Bombay High Court
Vishwanath R. Raut & Co. vs The Board Of Trustees Of The Port Of ... on 7 September, 1993
Equivalent citations: 1994(3)BOMCR255
JUDGMENT A.V. Savant, J.
1. The petitioners are a Partnership Firm registered under the Indian Partnership Act, 1932 carrying on the business at Custom House Agents under a licence issued by the Collector of Customs in accordance with the provisions of section 146 of the Customs Act, 1962. They claim to be operating in this field for the last about 40 years without a blemish and during the past 5 years preceeding the filing of the petition, they claim to have annually handled the business involving customs duty of approximately Rs.20 crores each. The first respondent is the Board of Trustees of the Port of Bombay and the 2nd respondent is the Docks Manager of the Bombay Port Trust.
2. By the present petition, the petitioners seek to challenge the letter dated 29th February, 1988 - Exhibit "E" to the petition, under which the 12 Dock Entry Permits issued to the petitioners have been suspended until the final disposal of the criminal case instituted against the petitioners, in the following facts.
3. An incident occured on the 31st January, 1986. M/s. M.G. Wollen Mills, Amritsar, had placed an order with M/s. State Centre Vaste Mills Corporation, California, for supply of woollen and synthetics rags and accordingly, 80 bales, including 37 bales of woollen rags and 43 bales of old synthetics rags, totally weighing 39,932 kgs. were imported and arrived at the Bombay Port Trust (for short, B.P.T.) on or about 8th August, 1985. The petitioners were acting as Custom Clearing Agents on behalf of the said importers M/s. M.G. Woollen Mills, Amritsar. The goods were lying at the Chembur Container Yard of the Bombay Port Trust and the petitioners submitted a Bill of Entry requesting the release of 80 bales for mutilation. Under the textile policy of the Government of India, an importer is entitled to import woollen and synthetics rags in unmutilated condition and after its import, the importer can get the said goods mutilated under the supervision of the Mutilation Team, which team consists of the representatives from the offices of the Textile Commissioner and the Joint Chief Controller of Imports and Exports, Bombay. The petitioners requested the B.P.T. for shifting the 80 bales from the Chembur Container Yard to the H-Warehouse at Cotton Green, Bombay, for the purpose of mutilation and delivery. It is alleged that on shifting the bales from Chembur to Cotton Green, they were put in 9 trucks escorted by one Prakash Nana More, who is a Tally Clerk of the B.P.T. The said trucks were diverted to a Godown at Kurla, where the imported goods were unloaded and the trucks were loaded with another 80 bales of local goods which were to be sent for mutilation to give an impresssion that the imported goods were to be mutilated. The necessary searches were effected in the first week of February, 1986 and the imported goods with the original 80 coverings having marks of imported origin were recovered from the Godown at Kurla. The charge sheet has been filed by the C.B.I. in which accused No.1 Prakash Nana More is the concerned tally clerk of the B.P.T., accused No.2 Iqbal Hussain Habiulla is the owner of the godown at Kurla where 80 bales of imported goods were unloaded and 80 bales of local goods were substituted. The 3rd accused is the petitioner firm represented by Shri Parmanand V. Raut. The other partner of the petitioner firm Smt. Pratibha Raut has not been made the accused. Murlidhar Pandurang Jagdale, the Mutilating Contractor of the B.P.T. is the 4th accused and the employee of the petittioner viz. the concerned Clerk, who was handling the work on behalf of the petitoner viz. Chandrakant Ramraj Shukla, is the 5th accused. The charges are for the offence punishable under section 120-B, read with section 409 and section 420 of the Indian Penal Code, as also under section 5(2) read with section 5(1)(d) of the Prevention of Corruption Act, 1947. The said Special Case No.55 of 1987 is pending in the Court of the Special Judge, Greater Bombay.
4. In this background, the 2nd respondent issued a show-cause notice to the petitioner firm pointing out, in substance, the criminal charges against the petitioner, as summarised above. It was alleged that the partners of the petitioner firm had entered into a criminal conspiracy to commit offences alleged as above on the 31st January, 1986 and the conduct of the petitioners and their Clerk, Accused No.5 Shukla was unworthy and unbecoming of a clearing agent. The petitioners were therefore called upon to show cause why their 12 Dock Entry Permits should not be suspended, pending the outcome of the above mentioned C.B.I. case. This show-cause notice dated November 20, 1987 is at Exhibit "B".
