Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S. Srinath Travel Agency vs State And Ors
2023 Latest Caselaw 1498 Raj

Citation : 2023 Latest Caselaw 1498 Raj
Judgement Date : 8 February, 2023

Rajasthan High Court - Jodhpur
M/S. Srinath Travel Agency vs State And Ors on 8 February, 2023
Bench: Sandeep Mehta, Kuldeep Mathur
     HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                      JODHPUR
               D.B. Civil Writ Petition No. 1114/2020

M/s. Srinath Travels Agency, Through Its Partner Shri Prakash
Chandra Kabra Son Of Shri Madanlal Aged 49 Years Resident Of
Vrandawan Bagh, N.h. 8, Nathdwara, District Rajsamand.
                                                                     ----Petitioner
                                    Versus
1.    State     Of   Rajasthan,          Through         The     Secretary     Cum
      Commissioner,         Transport         Department,          Sahkar     Marg,
      Parivahan Bhawan, Jaipur.
2.    The     District   Transport        Officer      And       Taxation    Officer,
      Rajsamand.
3.    The Regional Transport Officer (Appeals), Udaipur Region,
      Udaipur.
                                                                  ----Respondents
                              Connected With
               D.B. Civil Writ Petition No. 1570/2017
M/s Srinath Travel Agency, Through Its Partner Shri Prakash
Chandra Kabra S/o Shri Madanlal, Resident Of Vrandawan Bagh,
N.h.8, Nathdwara, District Rajsamand
                                                                     ----Petitioner
                                    Versus
1.    State     Of    Rajasthan         Through         The      Secretary     Cum
      Commissioner,         Transport         Department,          Sahkar     Marg,
      Parivahan Bhawan, Jaipur
2.    The     District   Transport        Officer      And       Taxation    Officer,
      Rajsamand
3.    The     District   Transport        Officer      And       Addl.   Secretary,
      Regional Transport Authority, Udaipur
                                                                  ----Respondents
               D.B. Civil Writ Petition No. 1973/2017
M/s Srinath Travel Agency, Through Its Partner Shri Prakash
Chandra Kabra Son Of Shri Madanlal, Resident Of Vrandawan
Bagh, N.h.8, Nathdwara District Rajsamand.
                                                                     ----Petitioner
                                    Versus


                     (Downloaded on 08/02/2023 at 11:57:52 PM)
                                             (2 of 12)                     [CW-1114/2020]


1.     State     Of   Rajasthan,          Through         The     Secretary       Cum
       Commissioner,           Transport       Department,          Sahkar       Marg,
       Parivahan Bhawan, Jaipur.
2.     The     District   Transport        Officer      And       Taxation     Officer,
       Rajsamand.
3.     The     District   Transport        Officer      And       Addl.     Secretary,
       Regional Transport Authority, Udaipur.
                                                                   ----Respondents
               D.B. Civil Writ Petition No. 14902/2017
M/s Shrinath Travel Agency, Through Its Partner Shri Prakash
Chandra Kabra Son Of Shri Madanlal, Resident Of Vrandawan
Bagh, N.h. 8, Nathdwara District Rajsamand Raj..
                                                                      ----Petitioner
                                     Versus
1.     State Of Rajasthan, Through The Secretary Cum
       Commissioner, Transport Department, Sahkar Marg,
       Parivahan Bhawan, Jaipur Raj..
2.     The District Transport Officer                   And       Taxation     Officer,
       Shahpura Bhilwara. Raj..
3.     The District Transport Officer And Addl. Secretary,
       Regional Transport Authority, Chittorgarh Raj..
                                                                   ----Respondents
               D.B. Civil Writ Petition No. 16251/2017
M/s Shrinath Travel Agency, Through Its Partner Shri Prakash
Chandra Kabra Son Of Shri Madanlal, Resident Of Vrandawan
Bagh, N.h. 8, Nathdwara District Rajsamand Raj..
                                                                      ----Petitioner
                                     Versus
1.     State Of Rajasthan Through The Secretary Cum
       Commissioner, Transport Department, Sahkar Marg,
       Parivahan Bhawan, Jaipur Raj..
2.     The District Transport              Officer      And       Taxation     Officer,
       Chittorgarh Raj.
3.     The District Transport Officer And Addl. Secretary,
       Regional Transport Authority, Chittorgarh Raj..
                                                                   ----Respondents


For Petitioner(s)          :     Mr. R.K. Rathi.
For Respondent(s)          :     Mr. Sudhir Tak, AAG.



                      (Downloaded on 08/02/2023 at 11:57:52 PM)
                                             (3 of 12)             [CW-1114/2020]


            HON'BLE MR. JUSTICE SANDEEP MEHTA
            HON'BLE MR. JUSTICE KULDEEP MATHUR

                              JUDGMENT

Judgment pronounced on                   :::            08/02/2023
Judgment reserved on                     :::            03/01/2023



BY THE COURT : (PER HON'BLE MEHTA, J.)

