Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Surya Sales Corporation vs The Unin Of India
2025 Latest Caselaw 3066 Patna

Citation : 2025 Latest Caselaw 3066 Patna
Judgement Date : 7 April, 2025

Patna High Court

Surya Sales Corporation vs The Unin Of India on 7 April, 2025

          IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Civil Writ Jurisdiction Case No.8990 of 2019
     ======================================================
     Shreyaa Agro Food a Proprietorship Firm having it's Place of business at
     2250, Ground Floor, Gali Raghunandan, Naya Bazar Delhi- 6 through its
     authorized representative namely Sanjit Kumar Tiwari Son of Raj Narayan
     Tiwari, Resident of 7, East Khanpukur Lane, P.O. Angus, P.S. Bhadreshwar,
     District- Hoogly (West Bengal)- 712221
                                                              ... ... Petitioner/s
                                        Versus
1.   The Union of India through the Secretary, Ministry of Railways New Delhi.
2.   The General Manager, East Central Railway, Zonal Office Hazipur, Vaishali.
3.   The Principal Chief Commercial Manager/FM, East Central Railway, Zonal
     Office Hazipur, Vaishali.
4.   The Chief Commercial Manager/FM, East Central Railway, Zonal Office
     Hazipur, Vaishali.
5.   The Deputy Chief Commercial Manager/FM, East Central Railway, Zonal
     Office Hazipur, Vaishali.
6.    The Senior Divisional Commercial Manager, Sonepur Division, East Central
      Railway, Zonal Office Hazipur, Vaishali.
                                                           ... ... Respondent/s
     ======================================================
                                         with

                    Civil Writ Jurisdiction Case No. 9629 of 2019
     ======================================================
     Krishna Enterprises a proprietorship firm having its place of business at 2244,
     Second Floor, Gali Raghunandan, Naya Bazar, Delhi-6 through its authorized
     representative namely Sanjay Kumar Agarwal (Sultania) male aged about 50
     years son of Shri Ghasi Ram Agarwal (Sultania) Resident of Bara Bazar, P.O.
     and P.S.- Katihar, District- Katihar- 854105.
                                                                   ... ... Petitioner/s
                                           Versus
1.   The Union of India through the Secretary, Ministry of Railways New Delhi.
2.   The General Manager, East Central Railway, Zonal Office Hazipur, Vaishali.
3.   The Principal Chief Commercial Manager/FM, East Central Railway, Zonal
     Office Hazipur, Vaishali.
4.   The Chief Commercial Manager/FM, East Central Railway, Zonal Office
     Hazipur, Vaishali.
5.   The Deputy Chief Commercial Manager/FM, East Central Railway, Zonal
     Office Hazipur, Vaishali.
6.   The Senior Divisional Commercial Manager, Sonepur Division, East Central
 Patna High Court CWJC No.8990 of 2019 dt.07-04-2025
                                           2/9




        Railway, Zonal Office Hazipur, Vaishali.
                                                 ... ... Respondent/s
       ======================================================
                                 with

                     Civil Writ Jurisdiction Case No. 10368 of 2019
       ======================================================
       Surya Sales Corporation a proprietorship firm having its place of business at
       2250, Ground Floor, Gali Raghunandan, Naya Bazar, Delhi-6 through its
       authorized representative namely Dhananjay Kumar Choudhary male aged
       about 20 years son of Ram Sharan Choudhary resident of College Road,
       Verma Nagar, P.O. and P.S.- Kaithar-854105
                                                                   ... ... Petitioner/s
                                          Versus
  1.    The Union of India through the Secretary, Ministry of Railways New Delhi
  2.    The General Manager East Central Railway, Zonal Office Hazipur, Vaishali
  3.    The Principal Chief Commercial Manager/FM East Central Railway, Zonal
        Office Hazipur, Vaishali
  4.    The Chief Commercial Manager/FM East Central Railway, Zonal Office
        Hazipur, Vaishali
  5.    The Deputy Chief Commercial Manager/FM East Central Railway, Zonal
        Office Hazipur, Vaishali
  6.    The Senior Divisional Commercial Manager Sonepur Division, East Central
        Railway, Zonal Office Hazipur, Vaishali
                                                                  ... ... Respondent/s
       ======================================================
                                            with
                     Civil Writ Jurisdiction Case No. 13795 of 2019
       ======================================================
       Sanjay Enterprises a Proprietorship firm having its Palce of Business at 2250,
       Ground Floor, Gali Raghunandan, Naya Bazar, Delhi-6 through its authorized
       representarive namely Umang Aggarwal male aged about 29 Years Son of
       Vinod Aggarwal resident of 85, East, Friend Encalave, Sultanpuri, B Block,
       delhi-86
                                                                     ... ... Petitioner/s
                                           Versus
  1.    The Union of India through the Secretary, Ministry of Railways New Delhi
  2.    The General Manager, East Central Railway, Zonal Officer, Hazipur Vaishali
  3.    The principal Chief Commercial Manager /Fm, East Central railway, Zonal
        Office Hazipur, Vaishali
  4.    The Chief Commercial Manager /Fm, East Central Railway, Zonal Office
        Hazipur, Vaishali
  5.    The Deputy Chief Commercial Manager /Fm, East Central railway, Zonal
 Patna High Court CWJC No.8990 of 2019 dt.07-04-2025
                                           3/9




        Office Hazipur, Vaishali
  6.    The Senior Divisional Commiercial Manager, Sonepur Division, East
        Central Railway, Zoral Officer Hazipur, Vaishali
                                                         ... ... Respondent/s
       ======================================================
       Appearance :
       (In Civil Writ Jurisdiction Case No. 8990 of 2019)
       For the Petitioner/s      :       M/s Gautam Kumar Kejriwal
                                         Aditya Raman
                                         Mukund Kumar
                                         Akash Kumar, Advocates
       For the Union of India :          M/s Subodh Kumar Jha, Sr.CGC
       Railway                           Punam Kumari Singh, CGC
                                         Rinki Kumari, Advocate
       (In Civil Writ Jurisdiction Case No. 9629 of 2019)
       For the Petitioner/s      :       M/s Gautam Kumar Kejriwal
                                         Aditya Raman
                                         Mukund Kumar
                                         Akash Kumar, Advocates
       For the Respondent/s      :       Mr. Anshay Bahadur Mathur, CGC
       (In Civil Writ Jurisdiction Case No. 10368 of 2019)
       For the Petitioner/s      :       M/s Gautam Kumar Kejriwal
                                         Aditya Raman
                                         Mukund Kumar
                                         Akash Kumar, Advocates
       For the Respondent/s      :       Mr. Ram Anurag Singh, CGC
       (In Civil Writ Jurisdiction Case No. 13795 of 2019)
       For the Petitioner/s      :       M/s Gautam Kumar Kejriwal
                                         Aditya Raman
                                         Mukund Kumar
                                         Akash Kumar, Advocates
       For the Respondent/s      :       Mr. Ram Anurag Singh, CGC
       ======================================================
       CORAM: HONOURABLE JUSTICE SMT. G. ANUPAMA CHAKRAVARTHY

                                     ORAL JUDGMENT

                                     Date : 07-04-2025

                     1. At the outset, it is relevant to mention

         here that a preliminary objection has been raised

         by the Learned counsel for the Railways that the

         matters         are required to be               heard before the

         Division Bench as the petitioner(s) have challenged

         the Circulars of the Railway Board in all the
 Patna High Court CWJC No.8990 of 2019 dt.07-04-2025
                                           4/9




         aforesaid Writ petitions. At this juncture, the

         Learned counsel for the petitioner(s) submitted

         that they have made alternative prayers in these

         cases and, therefore, they intend to withdraw the

         prayer for quashing of the Circulars. Accordingly,

         the Learned counsel for the petitioner(s) was

         directed to make an endorsement in                             the Writ

         petition,        wherein          the        Circulars      have     been

         challenged, so as to enable this Court to further

         proceed in the matters. In view of the aforesaid,

         the petitioner(s) have withdrawn the reliefs (a) and

         (b) of all the aforesaid Writ petitions.

                     2. In all the four Writ petitions the reliefs

         sought for by the the petitioners are similar, which

         are as follows:

                             "c) For issuance of a Writ in the
                             nature of mandamus as directing
                             respondents specially the respondent
                             number          2        to   6    to   refund    the
                             difference           of       penal      demurrage
                             charges             recoverable         from      the
                             petitioner as per the impugned rate
                             Circular         dated            18.03.2019     and
                             29.03.2019

to that recoverable in Patna High Court CWJC No.8990 of 2019 dt.07-04-2025

terms ECR/CRM/FMS/02/GS/Misc. of Circular number dated 10.09.2018 (hereinafter referred to as the Circular dated 10.09.2018 for short) issued by the Respondent Principal Chief Commercial Manager on account of the impugned rate Circular dated 18.03.2019 and 29.03.2019 being not applicable to the case of the petitioner or In The Alternative;

d) For holding and a declaration that the impugned rate Circular dated 18.03.2019 as well as the Circular dated 29.03.2019 would be prospective in operation and would not apply retrospectively to the indent registered on or before expiration of 48 hours of publication of the said Circulars in the respective divisions;

e) For holding and a declaration that the impugned rate Circular dated 18.03.2019 as well as the Circular dated 29.03.2019 being penal in nature and carrying the effect of enhancement of penal consequences ought to have preceded by due notice upon the parties bound to be affected by such variation/alteration in the Patna High Court CWJC No.8990 of 2019 dt.07-04-2025

penal consequences and as such both the Circulars suffers from violation of principles of natural justice:

f) For holding and a declaration that the impugned Circular dated 29.03.2019 is not sustainable for another vital and relevant reason of there being no registration of indent having taken place between 18.03.2019 till 29.03.2019 inviting application of such harsher conditions of complete reduction of stacking period coupled with imposition of extreme penal demurrage charges of 6 times the normal charges;

g) For holding and a declaration that the petitioner having registered indent before the impugned rate Circular dated 18.03.2019 was issued and published the case of the petitioner would be governed and guided by the Circular number ECR/CRM/FMS/02/GS/Misc. dated 10.09.2018 as the petitioner having relied upon the said Circular consisting of all parameters of penal consequences in case of no loading of wagons had registered indent with the respondent East Central Railway; Patna High Court CWJC No.8990 of 2019 dt.07-04-2025

h) For holding and a declaration that the impugned Circulars dated 18.03.2019 and 29.03.2019 cannot be made retroactive in operation and cannot apply against the indent registered by the petitioner much prior to the issuance and publication of the said impugned Circulars;

i) For grant of any other relief or reliefs to which the petitioner is found entitled in the facts and circumstances of the case."

3. At this juncture, the Learned counsel

for the petitioners contended that this Court has

already decided a similar matter in which the

reliefs as prayed for, in these Writ petitions were

exactly the same, therefore prayed that since

these matters are squarely covered under the

order dated 15.02.2025 passed in CWJC No.

8971 of 2019 (Thakurji Enterprises Vrs. The

Union of India & Ors.), these writ petitions may

also be disposed of on the same terms and

conditions.

4. The Learned Counsel for the Patna High Court CWJC No.8990 of 2019 dt.07-04-2025

respondents submits that these Writ petitions may

be disposed of on the same terms and conditions

as outlined in the aforesaid judgment.

5. Having regard to the submissions made

by the Learned counsel for the petitioners, all

aforesaid four Writ petitions stands disposed of in

terms of the judgment passed in CWJC No. 8971

of 2019 (supra).

6. Therefore, I direct the respondents to

refund Rs. 7,62,300 to the petitioner of CWJC No.

8990 of 2019 (Shreya Agro Food), Rs. 10,42,500/-

to the petitioner of CWJC No. 9629 of 2019 (Krishna

Enterprises), Rs. 61,200/- to the petitioner of CWJC

No. 10368 of 2019 (Surya Sales Corporation) and

Rs. 13,82,100/- to the petitioner of CWJC No. 13795

of 2019 (Sanjay Enterprises) forthwith, which

represents the excess demurrage recovered for the

rakes not loaded by the petitioner(s) due to

unavoidable reasons. This Court is also of the

considered view that the impugned Rate Circulars

dated 18.03.2019 and 29.03.2019 shall operate

prospectively not retrospectively.

Patna High Court CWJC No.8990 of 2019 dt.07-04-2025

21. With the aforesaid observations, the

Writ petition stands disposed of.

22. Interlocutory Application(s), if any,

shall stand disposed of.

(G. Anupama Chakravarthy, J) Spd/-

AFR/NAFR                NAFR
CAV DATE                NA
Uploading Date          19.04.2025
Transmission Date
 

 
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