Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 0]

Delhi High Court

Churchill Brothers Sports Club Pvt. ... vs Union Of India & Anr on 5 January, 2016

Author: Rajiv Sahai Endlaw

Bench: Rajiv Sahai Endlaw

           *IN THE HIGH COURT OF DELHI AT NEW DELHI
%                                         Date of decision: 5th January, 2016

+            W.P.(C) No.9775/2015 & CM No.23488/2015 (for stay)

       CHURCHILL BROTHERS SPORTS CLUB PVT.
       LTD.                                   .............Petitioner
                   Through: Mr. Mohan Parasaran, Sr. Adv. with
                            Dr. Harsh Pathak, Mrs. Shweta Pathak,
                            Ms. Gurveen Dhaliwal, Mr. Siddhartha
                            Shukla and Mr. Ashwin Kumar, Advs.

                                      Versus

       UNION OF INDIA & ANR                                    ..... Respondents
                    Through:             Dr. L.C. Singhi, Adv. for R-1.
                                         Mr. Saurabh Kirpal, Mr. Premtosh
                                         Mishra and Ms. Yojna Goyal, Advs.
                                         for R-2.
CORAM :-
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW.

1.     The petition impugns the communication dated 13th July, 2015 of the

respondent no.2 All India Football Federation (AIFF) informing the petitioner

that the petitioner is not eligible to apply for the grant of licence to participate

in the I-League Season 2015-16.

2.     Notice of the petition was issued on the contention of the senior

counsel for the petitioner that though under the Indian Club Licensing

Regulations framed by the respondent no.2 AIFF the decision, to whom to


WP(C) No.9775/2015                                                    Page 1 of 13
 license for participation in the I-League is to be given, is to be taken by the

Club Licensing Committee and against the order whereof remedy of appeal is

available to the Club Licensing Appeal Body but the application of the

petitioner for licence for the I-League Season 2015-16 had been rejected not

by the Club Licensing Committee but by the Manager, Club Licensing.

3.     Counter affidavits have been filed by the respondents and rejoinders

whereto have been filed by the petitioner. The counsels have been heard.

4.     The relevant part of the impugned communication dated 13 th July, 2015

is as under:-

          "Therefore, in terms of the said direction of the Hon'ble High
          Court dated 10.04.2015 and subsequent to submission of
          license application & representation dated 02.07.2015, we
          would like to inform you that the licensing procedure is only
          applicable to the clubs already participating in the I-League
          and the Champions of the 2nd Division league. Further, only
          the following clubs can be granted National and AFC
          Licence under the Indian Club Licensing procedure of the
          I-League Season 2015-16:
          i.    Existing clubs participating in the I-League Season 2014-
                15 which have not been relegated i.e. the clubs which
                were playing in the I-League Season 2014-15 and which
                have not been relegated to the second division at the end
                of the I-League are eligible;



WP(C) No.9775/2015                                                  Page 2 of 13
           ii. Champions of the 2nd division league i.e. Clubs who
              participate in the second tier national league competition
              of India i.e. 2nd Division League and win the competition
              are eligible to participate in the licensing process of the
              subsequent season of I-League. In the present season,
              Aizawl FC participated in the 2nd Division League 2014-
              15 and won the same, making them eligible to apply for a
              license to play in I-League Season 2015-16. You were
              given an opportunity to participate in the 2nd Division
              League 2014-15 at the start of the season, which you also
              applied for, but later denied participation thus making
              you ineligible to qualify for I-League 2015-16 under this
              criterion;
              Please also note that, clubs entering through the bidding
              route (lateral entry) are given a one-time exemption for
              the 1st year, which was also given to your club, Churchill
              Brothers for the season 2013-14. Thereafter, as per the
              provisions of the present regulations, such clubs are
              required to comply with the provisions of the club
              licensing regulations in the subsequent years.
                 Therefore, as Churchill Brothers does not fulfil any of
          the abovementioned requirements, please be informed that
          you are not eligible to apply for the grant of license to
          participate in the I-League Season 2015-16."
                                                     (emphasis added)

5.     The senior counsel for the petitioner contends that the criteria adopted

by the respondent no.2 AIFF for holding the petitioner not eligible to apply

for grant of license is not provided in the Regulations aforesaid.



WP(C) No.9775/2015                                                   Page 3 of 13
 6.     The counsel for the respondent no.2 AIFF has in this regard drawn

attention to Article 32 of the Constitution of the respondent no.2 AIFF which

inter alia provides that the Executive Committee shall pass decisions on all

cases that do not come within the sphere of responsibility of the General Body

or are not reserved for other bodies, by law or under the Statutes of the

respondent no.2 AIFF. He has then drawn attention to the extract of the

minutes of the meeting of the Executive Committee of the respondent no.2

AIFF held on 2nd February, 2008 inter alia providing that the clubs not ad-

hearing to the licensing policies and requirements would not be considered for

the next I-League, whatever may be their classification at present, and to the

extract of the minutes of the meeting of the Executive Committee of the

respondent no.2 AIFF held on 11th August, 2008 inter alia recording that

clubs which do not abide by Club Licensing Regulations of AIFF and Asian

Football Confederation (AFC) will not be considered for participation in the

next edition of the I-League, even if they are not among the demoted    teams.