1. The instant bunch of writ petitions filed by the petitioner M/s.

Srinath Travels Agency under Article 226 of the Constitution of

India involves identical controversy and thus, the same are being

decided by this common order.

2. Basic facts relevant and essential for disposal of these writ

petitions are being referred from Writ Petition No.1570/2017

because the complete set of relevant documents and pleadings are

available in this file.

3. The petitioner herein is engaged in the transport business

and owns private transport vehicles viz. buses. A service order

dated 11.05.2016 was issued to the petitioner by the company

Hindustan Zinc Limited for a period of four years commencing

from 11.05.2016 to 10.05.2020. By virtue of this service order,

the petitioner was engaged to deploy 23 vehicles at different

locations of Hindustan Zinc Limited so as to ferry its employees to

and fro from the factory and office premises. On receiving the

service order, the petitioner submitted applications to the Road

Transport Department in the prescribed form under Section 76 of

the Motor Vehicles Act, 1988 for obtaining "private service vehicle"

permits. These applications were accompanied with the service

(4 of 12) [CW-1114/2020]

order dated 11.05.2016. The RTA, Udaipur scrutinized the

applications and granted 23 "private service vehicle" permits to

the petitioner on different dates between 01.09.2016 to

29.11.2016. Below Point No.6 relating to the specification and

number of persons permitted to be carried, it was noted that the

persons to be carried would be Hindustan Zinc Limited employed

as per the service order. The petitioner deposited the road tax for

23 vehicles covered under the permits period upto March 2017

and started plying the vehicles in the capacity of representative,

agent and agency of Hindustan Zinc Limited as per the terms and

conditions of the service order.

It is stated that a news item came to be published in the

'Rajasthan Patrika' newspaper edition dated 20.01.2017 alleging

inter alia that huge loss of revenue had been caused to the

transport department on account of collusion between the

department officials, Hindustan Zinc Limited and the petitioner.

Pursuant to this reporting, the Anti Corruption Bureau officials

seized relevant documents from the office of the RTA Udaipur and

criminal cases came to be registered. Immediately thereafter, the

DTO, Udaipur (Rajsamand) issued notice dated 20.01.2017 to the

petitioner requiring it to show cause as to why, the "private vehicle

service" permits granted to it in the garb of the service order may

not be suspended/cancelled as the same were in violation of

Section 86 of the Motor Vehicles Act. On the basis of the enquiry

conducted by department, the DTO proceeded to pass the order

dated 25.01.2017 whereby, all 23 permits, referred to above,

granted to the petitioner were suspended assigning the following

reasons:

                                          (5 of 12)             [CW-1114/2020]


     "i=koyh    esa miyC/k lk{;ksa] vkosnu i= ds lkFk izLrqr

nLrkostksa ,ao ftyk ifjogu vf/kdkjh] mn;iqj ,oa bl dk;kZy; ds izorZu dfeZ;ksa }kjk izdj.k ls lacaf/kr okguksa dh tkWp djus dh izfdz;k esa ik;s x;s lk{;ksa dk eksVj;ku vf/kfu;e] 1988 dh /kkjk 2 (35) rFkk /kkjk 2 (7) dk voyksdu djus ij] eSa bl fu.kZ; ij igWwpk gwW fd lacaf/kr QeZ }kjk mDrkuqlkj mYysf[kr dzekad 1 ls 23 rd izkIr futh lsok ;ku ds vuqKki=ksa dk mi;ksx "lafonk;ku" ds :i esa ;g fl} djrk gS fd ftl mn~ns'; ds fy, vuqKki= izkIr fd;k tkuk Fkk og vuqKki=/kkjh }kjk Nqik;k x;kA ;g d`R; eksVj;ku vf/kfu;e] 1988 dh /kkjk 86 (1)(d) dh Js.kh esa vkrk gS tks vuqKk/kkjh ds fo:} bl izko/kku ds rgr dk;Zokgh djus ds fy, Ik;kZIr lk{; gSA

vr% eSa uSu flag lks<k] ftyk ifjogu ,oa vfrfjDr lfpo] izknsf'kd ifjogu izkf/kdkj mn;iqj eSllZ JhukFk VsoYlZ ,tsUlh] ukFk}kjk] jktleUn dks bl dk;kZy; }kjk tkjh fuEu vuqKki= dks eksVj;ku vf/kfu;e] 1988 dh /kkjk 86 ds vUrxZr iznRr 'kfDr;ksa dk iz;ksx djrs gq, rRdky izHkko ls fuyafcr djrk gWwA"

The DTO observed in the order dated 25.01.2017 that the

vehicles were being used as contract carriages, however, while

applying for the permits, the transporter, concealed material facts

and thus, the permits were liable to be suspended by virtue of

Section 86(1)(D) of the Motor Vehicles Act which reads as below:

"86. Cancellation and suspension of permits.-(1) The transport authority which granted a permit may cancel the permit or may suspend it for such period as it thinks fit-

(a) .....