5. By their reply at Exh. "C" dated 24th November, 1987 the petitioners contended that the matter was pending investigation and false allegations have been made against the firm, which cannot be the basis for suspending the Dock Entry Permits. The petitioners' contentions are that they were not proved to be guilty and mere of allegations could not be a ground for suspending their Dock Entry Permits. The petitioners were heard on 7th January, 1988, in which the following submissions were made, viz.
(i) the investigation in the matter was not over;
(ii) no formal charge was issued against the petitioner;
(iii) the Court has issued order for release of the goods and the petitioners had already taken the delivery of the goods.
The petitioners contended that their entire business will be ruined on account of the delay in revalidating the Dock Entry Permits.
6. On 29th February, 1988 the impugned letter has been issued to the petitioners which states that hearing was given to the petitioners, at which Shri Parmanand Raut appeared. The points raised by the petitioners were considered by respondent No.2. It was pointed out that a prima facie case for a serious charge has been made out by the C.B.I. and the Court has taken cognisance thereof. Hence, it was not desirable to allow the petitioners to continue to work inside the Dock premises. Accordingly, all the 12 permits issued to the petitioners and their employees for entry into the docks were suspended till the final disposal of the above mentioned criminal case. It is this letter which has been the subject matter of this petition.
7. The petitioners have alleged in the petition that the allegations against them were baseless and no role was attributed to the partners of the petitioners. It is alleged that the services of the Clerk Chandrakant Shukla were terminated and the petitioners could not be held vicariously liable for the criminal acts, if any, of their employee Chandrakant Shukla. It is contended that the suspension of the Entry Permits amounts to virtual cancellation of the Customs House Agents Licence without following the procedure laid down for cancellation of Custom House Agent's licence.
8. Shashikant Ganesh Londhe, the Assistant Docks Manager, has filed the affidavit in reply pointing out, in the first place, that there was delay in filing the petition. The petition has been filed on the 2nd December, 1988. It is alleged that the Docks are a sensitive area. The goods worth crores of rupees are lying there. There are vital installations. The case filed by the C.B.I. prima facie discloses serious conduct on the part of the petitioners and their employee. The facts of the criminal case are reiterated in the affidavit and it is contended that having regard to the provisions of Bye-laws 117 and 117(A) of the Bye laws of the B.P.T., the mere suspension of the Dock Entry Permit is not an action which is justiciable in a petition under Article 226 of the Constitution of India in the peculiar facts and circumstances of the case.
9. I have heard both the learned Counsel at length viz. Shri Balani for the petitioners and Shri Makhija for the respondents. Shri Balani for the petitioners has raised the following contentions:-
(i) Firstly, he submitted that the petitioner firm was carrying on the business for the last about 40 years without a blemish and there is no untoward incident reported against the petitioner-firm.
(ii) Secondly, he contended that there is no specific power in the respondents to suspend the Dock Entry Permits. It is suggested that the power to issue a Dock Entry Permit under Bye-laws 117 and 117-A does not necessarily include the power to suspend such a Dock Entry Permit.
(iii) Thirdly, he contended that the action of suspension of the Dock Entry Permits virtually amounts to cancellation of the Custom House Agent's Licence issued under the Customs Act. The Dock Entry Permits have been issued by virtue of the fact that the petitioners are the Custom House Agents. If that be so, the cancellation of the Custom House Agent's licence, which is the practical result of the suspension of the Dock Entry Permits is in violation of the provisions of Regulations 21 and 23 of the Custom House Agents Licensing Regulations, 1984 framed under section 146 of the Customs Act. He contended that in the very nature of the business of the petitioners, either for clearing imports or for making exports, the petitioners have to physically enter the dock and examine the goods at various stages both while importing them and while exporting them.
(iv) Fourthly, Shri Balani contended that there is no substance in the charges against the petitioners and the perusal of the charge-sheet would show that there is nothing alleged as far as the petitioners are concerned. Assuming that the petitoners' clerk Chandrakant Shukla had acted in access of his authority and indulged in a criminal act, there is no question of any vicarious liability under the criminal law. He has invited my attention to a decision of the Supreme Court in the case of The State of Madras v. C.V. Parekh and another, . That was a case of a sale of pig-iron in contravention of the provisions of the Essential Commodities Act. The sale was effected by the godown clerk of the company in conspiracy with the representative of another firm. But the Manager and the Managing Director of the company were also prosecuted.
There was no evidence from which it could be inferred that the Manager or Managing Director had any knowledge of the sale manoeuvred by the clerk or other conspirator or that they took part in the negotiations for sale or in the sale itself. It was held that mere circumstance that they were in de facto management of the affairs of the company and were aware of the arrival of the goods which were sold by the clerk could only create suspicion against them, but on mere suspicion the Manager or the Managing Director could not be convicted. Reliance was also placed by Shri Balani on the High Court decisions which are as under :-
(i) The Public Prosecutor v. R. Kuruppian, A.I.R. 1958 Madras p.183
(ii) Kedarnath Goenkar and others v. Superintendent of Central Excise and others, 1978 E.L.T. (J 358) (Calcutta).
(iii) Shashikant T. Mehta v. State of West Bengal and others, 1979 E.L.T. (J 5) (Calcutta)
(iv) M. Shashikant and Company and others v. Union of India and others, 1987(30) E.L.T., p.868 (Bombay)
(v) Jyesnna Alankar Bhandar and another v. State, 1989(40) E.L.T. p. 326(Orissa)
(vi) Finally, Shri Balani contended that the punishment of indefinite suspension of the Dock Entry Permits till such time as the criminal case is pending is too harsh a punishment for too trivial a crime alleged to have been committed by the petitioners' clerk Chandrakant Shukla. On the one hand, the Customs Department is renewing the Custom House Agent Licence and such renewal is being granted from year to year, even as of this date. But this is of no use to the petitoners, since in the absence of the Dock Entry Permits, the petitioners business has been totally closed down for the last nearly 6 years, commencing from 29th February, 1988 when the impugned suspension of permits took place. He, therefore, contended that the punishment is too harsh and has the result of totally ruining the petitioners before they are found guilty of the said offence. He, therefore, contended that this was a fit case where at least some Dock Entry Permits for atleast some of the employees of the petitioner-firm could be revived and the order of suspension could be modified restricting it to only some Dock Entry Permits. The petitioners have as many as 12 Permits. All of them have been suspended under the impugned letter.
10. As against this, Shri Makhija appearing on behalf of the respondents has first raised the preliminary objection based on the scope of a writ petition and the exercise of the powers of judicial review under Article 226 of the Constitution. He has contended that there are three accepted grounds on which the power of judicial review can be exercised viz. illegality, irrationality and procedural impropriety. In his submission, the impugned suspension of the Dock Entry Permits suffers from none of the three infirmities. Merely because the High Court may think that the decision which appeals to the Court is better than the one taken under the impugned action, the powers of judicial review cannot be exercised, contends the Counsel. He went to the extent of contending that the Court is not concerned with the decision, but with the decision making process. Under the guise of preventing the abuse of power, the Court should not usurp the power which does not belong to it. Counsel contends that the broad facts of the incident which occured on the 31st January, 1986 are not denied. What is being disputed is the role which can be attributed to each of the accused. That is to be decided at the trial in a criminal case. Counsel reminded me of the fact that the Bombay Port Trust is a statutory bailee in respect of the goods entrusted to it and it cannot even contract out of liability. This was clear from the provisions of section 43(i)(ii) of the Major Port Trusts Act, 1963, which reads as under:-
"43.(1) Subject to the provisions of this Act, the responsibility of any Board for the loss, destruction or deterioration of goods of which it has taken charge shall-
(i) in the case of goods received for carriage by railway, be governed by the provisions of the Indian Railways Act, 1890;
(ii) in other cases, be that of a bailee under sections 151, 152 and 161 of the Indian Contract Act, 1872, omitting the words "in the absence of any special contract" in section 152 of that Act."
11. In support of his contention regarding the limitations on the powers of this Court in exercise of the powers of judicial review, Shri Makhija has placed strong reliance on the decision of the Supreme Court in the case of M/s. Dwarkadas Marfatia and Sons v. Board of Trustees of the Port of Bombay, . In particular, Counsel relied upon the following observations appearing in Para 31 of the Judgment at page 1650 of the report:-
"In that view of the matter even under the scope of judicial review, it was contended, whether it should have been given on joint-tenancies or not, is not a matter which could be gone into by the Court. Reliance was placed on the observations of Lord Justice Diplock in Council of Civil Service Unions v. Minister for the Civil Service, (1984) 3 All E.R. 935 at p.950, where the learned Lord Justice classified 3 grounds subject to control of judicial review, namely, illegality, irrationality and procedural impropriety. Learned Addl. Solicitor General is right, in our opinion, in that we cannot really substitute a decision reached by a fair procedure keeping the policy of the respondent in mind by a different decision only on the ground that the decision which appeals to the Court, is a better one. Reliance was placed on the observations of Lord Chancellor Lord Hailsham in Chief Constable of the North Wales Police v. Evans, (1982)1 W.L.R. 1155. In our opinion, it is necessary to remember that judicial review, in the words of Lord Brightman in that case, is not concerned with the decision, but with the decision making process. As observed by Prof. Dias in `jurisprudence' (5th Edn. at p.91) unless the restriction on the power of the Court is observed, the Court would under the guise of preventing the abuse of power, be itself guilty of usurping power which does not belong to it. It is therefore necessary to bear in mind the ways and means by which the Court can control or supervise the judicial action of any authority which is subject to judicial control. In this connection, it is necessary to refer to the observations of Lord Justice Templeman In re Preston v. I.R.C., (1985)2 W.L.R. 836 and the observations of Lord Justice May in Regina v. Chief Constable of the Merseyside Police, (1986)2 W.L.R. 144. It is not within the purview of a Court to substitute a decision taken by a constituted authority simply because the decision sought to be substituted is a better one. Learned Addl. Solicitor General in our opinion, is therefore right in contending that the appellant should not be allowed to contend that the decision of the Bombay Port Trust to allot the plot to the major holder is not one of the feasible means of achieving the objectives of development. It was not open to the appellant to contend that the Bombay Port could have framed a better policy in a way in which both the goals, development and non-eviction of existing tenants, could have been achieved".
Having pointed out the above limitation on the powers of this Court in a Writ Petition, like the present one, Shri Makhija contended that there are no allegations of mala fides or perversity or even illegality in arriving at the decision which is impugned by the petitioners. In reply to the first contention of the petitioners that they have an excellent record for the last nearly 40 years, the respondents answer is simple, that the said factor was immaterial for deciding the present issue. One will have to decide the present issue on its merits irrespective of the previous record of the petitioners.
12. On the second contention, Shri Makhija contended that initially the Bombay Port Trust Act, 1879 was the Act dealing with the management of the Bombay Port Trust. The 1879 Act was in force till the 31st January, 1975 and from 1st February, 1975 the Major Port Trusts Act, 1963 was made applicable to the Bombay Port Trust. This is clear from the wording of section 1, sub-section (3) read with section 2(a) of the Major Port Trusts Act 1963. The appointed day in relation to the Bombay Port Trust would mean the 1st February, 1975 with effect from which date, the provisions of the Major Port Trusts Act, 1963 were made applicable. If that be so, Counsel contends that under Clause (c) of sub-section (2D) of section 133 anything done or any action taken or purported to have been done or taken (including any rule, regulation, bye-law, notification, order or notice made or issued or any resolution passed or any appointment or declaration made or any licence, permission or exemption granted or any rates, charges or duties levied or any penalty or fine imposed) under the Bombay Port Trusts Act, 1879, shall be deemed to have been done or taken under the corresponding provisions of this Act viz. the Major Port Trusts Act, 1963. The exact wording of Clause (c) of sub-section (2D) of section 133 is as under:
"(c) anything done or any action taken or purported to have been done or taken (including any rule, regulation, bye-law, notification, order or notice made or issued or any resolution passed or any appointment or declaration made or any licence, permission or exemption granted or any rates, charges or duties levied or any penalty or fine imposed) under the Acts referred to in sub-section (2A), (2B) & (2C) shall, in so far as it is not inconsistent with the provisions of this Act, be deemed to have been done or taken under the corresponding provisions of this Act".
Counsel contends that under Clause (m) of section 123 of the 1963 Act, the Board of Trustees have power to make regulations for the exclusion from the premises of the Board of disorderly or other undesirable persons and of trespassers. He then invited my attention to the provisions of Bye-laws 117 and 117-A made under section 73 of the Bombay Port Trust Act, 1879, which were approved by the Government of India under section 74 of the said 1879 Act. The said bye laws continue to remain operative by virtue of Clause (c) of sub-section (2D) of section 133 of the Major Port Trusts Act, 1963. Bye-law 117 and Bye-law 117(A) read as under:-
"117. The quays, sheds, gates and the land within the Dock boundaries shall be in the charge of the Docks Manager who shall direct and manage all operations connected with the landing and shipping of goods and with their storage in the sheds and in the open, he shall have proper custody of all goods lying in Dock and take whatever steps he may consider necessary for the proper maintenance of order within Dock".
"117(A) No person shall enter any docks areas referred to in Docks Bye-law No.2A and any other area which may be declared as docks by the Board from time to time without a permit issued to him by or under the authority of Docks Manager; such permit shall on demand by a Police Officer or any Port Trust Officer duly empowered in that behalf be produced for inspection. No person shall allow any permit issued to him as aforesaid to be used by any other person. Any permit issued to any person and allowed by him to be used by another shall be liable to be confiscated and cancelled".
Relying upon the provision of Bye-laws 117 and 117-A quoted above, Counsel contends that the power to issue Dock Entry Permits necessarily carries with it the power to suspend or even cancel the said Dock Entry Permits. If the Port Trust is a statutory bailee by virtue of the provisions of section 43 of the 1963 Act, it is but necessary that it should have the power to regulate the entry into the docks and if it transpires that the person is alleged to be guilty of an offecnce of theft, as is evident in the present case, the suspension of Dock Entry Permit is the first thing that has to be done.
13. In reply to the third contention of the petitioners that suspension of the Dock Entry Permit virtually amounts to cancellation of Custom House Agents' licence without following the procedure, Shri Makhija contends that the B.P.T. is not concerned with the Custom House Agent's licence. That is a matter of the Customs Department and there is no question of the Bombay Port Trust cancelling or even suspending the said Custom House Agents' licence. The action of the B.P.T. in suspending the Dock Entry Permit is valid and proper, having regard to the above mentioned scheme of the Major Port Trusts Act and the bye-laws mentioned above.
14. On the fourth contention of the petitioners that there is no substance in the charges levelled against the petitioners and the charge-sheet does not show that any specific role is attributed to the petitioners, Shri Makhija contends that it cannot be forgotten that the charge is also under section 120-B of the Indian Penal Code. He invited my attention to the definition of criminal conspiracy appearing in section 120-A of the Indian Penal Code and the provisions of punishment for criminal conspiracy appearing in section 120-B. His argument is that these are organised offences, usually preceeded by a conspiracy. It is not possible to judge the role of each accused in isolation. In any case, he says that a criminal case is pending and this Court should not express any opinion on the merits of the pending criminal case. In reply to the authorities cited by the petitioners' Counsel, he contends that while the ratio of the said authorities cannot be doubted, there is no occasion to consider the same in the facts of the present case and the question of vicarious liability under the criminal law, can be considered in the criminal trial. He contended that the petitioners had not even filed any application under section 482 of the Code of Criminal Procedure or under Article 227 of the Constitution for quashing the prosecution against the petitioners. In the matter of suspending the Dock Entry Permits, there is no occasion for this Court to consider any of the decisions cited by the petitioners' Counsel, says Shri Mankhija.
15. Lastly, on the question of gravity of the alleged punishment, Shri Makhija contends that till such time as the criminal case is pending, all that the Bombay Port Trust has done is merely to suspend the Dock Entry Permits and that they have not cancelled the Dock Entry Permits. The affidavit filed by the B.P.T. shows that goods worth crores are lying in the docks and the Bombay Port Trust is the statutory bailee. The B.P.T. is responsible for their custody. It cannot even contract out of liability. The area contains several installations. It is a sensitive area and hence, the action taken is just, fair and reasonable.
16. Having considered the above submissions, in the light of the authorities and the provisions of law referred to above, I find that there is great substance in the contentions raised by Shri Makhija and it is not possible to accept the contentions raised by Shri Balani. In the first place, I must remined myself of the limitations on the powers of this Court in a writ petition of the present nature. I am not sitting in Appeal over the order of suspension of the Dock Entry Permits. In the words of Lord Justice Diplock in the case of Council of Civil Service Unions v. Minister for the Civil Service, reported in (1984)3 All.E.R. 935 at p.950, only three grounds have been classified as being subject to control of judicial review viz. illegality, irrationality and procedural impropriety. That the Court may be inclined to take a different view or even a better view of the matter, is not a ground for entertaining a writ petition of the present nature. I cannot substitute my views for the decision taken by the authority concerned in the absence of any illegality, irrationality or procedural impropriety. I am not concerned with the decision, but with the decision making process, as observed by the Supreme Court in M/s. Dwarkadas Marfatia's case (supra). It must be pointed out in fairness to Shri Balani that he did not allege any mala fides. There is no perversity alleged either. In the circumstances, there is great substance in Shri Makhija's contention that this Court has limited powers to review the decision taken by the Port Trust authorities in the facts of the present case.
17. Despite the above, even on merits it is difficult to accept any of the contentions raised on behalf of the petitioners. Firstly, the mere circumstance that the petitioners have an excellent track record is no ground for interfering with the decision taken in the facts of the present case. Prima facie, there is some material to connect the petitioners with the incident of 31st January, 1986. The criminal case is pending and it would not be proper for me to express any opinion which may adversely affect the trial.
18. Shri Makhija is also right in his contention that bye-laws 117 and 117-A must be deemed to have been framed under the 1963 Act by virtue of the provisions of clause (c) of sub-section (2D) of section 133 of the Major Port Trusts Act, 1963. If the said bye-laws give a power to the Port Trust to regulate entry into the docks and if the B.P.T. is a statutory bailee for the goods entrusted to it, it must follow that the Docks Manager has also the power to suspend the Dock Entry Permit, as has been done in the present case. Under section 43(i)(ii) the B.P.T. is a statutory bailee in respect of the goods entrusted to it. It cannot even contract out of the liability. A duty, therefore, is cast upon the authorities concerned to ensure that no disorderly or undesirable person or trespasser comes to the premises of the Port Trust. Bye-law 117 clearly states that all quays, sheds, gates and the land within the Dock boundaries shall be in charge of the Docks Manager and Byelaw 117(A) prevents anyone's entry into the Docks, except on a permit issued by the Docks Manager. Such a permit is not transferable and on demand the permit has to be produced for inspection. This is obviously to ensure that no unauthorised person enters the area of the Docks. There is, thus, no merit in the contention of Shri Balani that the Docks Manager has no authority even to suspend the Dock Entry Permit. I am not concerned with the question of cancellation or suspension of the Custom House Agent's licence. That cannot be done by the Bombay Port Trust and that has not been done. Needless to say that as and when any occasion arise, the authority concerned will act in accordance with the Custom House Agents Licensing Regulations, 1984 framed under section 146 of the Customs Act, 1962. I am not presently concerned with that in the facts of the present case.
19. On the question of vicarious liablility under the Criminal Law also, I am not called upon to express any opinion. While there can be no doubt about the proposition of law laid down by the Supreme Court in the case of The State of Madras v. C.V. Parekh and another, (supra), in my view the argument is misconceived in the present writ petition. Such an argument could be advanced, if at all, in the trial or in proceedings for quashing the charges against the petitioners. I am saying this on the assumption that the petitioners' contention that he is not concerned with the incident of 31st January, 1986 is true. However, I am not required to express any opinion on this aspect of the matter. It is, therefore, not necessary for me to consider all the authorities cited by Shri Balani on the proposition that there is no question of any vicarious liability under the Criminal Law.
20. Finally, on the question of the gravity of alleged punishment alleged to have been imposed on the petitioners, it is true that as a result of the delay in disposal of the criminal case, the petitioners have been put to some hardship, in the sense that they cannot carry on any business as Custom House Agents without having the Dock Entry Permits. That, however, is not a ground on which this Court can interfere in a writ petition under Article 226 of the constitution of India in the facts of the present case. The petitioners' remedy lies elsewhere to move the proper forum and have the trial expedited. It is a matter of some relevance to note that the petitioners have not questioned their involvement in the criminal case as yet. They have not filed any proceedings for quashing the prosecution launched as far back as in 1987. Merely because the petitioners have dismissed their Clerk Chandrakant Shukla, it cannot be assumed that the petitioners are totally innocent of the crime alleged to have been committed by them. At any rate, this is not a matter with which I am concerned in the present proceedings.
21. There is, thus, no merit in any of the contentions raised by the petitioners. The writ petition is, therefore, liable to be rejected. Rule is accordingly discharged. There will, however, be no order as to costs.