Attention is next invited to the Regulations supra defining a License

Applicant as a legal entity fully and solely responsible for the football team

participating in the National and International club competitions which

applies for a license.

WP(C) No.9775/2015                                               Page 4 of 13
 7.     I have enquired from the counsel for the respondent no.2 AIFF, where

is the "Indian Club Licensing procedure of the I-League Season 2015-16"

referred to in the impugned communication dated 13 th July, 2015 and Clauses

(i) and (ii) of which are quoted in the said communication.

8.     The counsel for the respondent no.2 AIFF states that there is no single

document containing the same and what is stated therein is on the basis of

practice and decisions taken by various Bodies of the respondent no.2 AIFF

and contained in separate documents and which have not been placed before

this Court.

9.     I have also drawn attention of the counsel for the respondent no.2 AIFF

to the bullet points under the heading "Operations and Duties" and under the

heading "Powers" in Regulation 3.1.2 titled "Club Licensing Committee

(First Instance Body)"of the Regulations supra        and which provide the

procedure for consideration of an application and which does not provide that

the Club Licensing Manager is to screen the applications to consider the

eligibility of the applicant so as to enable the Club Licensing Committee to

consider only those applications which are found by the Manager to be

eligible.



WP(C) No.9775/2015                                                Page 5 of 13
 10.    The counsel for the respondent no.2 AIFF has contended that the

"License Applicant" having been defined as an entity participating in National

and International club competitions, an entity as the petitioner which in the

current year has not been participating in the competitions, cannot be

considered eligible and if it were to be held that the Club Licensing

Committee is to consider even the applicants who are not eligible, it could

become a mammoth task and the Club Licensing Committee would not be

able to process and consider all the applications.

11.    I am of the opinion that (i) in the absence of any defined procedure

prescribed in one document, and on the basis whereof an applicant for a

license can test its eligibility, and (ii) in the absence of any Regulation vesting

the Manager of Club Licensing Committee with a power to reject an

application for licence of an applicant and further (iii) in the absence of the

Regulations providing any remedy against the rejection of an application by

the Manager, the possibility of the Manager erroneously rejecting an

application and the licence applicant being left remedyless and wrongfully

ousted from participation in the I-League, cannot be ruled out. The procedure

adopted by the respondent no.2 AIFF for ousting the petitioner from

participation in I-League, even though may be valid and bona fide, does not

WP(C) No.9775/2015                                                    Page 6 of 13
 inspire confidence. Further, the procedure followed is also not found to be

consistent with the Regulations, particularly Regulation 3.1.2 supra as per

which all applications are required to be considered and decided by the Club

Licensing Committee. In the absence of any provision so authorizing the

Manager, the Club Licensing Manager can only submit/put up the

applications for licence for consideration of the Committee along with his

report on the eligibility of the applicant. The application of the petitioner has

admittedly not been considered by the Club Licensing Committee.

12.    The counsel for the respondent no.2 AIFF states that he has already

advised the respondent no.2 AIFF to consider amending the Regulations in

the said light. He has however sought to draw analogy of the procedure

followed with the scrutiny by the Registry of this Court of the plaints,

petitions filed before this Court and which come up for consideration before

the Judge only if found by the Registry to be compliant in all respects.

13.    The analogy given, though may be correct, but the Rules of filing of

this Court are specific in this regard and not only empower the Registry to so

scrutinize but also provide remedy against the objections raised by the

Registry. That is what is lacking in the Regulations of respondent no.2 AIFF.



WP(C) No.9775/2015                                                  Page 7 of 13
 14.    The Regulations of the respondent no.2 AIFF as they stand, require the

application for licence to, in the first instance, be considered by the Club

Licensing Committee and do not empower the Committee to further empower

the Manager to decide the eligibility of the applicant. The Regulations also

provide the remedy of appeal to the Club Licensing Appeal Body to an

applicant aggrieved from decision of the Committee. The counsel for the

respondent no.2 AIFF on enquiry states that against the rejection by the

Manager of an application, the remedy of appeal also is not available. The

same, in my view amounts to the rejection, even if erroneous, by the Manager

of an application, being allowed to be final.

15.    Supreme Court, in Babubhai & Co. Vs. State of Gujarat (1985) 2 SCC

732, dealing with the challenge to the validity of provisions of the Bombay

Town Planning Rules, 1955 on the ground that the same did not provide

corrective machinery of appeal or revision to any superior authority against an

adverse order, held that the power so conferred may be unreasonable and

arbitrary unless conferred on a high authority/official and depending on, (a)

nature of power; (b) whether the power is to be exercised objectively or

depends on the subjective satisfaction; (c) whether exercise of power is

compliant with principles of natural justice; (d) whether the exercise of power

WP(C) No.9775/2015                                                Page 8 of 13
 requires making of a speaking order; (e) whether the procedure prescribed

ensures application of mind on the part of the authority etc. It was held that all

these factors will have to be considered in the light of the scheme of the

enactment and the purpose intended to be achieved by the concerned

provision and that if on an examination of the scheme of the enactment as also

the purpose of the concerned provision it is found that the power to decide or

do a particular thing is conferred on a very minor or petty officer and that the

exercise thereof by him depends on his subjective satisfaction and that he is

expected to exercise the power administratively without any obligation to

make a speaking order, then the absence of a corrective machinery will render

the provision conferring such absolute and unfettered power invalid. The said

view was subsequently reiterated in Indian Airlines Ltd Vs. Prabha D.

Kanan (2006) 11 SCC 67.

16.    Applying the aforesaid principles and further considering that the

Regulations of the respondent no.2 AIFF do not even provide for the Manager

of the Club Licensing Committee to so screen the applications for license, I

am of the view that a case for interference with the impugned decision is

made out, particularly when there is no clarity also on the eligibility. In the

absence of the eligibility conditions being specified in a singular document,

WP(C) No.9775/2015                                                   Page 9 of 13
 visible to all concerned, the power exercised by the Manager of rejecting the

application of the petitioner for license on the ground of the petitioner being

not eligible for license and which rejection is without any opportunity of

hearing is indeed found to be unreasonable and arbitrary.

17.    Though in the event of it being ultimately found that the eligibility

conditions indeed are as are quoted in the impugned letter, the petitioner may

have been rightly denied the license but it cannot be lost sight of that the right

of the petitioner to have its application for license considered by the Club

Licensing Committee has indeed been violated. Though the Courts cannot

substitute their own opinion on such matters i.e. whether the petitioner was/is

entitled to the license for participation in the I-League Season 2015-16 or not

but upon finding the application to have been not considered by the authority

empowered to consider the same, can certainly grant a mandamus for

consideration thereof by the appropriate authority. I am tempted to cite an old

judgment of the High Court of Calcutta in Ruttonjee and Company Vs. State

of West Bengal AIR 1967 Calcutta 450 on the said proposition and which

proposition of law remains unshaken till date.

18.    The counsel for the respondent no.2 AIFF has then contended that the

first game of the season is to begin on 9th January, 2016 and the fixtures of the

WP(C) No.9775/2015                                                   Page 10 of 13
 entire season were finalised in December, 2015 and even if a decision were to

be now reached in favour of the petitioner, it would not be possible to allow

the petitioner‟s participation in the current season. He has handed over a

Timeline for the year 2015 of AIFF Club Licensing showing that the Core

Process thereof was to begin on 31st March, 2015 with the announcement of

the licensing applications to the clubs and to culminate on 10th October, 2015

by issuance of licenses to the club.

19.    I may in this regard notice that though the impugned communication is

dated 13th July, 2015 but this petition was filed only on 9 th October, 2015 and

came up first for consideration on 14th October, 2015 when adjournment was

sought on behalf of the petitioner and was thereafter taken up for

consideration on 28th October, 2015. I am of the view that the delay on the

part of the petitioner (though the senior counsel for the petitioner gives

explanation therefor) from 13th July, 2015 till 28th October, 2015 when the

entire process for licensing had closed, is fatal to the grant of any relief to the

petitioner.

20.    The senior counsel for the petitioner then contends that the entire

procedure and criteria adopted by the respondent no.2 AIFF is de hors the

Regulations and at the ipse dixit of its Executive Committee and without any

WP(C) No.9775/2015                                                    Page 11 of 13
 basis. It is further contended that the procedure is also arbitrary as it ignores

the vintage and past records of a club as the petitioner which is being denied

participation. It is also contended that the respondent no.2 AIFF has treated

different clubs though identically placed differently and has thereby indulged

in discrimination and favouritism.

21.    However there are no proper pleadings on all the said aspects and

without any foundation in pleadings and response of the respondent no.2

AIFF thereto, the said arguments cannot be considered.

22.    Accordingly, this petition is disposed of with the following directions:-

       A.     The respondent no.2 AIFF to consider (i) amending its

              Regulations to either clearly spell out the eligibility criteria for

              licensing therein or if otherwise entitled under the Regulations

              and its Constitution to decide the eligibility criteria for licensing

              from season to season, to clearly spell out the eligibility criteria

              at the time of announcing the licensing applications itself; and,

              (ii) if desirous that the eligibility of the applicants be

              considered/screened before the application is considered by the

              Club Licensing Committee, to make express provision therefor in


WP(C) No.9775/2015                                                    Page 12 of 13
               the Regulations including the desirability of a remedy against the

              decision of the Screening Body or person, and take a decision

              thereon before the announcement of the next licencing

              applications.

       B.     The petitioner though not entitled to any relief in this petition

              would be entitled to file another proceeding challenging on

              merits the criteria for licensing adopted by the respondent no.2

              AIFF as well as the discrimination/favouritism if any practiced

              by the respondent no.2 AIFF in the licensing for the Season

              2015-16 and seeking appropriate remedies for the procedure and

              criteria for licensing for future seasons.

       No costs.

                                                 RAJIV SAHAI ENDLAW, J.

JANUARY 05, 2016 „pp‟ (corrected and released on 15th January, 2016) WP(C) No.9775/2015 Page 13 of 13