(d) if the holder of the permit has obtained the permit by fraud or misrepresentation, or ...."

(6 of 12) [CW-1114/2020]

Pursuant to suspension of permits, the DTO issued separate

orders whereby, road tax was qualified as applicable to contract

carriage permits and penalty was calculated and the petitioner

was directed to deposit the same. The vehicles in question were

also seized on 25.01.2017.

4. In one of the cases, the petitioner challenged the order of

seizure and the demand notice by filing an appeal to the appellate

authority but in the remaining matters, the impugned orders

whereby, the petitioner's vehicles were seized and the demands

were raised, have been challenged by filing these writ petitions

under Article 226 of the Constitution of India.

5. In consequence of ad interim orders passed by this Court,

these vehicles were ordered to be released to the petitioner on

interim custody/ Supurdaginama. This Court is apprised that the

petitioner has satisfied the demand notices by paying the amounts

albeit under protest.

6. Learned counsel Shri Rathi representing the petitioner,

vehemently and fervently contended that no fraud was ever

practiced by the petitioner when the applications were filed for

grant of private service vehicle permits. The service contract

issued to the petitioner by the corporate entity Hindustan Zinc

Limited for whose employees' the petitioner's vehicles were to be

deployed, was duly annexed with the applications for grant of

permit. The impugned notices for suspension of permits and the

seizure of the petitioners' vehicles were issued purely on account

of a malicious news article published in the 'Rajasthan Patrika'

(7 of 12) [CW-1114/2020]

edition dated 20.01.2017. He urged that it was clearly stated in

the order dated 25.01.2017 passed by the DTO, Udaipur that the

permits granted to the petitioner were being suspended on

account of non-disclosure of true facts as defined under Section

86(1)(d) of the Motor Vehicles Act. However, as per Shri Rathi,

there is no material on record to establish that the petitioner

indulged in concealment of facts while submitting the applications

for grant of "private service vehicle" permits. He urged that if at

all, the applications so filed were non-compliant of any rule or

regulation, the transport authority treated the same as

applications for contract carriage permits or in the alternative, the

same could have either been rejected or granted under the

applicable category. Nonetheless, on being satisfied with the

service contract annexed with the applications filed by the

petitioner, the transport authority granted the "private vehicle

service" permits for the petitioner's buses and hence, the

impugned action of suspension of permits; seizure of the vehicles

and demand of additional tax and penalty, is absolutely unjustified

and illegal and deserves to be struck down. His alternative

submission was that even if it is assumed that the petitioner

should have been granted the permits in question as contract

carriage permits then also, by virtue of notification dated

31.03.2006 as amended vide notification dated 08.03.2016, the

permits of the petitioner would have to be treated as non-

temporary fix contract/permits with an industrial/commercial

entity and the special road tax would be payable on such permits

subject to a maximum of Rs.12,500/- per month. Shri Rathi thus

implored the Court to accept the writ petitions and quash the

impugned demands of tax and penalty and prayed that the

(8 of 12) [CW-1114/2020]

amounts already deposited may be ordered to be adjusted for

upcoming eventualities.

7. Per contra, Shri Sudhir Tak, learned AAG representing the

respondents, vehemently and fervently urged that the permits for

"private service vehicles" were granted to the petitioner on

account of the misrepresentation in the applications and on

realizing the mistake, the vehicles were seized for the reason of

non-payment of tax and the permits were suspended by adopting

due process of law. He submitted that the petitioner was granted

private service vehicle permits to ply the vehicles, however, the

same were used as contract carriages in violation of the rules and

the permits. Thus, as per Shri Tak, the transport authority was

absolutely justified in suspending the permits and raising the tax

liability and imposing penalty against the petitioner. However, Shri

Tak was not in a position to dispute the fact that in the order

dated 25.01.2017, the relevant part whereof has been extracted

herein above, the transport authority took the impugned action

considering the petitioner's applications to be in violation of

Section 86(1)(d) of the Motor Vehicles Act, referred to supra.

8. The respondents, in their detailed reply, have not been able

to even barely justify the aspersion that the permits in question

were procured by practicing fraud. Shri Tak, during the course of

oral submissions, fairly conceded that as a matter of fact, it is a

case of permits of wrong category being granted under an

inadvertent misconception rather than the permits having been

procured by practicing fraud. Inspite of the above, Shri Tak's

submission was that once the mistake was realized, the transport

(9 of 12) [CW-1114/2020]

authority was perfectly justified in demanding tax and imposing

penalty upon the petitioner in view of the provisions of the Act and

the Rules by presuming that the vehicles were operated as

contract carriages during the relevant period. He submitted that

the petitioner has already deposited the entire tax amount as

demanded by the authority and thus, now it is estopped from

challenging the impugned action. His submission was that the

controversy has now been rendered purely academic and no

useful purpose would be served by deciding the issues on merits.

9. We have given our thoughtful consideration to the

submissions advanced at bar and have gone through the material

placed on record.

10. There is nothing on record to even prima facie satisfy the

Court that the petitioner made any misrepresentation while filing

the applications for grant of permits qua 23 of its vehicles which

were deployed under the service contracts issued by Hindustan

Zinc Limited for ferrying its employees to and fro. The relevant

facts and documents were presented with the permit applications.

At the same time, grant of Private Service Vehicle Permits to

the petitioner was not permissible in the eyes of law. As per the

definition provided under Section 2(33) of the Motor Vehicles Act,

a 'private service vehicle' means a motor vehicle constructed or

adapted to carry more than six persons excluding the driver and

"ordinarily used by or on behalf of the owner of such

vehicle for the purpose of carrying persons for, or in

connection with, his trade or business otherwise than for

hire or reward but does not include a motor vehicle used

(10 of 12) [CW-1114/2020]

for public purposes". The import of the definition clearly means

that the 'private service vehicle' would be one which is to be

ordinarily used by or on behalf of the owner of such vehicle for the

purpose of carrying persons for or in connection with his trade or

business other than for hire or reward. The moment the

petitioner's vehicles were deployed by the Hindustan Zinc Limited

through service contracts or in any other manner for

transportation of Hindustan Zinc Limited's employees, they could

not have been covered under the definition of 'private service

vehicle'. Thus, the transport authority concerned acted with

inherent illegality while granting permits in the nature of private

service vehicles on the applications submitted by the petitioner

based on the service contract issued by the Hindustan Zinc

Limited. Thus, to this extent, the impugned action whereby, the

permits were suspended cannot be faulted. However, the

impugned order dated 25.01.2017 to the extant it conveys that

the petitioner procured the permits by practicing fraud, is

incorrect. Possibly, the permits were granted in form of 'private

service vehicles' owing to ignorance of law but by no stretch of

imagination, the petitioner's applications can be branded to be

fraudulent. It was the duty of the transport authority concerned to

properly scrutinize and deal with the applications under the

correct provision of law. The illegality thus, was on part of the

transport authority concerned for which appropriate action should

have followed.

11. Be that as it may. The conclusion that the impugned order

dated 25.01.2017 is not happily worded and the aspersion of

fraudulent procurement of permits has wrongly been casted on

(11 of 12) [CW-1114/2020]

the petitioner, by itself, would not absolve it of the liability to pay

tax as per the usage of the vehicle. It is not disputed that the

permits were granted to the petitioner in the month of September,

2016. The notification dated 08.03.2016 was prevailing at the

relevant point of time and it is an admitted position that

subsequent to the release of the vehicles, the petitioner was

charged tax on these very vehicles as per the rates prescribed in

this notification.

12. Resultantly, we are of the firm view that for the period during

which the petitioner plied the vehicles under the incorrectly issued

permits, it would have to be charged with the special road tax as

quantified under the notification dated 08.03.2016 which reads as

under:

"In the said notification -

(i) in the existing clause (4) of proviso appearing below the table, for the existing expression "Rs.25,000", the expression "Rs.32,000" shall be substituted:

(ii) after the existing clause (7) of proviso appearing below the table, the following new clauses shall be added, namely:-

"(8) the Motor Vehicle specified in sub-clauses (v), (vi),

(vii) or (viii) of clause 2 of the table and plying exclusively under a non-temporary fix contract with any industrial or commercial entity, the Special Road Tax shall be payable at the rate of 50% of the rate as mentioned against each in column number 2, subject to a maximum of Rupees 12,500/- per month.

(9) if any vehicle, specified in clause (8) of proviso is found plying without appropriate permit they shall be liable to pay tax two times of tax as specified in clause (4) of this proviso for such vehicle."

                                                                              (12 of 12)                [CW-1114/2020]




                                   13. Consequently,      the     impugned          demand         notices   are   not

sustainable in eyes of law and are hereby quashed. The tax

liability of the petitioner for the subject period shall be calculated

by the transport authority concerned in terms of Clause 8 of the

amended notification dated 08.03.2016. The excess amount, if

any, paid by the petitioner shall be adjusted against its future

liabilities/dues with the department.

14. The writ petitions are allowed in the above terms.

15. No order as to costs.

15. A copy of this order be placed in each file.

                                   (KULDEEP MATHUR),J                                     (SANDEEP MEHTA),J


                                    45-Tikam/-









Powered by TCPDF (www.tcpdf.org)
 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter