVERNMENT OF INDIA/ MINISTRY OF RAILWAYS/ RAILWAY BOARD DATED 13.12.2021

Exhibit P11 A TRUE COPY OF THE INTERIM ORDER PASSED IN WP(C) 22499/2022 DATED 11.7.2022.

Exhibit P12 A TRUE COPY OF THE INTERIM ORDER PASSED BY THIS HONOURABLE COURT ON 14.12.2022 IN WP(C) 22499/2022

Exhibit P13 A TRUE COPY OF THE TENDER NOTICE ISSUED BY THE 2ND RESPONDENT IS PRODUCED HEREWITH AND MARKED AS BY SHOWING THE DATE AS 5.9.2022 AS THE DATE FOR UPLOADING TENDER

Exhibit P14 A TRUE COPY OF THE LETTER OF AWARD ISSUED BY THE 1ST RESPONDENT TO THE 6TH RESPONDENT DATED 8.12.2022.

Exhibit P15 COPY OF THE LETTER ISSUED BY THE NORTHERN RAILWAY ISSUED TO THE SENIOR DIVISIONAL COMMERCIAL MANAGER DATED 29.8.2019.

Exhibit P16 A TRUE COPY OF THE LETTER ISSUED BY THE NORTH CENTRAL RAILWAY DATED 12.6.2019.

Exhibit P17 A TRUE COPY OF THE LETTER ISSUED BY THE SOUTH EASTERN RAILWAY DATED 28.5.2019.

Exhibit P18 A TRUE COPY OF THE LETTER ISSUED BY THE EAST COAST RAILWAY DATED 3.6.2019.

Exhibit P19 A TRUE COPY OF THE LETTER ISSUED BY THE EASTERN RAILWAY TO ONE CHANDAN RAJ DATED 8.12.2022 W.P.(C).Nos.5047/23 & con.cases

2024:KER:70576

APPENDIX OF WP(C) 34185/2023 PETITIONER EXHIBITS

Exhibit P1 A TRUE COPY OF THE LETTER OF AWARD ISSUED BY THE 2ND RESPONDENT DATED 7.6.2016.

Exhibit P2 A TRUE COPY OF THE AGREEMENT ENTERED INTO BETWEEN THE PETITIONER AND THE 2ND RESPONDENT ON 2.5.2017

Exhibit P3 A TRUE COPY OF THE JUDGMENT BY THE HONOURABLE SUPREME COURT IN WRIT PETITION(C) NO.373/2017 DATED 30.10.2018.

Exhibit P4 A TRUE COPY OF THE INTERIM ORDER PASSED IN WP(C)13809/2018 BY THE HIGH COURT OF DELHI DATED 15.3.2019

Exhibit P5 A TRUE COPY OF THE LETTER ISSUED BY THE 3RD RESPONDENT DATED 21.5.2019.

Exhibit P6 A TRUE COPY OF THE LETTER ISSUED BY THE 3RD RESPONDENT DATED 29.8.2019.

Exhibit P7 A TRUE COPY OF THE LETTER ISSUED BY THE 2ND RESPONDENT DATED 8.2.2022 TO THE PETITIONER.

Exhibit P8 A TRUE COPY OF THE REPRESENTATION SUBMITTED BY THE PETITIONER BEFORE THE 2ND RESPONDENT DATED 26.2.2022.

Exhibit P9 A TRUE COPY OF THE NOTICE/DIRECTION PASSED BY THE 2ND RESPONDENT DATED 17.5.2022 W.P.(C).Nos.5047/23 & con.cases

2024:KER:70576

Exhibit P10 A TRUE COPY OF THE LETTER NO.2016/TG-

III/600/01 ISSUED BY THE GOVERNMENT OF INDIA/ MINISTRY OF RAILWAYS/ RAILWAY BOARD DATED 13.12.2021

Exhibit P11 A TRUE COPY OF THE INTERIM ORDER PASSED IN WP(C) 22499/2022 DATED 11.7.2022.

Exhibit P12 A TRUE COPY OF THE INTERIM ORDER PASSED BY THIS HONOURABLE COURT ON 14.12.2022 IN WP(C) 22499/2022.

Exhibit P13 A TRUE COPY OF THE JUDGMENT IN WP(C) 22499/2022 DATED 11.8.2023 OF THIS HONOURABLE COURT.

Exhibit P14 COPY OF THE LETTER ISSUED BY THE NORTHERN RAILWAY ISSUED TO THE SENIOR DIVISIONAL COMMERCIAL MANAGER DATED 29.8.2019.

Exhibit P15 A TRUE COPY OF THE LETTER ISSUED BY THE NORTH CENTRAL RAILWAY DATED 12.6.2019.

Exhibit P16 A TRUE COPY OF THE LETTER ISSUED BY THE SOUTH EASTERN RAILWAY DATED 28.5.2019

Exhibit P17 A TRUE COPY OF THE LETTER ISSUED BY THE EAST COAST RAILWAY DATED 3.6.2019.

Exhibit P18 A TRUE COPY OF THE LETTER ISSUED BY THE EASTERN RAILWAY TO ONE CHANDAN RAJ DATED 8.12.2022

Exhibit P19 A TRUE COPY OF THE ORDER PASSED BY THE 2ND RESPONDENT DATED 11.10.2023. W.P.(C).Nos.5047/23 & con.cases

2024:KER:70576

APPENDIX OF WP(C) 34185/2023

RESPONDENTS' EXHIBITS

Exhibit COPY OF THE SUPREME COURT JUDGMENT IN CIVIL APPEAL R1(A) NO. 618-620 OF 2016 DATED 29/01/2016 Exhibit COPY OF THE REVISED ORDER OF SUPREME COURT IN WPC R1(B) 373/2017 DATED 30/10/2018 Exhibit CLARIFICATION ORDER PASSED BY THE HON'BLE HIGH R1(C) COURT OF DELHI DATED 26.03.2019 Exhibit CLARIFICATION LETTER DATED 13/12/2021 R1(D) Exhibit COPY OF THE JUDGMENT PASSED BY THIS HON'BLE COURT

W.P.(C).Nos.5047/23 & con.cases

2024:KER:70576

APPENDIX OF WP(C) 13332/2024

PETITIONER EXHIBITS Exhibit P1 - A TRUE COPY OF THE LETTER OF AWARD ISSUED BY THE 2ND RESPONDENT DATED 11.7.2018

Exhibit P2 A TRUE COPY OF THE MASTER LICENSE AGREEMENT ENTERED INTO BETWEEN THE PETITIONER AND THE 2ND RESPONDENT DATED 5.11.2018.

Exhibit P3 A TRUE COPY OF THE JUDGMENT BY THE HONOURABLE SUPREME COURT IN WRIT PETITION (C) NO.373/2017 DATED 30.10.2018.

Exhibit P4 A TRUE COPY OF THE INTERIM ORDER PASSED IN WP(C)13809/2018 BY THE HIGH COURT OF DELHI DATED 15.3.2019.

Exhibit P5 A TRUE COPY OF THE LETTER ISSUED BY THE 3RD RESPONDENT DATED 21.5.2019.

Exhibit P6 A TRUE COPY OF THE LETTER ISSUED BY THE 3RD RESPONDENT DATED 27.8.2019.

Exhibit P7 A TRUE COPY OF THE LETTER NO.2016/TG-

III/600/01 ISSUED BY THE GOVERNMENT OF INDIA/ MINISTRY OF RAILWAYS/ RAILWAY BOARD DATED 13.12.2021

Exhibit P8 A TRUE COPY OF THE REPRESENTATION SUBMITTED BY THE PETITIONER DATED 26.1.2024.

Exhibit P9 A TRUE COPY OF THE INTERIM ORDER PASSED IN WP(C) 34185 OF 2023 DATED 17.10.2023 BY THIS HONOURABLE COURT.

W.P.(C).Nos.5047/23 & con.cases

2024:KER:70576

Exhibit P10 A TRUE COPY OF THE LETTER ISSUED BY THE NORTHERN RAILWAY TO THE SENIOR DIVISIONAL COMMERCIAL MANAGER DATED 29.8.2019.

Exhibit P11 A TRUE COPY OF THE LETTER ISSUED BY THE NORTH CENTRAL RAILWAY DATED 12.6.2019.

Exhibit P12 A TRUE COPY OF THE LETTER ISSUED BY THE SOUTH EASTERN RAILWAY DATED 28.5.2019.

Exhibit P13 A TRUE COPY OF THE LETTER ISSUED BY THE EAST COAST RAILWAY DATED 3.6.2019.

Exhibit P14 A TRUE COPY OF THE LETTER ISSUED BY THE EASTERN RAILWAY TO ONE CHANDAN RAJ DATED 8.12.2022.

W.P.(C).Nos.5047/23 & con.cases

2024:KER:70576

APPENDIX OF WP(C) 15594/2024

PETITIONER EXHIBITS

Exhibit P1 A TRUE COPY OF THE LETTER OF AWARD ISSUED BY THE SOUTHERN RAILWAY, THE 2ND RESPONDENT DATED 28.6.2018

Exhibit P2 A TRUE COPY OF THE MASTER LICENSE AGREEMENT ENTERED INTO BETWEEN THE PETITIONER AND THE 3RD RESPONDENT DATED 26.9.2018.

Exhibit P3 A TRUE COPY OF THE ORDER BY THE HONOURABLE SUPREME COURT IN WRIT PETITION (C) NO.373/2017 DATED 30.10.2018.

Exhibit P4 A TRUE COPY OF THE INTERIM ORDER PASSED IN WP(C)13809/2018 BY THE HIGH COURT OF DELHI DATED 15.3.2019

Exhibit P5 A TRUE COPY OF THE LETTER ISSUED BY THE 1ST RESPONDENT DATED 21.5.2019.

Exhibit P6 A TRUE COPY OF THE LETTER ISSUED BY THE 1ST RESPONDENT DATED 27.8.2019.

Exhibit P7 A TRUE COPY OF THE LETTER NO.2016/TG-

III/600/01 ISSUED BY THE GOVERNMENT OF INDIA/ MINISTRY OF RAILWAYS/ RAILWAY BOARD DATED 13.12.2021.

Exhibit P8 A TRUE COPY OF THE REPRESENTATION SUBMITTED BY THE PETITIONER BEFORE THE 3RD RESPONDENT DATED 9.4.2024 W.P.(C).Nos.5047/23 & con.cases

2024:KER:70576

Exhibit P9 A TRUE COPY OF THE INTERIM ORDER PASSED IN WP(C) 13332 OF 2024 DATED 2.4.2024 BY THIS HONOURABLE COURT.

Exhibit P10 A TRUE COPY OF THE LETTER ISSUED BY THE NORTHERN RAILWAY TO THE SENIOR DIVISIONAL COMMERCIAL MANAGER DATED 29.8.2019.

Exhibit P11 A TRUE COPY OF THE LETTER ISSUED BY THE NORTH CENTRAL RAILWAY DATED 12.6.2019.

Exhibit P12 A TRUE COPY OF THE LETTER ISSUED BY THE SOUTH EASTERN RAILWAY DATED 28.5.2019.

Exhibit P13 A TRUE COPY OF THE LETTER ISSUED BY THE EAST COAST RAILWAY (WITH RELEVANT ENCLOSURE) DATED 3.6.2019.

Exhibit P14 A TRUE COPY OF THE LETTER ISSUED BY THE EASTERN RAILWAY TO ONE CHANDAN RAJ DATED 8.12.2022.

W.P.(C).Nos.5047/23 & con.cases

2024:KER:70576

APPENDIX OF WP(C) 19742/2024

PETITIONER EXHIBITS

Exhibit P1 A TRUE COPY OF THE LETTER OF AWARD ISSUED BY THE 2ND RESPONDENT DATED 31.7.2018.

Exhibit P2 A TRUE COPY OF THE MASTER LICENSE AGREEMENT ENTERED INTO BETWEEN THE PETITIONER AND THE 2ND RESPONDENT DATED 5.12.2018.

Exhibit P3 A TRUE COPY OF THE ORDER BY THE HONOURABLE SUPREME COURT IN WRIT PETITION (C) NO.373/2017 DATED 30.10.2018.

Exhibit P4 A TRUE COPY OF THE INTERIM ORDER PASSED IN WP(C)13809/2018 BY THE HIGH COURT OF DELHI DATED 15.3.2019

Exhibit P5 A TRUE COPY OF THE LETTER ISSUED BY THE 1ST RESPONDENT DATED 21.5.2019.

Exhibit P6 A TRUE COPY OF THE LETTER ISSUED BY THE 1ST RESPONDENT DATED 27.8.2019.

Exhibit P7 A TRUE COPY OF THE LETTER NO.2016/TG-

III/600/01 ISSUED BY THE GOVERNMENT OF INDIA/ MINISTRY OF RAILWAYS/ RAILWAY BOARD DATED 13.12.2021

Exhibit P8 A TRUE COPY OF THE REPRESENTATION SUBMITTED BY THE PETITIONER BEFORE THE 3RD RESPONDENT DATED 7.5.2024.

W.P.(C).Nos.5047/23 & con.cases

2024:KER:70576

Exhibit P9 A TRUE COPY OF THE INTERIM ORDER PASSED IN WP(C) 18897 OF 2024 DATED 27.5.2024 BY THIS HONOURABLE COURT.

Exhibit P10 A TRUE COPY OF THE LETTER ISSUED BY THE NORTHERN RAILWAY TO THE SENIOR DIVISIONAL COMMERCIAL MANAGER DATED 29.8.2019.

Exhibit P11 A TRUE COPY OF THE LETTER ISSUED BY THE NORTH CENTRAL RAILWAY DATED 12.6.2019 ALONG WITH ENCLOSURE OF LETTER OF RAILWAY BOARD DATE 21.5.2019

Exhibit P12 A TRUE COPY OF THE LETTER ISSUED BY THE SOUTH EASTERN RAILWAY DATED 28.5.2019.

Exhibit P13 A TRUE COPY OF THE LETTER ISSUED BY THE EAST COAST RAILWAY DATED 3.6.2019 WITH ENCLOSURE LETTER ON 10.9.2019

Exhibit P14 A TRUE COPY OF THE LETTER ISSUED BY THE EASTERN RAILWAY TO ONE CHANDAN RAJ DATED 8.12.2022.

Exhibit P15 A TRUE COPY OF THE TENDER NOTICE ISSUED BY THE 2ND RESPONDENT DATED 6.5.2024.

RESPONDENT EXHIBITS

Exhibit R1(a) True copy of the termination order dated 06.01.2020 issued by the Divisional Commercial Manager, Southern Railway.

True copy PS to Judge

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter