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 20, Cited by 0]

Karnataka High Court

Uber India Systems Private Limited vs State Of Karnataka on 2 April, 2025

Author: B M Shyam Prasad

Bench: B M Shyam Prasad

    IN THE HIGH COURT OF KARNATAKA AT BENGALURU

     DATED THIS THE 2ND DAY OF APRIL, 2025
                       BEFORE
     THE HON'BLE MR. JUSTICE B. M. SHYAM PRASAD

          WRIT PETITION NO.6421 OF 2022 [MV]

                   CONNECTED WITH

          WRIT PETITION NO.14627/2021 [MV]

          WRIT PETITION NO.19869/2021 [MV]

          WRIT PETITION NO.24569/2023 [MV]


IN WP NO. 6421/2022:

BETWEEN

     UBER INDIA SYSTEMS PRIVATE LIMITED
     A COMPANY INCORPORATED UNDER THE
     PROVISIONS OF THE COMPANIES ACT, 1956
     HAVING REGISTERED OFFICE AT REGUS
     BUSINESS PLATINUM CENTRE PVT. LTD.
     LEVEL 13 PLATINUM TECHNO PARK
     PLOT NO. 17/18, SEC-30A, VASHI
     NAVI MUMBAI - 400 705
     REPRESENTED BY ITS AUTHORISED
     SIGNATORY, MR. RAVI MAHTO

     ALSO AT-23RD FLOOR, ONE HORIZON CENTER,
     GOLF COURSE ROAD, SECTION 43,
     GURGAON-122002

     ALSO AT NO. 77, SURVEY NO.124/2
     N.A.L WIND TUNNEL ROAD,
     MURGESH PALLYA, HAL POST
     BENGALURU 560017.
                                        ...PETITIONER

(BY MR. SRINIVASAN RAGHAVAN V, SENIOR ADVOCATE
    FOR MR. Y SANKEERTH VITTAL, ADVOCATE,
                         2




     MS. ANUPAMA HEBBAR, MS. DHARSHINI S AND
     MR. ABDUL HADIN, ADVOCATES)

AND :

1.    STATE OF KARNATAKA
      REPRESENTED BY THE SECRETARY
      DEPARTMENT OF TRANSPORT
      1ST FLOOR, 3RD GATE
      M.S. BUILDING
      BENGALURU 560001.

2.    COMMISSIONER FOR TRANSPORT
      1ST FLOOR, TTMC BUILDING
      K.H. ROAD, SHANTINAGAR
      BENGALURU 560 027.

3.    ADDITIONAL TRANSPORT COMMISSIONER
      AND SECRETARY
      KARNATAKA STATE TRANSPORT
      AUTHORITY, BENGLAURU
      1ST FLOOR, TTMC BUILDING
      K.H. ROAD, SHANTHINAGAR RTO
      BENGALURU 560 027.

                                  ...RESPONDENTS

(BY   MR. K. SHASHI KIRAN SHETTY, ADVOCATE
      GENERAL ALONG WITH
      MR.     MAHESH      CHOUDARY,       SPECIAL
      GOVERNMENT ADVOCATE,
      MS. RASHI SINGH AND MS. KRISHIKA VAISHNAV,
      ADVOCATES)


     THIS WRIT PETITION IS FILED UNDER ARTICLE
226 OF THE CONSTITUTION OF INDIA PRAYING TO
DIRECT THE RESPONDENT NO.1 TO CONSIDER THE
APPLICATION DATED 19.02.2022 (ANNEXURE-A) MADE
BY THE PETITIONER; DIRECT THE RESPONDENT NO.2
TO PERMIT THE REGISTRATION OF MOTORCYCLES AS
TRANSPORT VEHICLES; DIRECT THE RESPONDENT
NO.2 TO PERMIT AGGREGATION OF MOTORCYCLES.
                          3




IN WP NO. 14627/2021:

BETWEEN

     ROPPEN TRANSPORTATION
     SERVICES PVT LTD
     A COMPANY INCORPORATED
     UNDER THE COMPANIES ACT 2013
     AND HAVING ITS REGISTERED
     OFFICE AT 3RD FLOOR
     SAI PRITHVI ARCADE
     MEGHA HILLS, SRI RAMA COLONY
     MADHAPUR HYDERABAD
     TELANGANA - 500081.

     ALSO HAVING A BRANCH OFFICE
     AT NO 148, 5TH MAIN ROAD,
     RAJIV GANDHI NAGAR
     SECTOR 7 , HSR LAYOUT
     BENGALURU KARNATAKA - 560102

     REP BY ITS DIRECTOR
     MR PAVAN KUMAR GUNTUPALLI.
                                        ...PETITIONER

(BY PROF. RAVI VERMA KUMAR, SENIOR ADVOCATE
    FOR MR.NISHANTH A V., ADVOCATE)

AND:

1.     STATE OF KARNATAKA
       THROUGH ITS CHIEF SECRETARY
       VIDHANA SOUDHA
       DR B R AMBEDKAR VEEDHI
       BENGALURU - 560001.

2.     ADDITIONAL TRANSPORT
       COMMISSIONER AND SECRETARY
       STATE TRANSPORT AUTHORITY
       1ST FLOOR TTMC BUILDING
       A - BLOCK, SHANTHINAGAR
       BENGALURU, KARNATAKA - 560027.
                        4




3.    THE COMMISSIONER
      ROAD AND TRANSPORT DEPARTMENT
      STATE TRANSPORT AUTHORITY
      1ST FLOOR TTMC BUILDING
      A - BLOCK, SHANTHINAGAR
      BENGALURU, KARNATAKA - 560027.

4.    KARNATAKA STATE TRANSPORT AUTHORITY
      THROUGH ITS SECRETARY
      1ST FLOOR TTMC BUILDING
      A - BLOCK, SHANTHINAGAR
      BENGALURU, KARNATAKA - 560027.

5.    STATE OF KARNATAKA
      DEPARTMENT OF TRANSPORT
      VIDHANA SOUDHA
      DR B R AMBEDKAR VEEDHI
      BENGALURU - 560001
      REPRESENTED BY ITS SECRETARY.

6.    STATE OF KARNATAKA
      DEPARTMENT OF HOME
      VIDHANA SOUDHA
      DR B R AMBEDKAR VEEDHI
      BENGALURU - 560001
      REPRESENTED BY ITS SECRETARY.
                                 ...RESPONDENTS

(BY   MR. K. SHASHI KIRAN SHETTY, ADVOCATE
      GENERAL A/W MR. MAHESH CHOUDARY,
      SPECIAL GOVERNMENT ADVOCATE,
      MS.RASHI SINGH & MS. KRISHIKA VAISHNAV,
      ADVOCATES)

     THIS WRIT PETITION IS FILED UNDER ARTICLES
226 OF THE CONSTITUTION OF INDIA PRAYING TO
DIRECT THE R-1 TO R-6 NOT TO INTERFERE WITH THE
BUSINESS OF THE PETITIONER IN OPERATING BIKE
TAXIS IN THE STATE OF KARNATAKA; DIRECT R-1 TO
R-4 TO CONSIDER AND DECIDE THE APPLICATION
SUBMITTED BY THE PETITIONER ON 8.4.2021 VIDE
ANNEXURE-F; DIRECT R-1 TO R-6 TO TAKE ALL
ACTIONS NECESSARY TO PERMIT REGISTRATION OF A
                         5




TWO WHEELER AS A TRANSPORT VEHICLE AND GRANT
OF APPROPRIATE CONTRACT CARRIAGE PERMIT TO
TWO WHEELERS REGISTERED AS A TRANSPORT
VEHICLE IN TERMS OF THE MOTOR VEHICLES ACT
1988 AND RULES FRAMED THEREUNDER; SET ASIDE
THE ENDORSEMENT DATED 19.07.2021 ISSUED BY
THE R-2 VIDE ANNEXURE-L.

IN WP NO. 19869/2021:

BETWEEN:
       ANI TECHNOLOGIES PRIVATE LIMITED
       REGENT INSIGNIA NO. 414
       3RD FLOOR, 4TH BLOCK
       17TH MAIN, 100 FEET ROAD
       KORAMANGALA
       BENGALURU - 560034.
                                   ...PETITIONER
(BY MR. ARUN KUMAR K, SENIOR ADVOCATE FOR
    MR. FAISAL SHERWANI AND
    MR. ADITYA VIKRAM, ADVOCATES)

AND:

1.     STATE OF KARNATAKA
       THROUGH ITS SECRETARY
       VIDHANA SOUDHA
       BENGALURU - 560001.

2.     THE TRANSPORT COMMISSIONER AND
       CHAIRMAN
       STATE TRANSPORT AUTHORITY
       KARNATAKA, 1ST FLOOR
       TTMC BUILDING A - BLOCK
       SHANTHINAGAR
       BENGALURU - 560 027.

3.     ADDITIONAL TRANSPORT
       COMMISSIONER AND SECRETARY
       STATE TRANSPORT AUTHORITY
       BENGALURU, 1ST FLOOR,
       TTMC BUILDING
                       6




     A - BLOCK, SHANTHINAGAR
     BENGALURU - 560027.

4.   KARNATAKA STATE TRANSPORT DEPARTMENT
     THROUGH ITS SECRETARY
     1ST FLOOR, TTMC BUILDING A- BLOCK
     SHANTHINAGAR
     BENGALURU - 560027.

5.   UNION OF INDIA
     THROUGH ITS PRINCIPAL SECRETARY
     THE MINISTRY OF ROAD TRANSPORT
     AND HIGHWAYS
     TRANSPORT BHAWAN 1
     PARLIAMENT STREET
     NEW DELHI - 110001.
                                  ...RESPONDENTS
(BY MR. K.SHASHI KIRAN SHETTY, ADVOCATE
    GENERAL A/W MR. MAHESH CHOUDARY,
    SPECIAL GOVERMENT ADVOCATE,
    MS. RASHI SINGH, & MS. KRISHIKA VAISHNAV,
    ADVOCATES, FOR R1 TO R4;
    MS. NAYANATARA B.G., CENTRAL GOVERNMENT
    COUNSEL FOR R5)

      THIS WRIT PETITION IS FILED UNDER ARTICLE
226 OF THE CONSTITUTION OF INDIA PRAYING TO
DIRECT THE R-2 TO CONSIDER AND DECIDE THE
APPLICATION/REPRESENTATION SUBMITTED BY THE
PETITIONER ON 19.4.2021 AT ANENXURE-P1; DIRECT
THE P1 TO 4 TO TAKE ALL ACTIONS NECESSARY TO
PERMIT REGISTRATION OF A MOTOR CYCLE AS A
TRANSPORT VEHICLE AND GRANT OF APPROPRIATE
CONTRACT CARRIAGE PERMITS TO MOTOR CYCLES
REGISTERED AS A TRANSPORT VEHICLES HAVING A
YELLOW REGISTRATION PLATE IN TERMS OF THE
MOTOR VEHICLES ACT 1988, CENTRAL MOTOR
VEHICLES RULES 1989 AND KARNATAKA MOTOR
VEHICLES RULES, 1989 AND THE ORDER DATED
5.4.2021 AT ANNEXURE-B PASSED BY THIS COURT IN
THE WRIT APPEAL NO.4010/2019 TITLED ANI
TECHNOLOGIES PRIVATE LIMITED V. STATE OF
KARNATAKA AND OTHERS OR IN THE ALTERNATIVE
                          7




DIRECT THE R-1 TO R4 TO SANCTION AND IMPLEMENT
A FRAMEWORK FOR BIKE TAXIS IN VIEW OF S.O.
1248(E) DATED 5.11.2004 AT ANNEXURE-C ISSUED BY
THE CENTRAL GOVERNMENT WHEREBY A MOTOR
CYCLE USED FOR HIRE TO CARRY ONE PASSENGER
ON PILLION HAS BEEN INSERTED AS A CATEGORY OF
"TRANSPORT VEHICLE" AND THE ORDER DATED
5.4.2021 PASSED BY THIS HONBLE COURT IN W.A
NO.4010/2019 TITLED ANI TECHNOLOGIES PRIVATE
LIMITED V/S STATE OF KARNATAKA; ISSUE A WRIT OR
PROHIBITION, OR ANY OTHER APPROPRIATE WRIT,
ORDER OR DIRECTION TO THE RESPONDENT NO.1 TO
4 NOT TO INTERFERE IN THE OPERNATIONS OF THE
PETITIONERS RELATED TO BIKE-TAXIS IN THE STATE
OF KARNATAKA.

IN WP NO. 24569/2023:

BETWEEN:
1.   VARIKUTI MAHENDRA REDDY
     AGED ABOUT 29 YEARS
     S/O VARIKUTI GURIVI R EDDY
     RESIDING AT NO.2, LR MANSION
     2ND STREET, MADIWALA
     BTM 1ST STAGE, BENGALURU-560029.

2.   MANOJ H B
     AGED ABOUT 27 YEARS
     S/O BASAVALINGA S M
     R/A 1577, 16TH A MAIN, 2ND PHASE
     J P NAGAR, BENGALURU-560078.

3.   MADHU KIRAN
     AGED ABOUT 30 YEARS
     S/O SANJEEVA POOJARY
     RESIDING AT NO.944/275/A, 23RD
     CROSS, HSR LAYOUT, 3RD SECTOR
     BENGALURU-560087
                                        ..PETITIONERS

(BY MR.MANMOHAN P N, ADVOCATE )
                            8




AND:

1 . STATE OF KARNATAKA
    REPRESENTED BY THE SECRETARY
    DEPARTMENT OF TRANSPORT
    1ST FLOOR, 3RD GATE
    M S BUILDING, BENGALURU-560001.

2 . TRANSPORT DEPARTMENT
    REPRESENTED HEREIN BY
    THE COMMISSIONER FOR
    ROAD TRANSPORT AND SAFETY
    1ST FLOOR, A BLOCK
    TTMCBUILDING, SHANTINAGAR
    BENGALURU-560027.
                                          ...RESPONDENTS

(BY MR. K. SHASHI KIRAN SHETTY, ADVOCATE
    GENERAL A/W SRI. MAHESH CHOUDARY,
     SPECIAL GOVERNMENT ADVOCATE,
    MS. RASHI SINGH, & MS. KRISHIKA VAISHNAV
    ADVOCATES FOR R1 & R2)

       THIS WRIT PETITION IS FILED UNDER ARTICLE
226 OF THE CONSTITUTION OF INDIA PRAYING TO
DIRECT    R2    TO   PERMIT    THE    USAGE      OF   THE
MOTORCYCLES OWNED BY THE PETITIONERS (BEING
MOTORCYCLES          OPERATED        WITH        INTERNAL
COMBUSTION ENGINES) AS MOTORCYCLE TAXES AND
DIRECT     R2   TO    CONSIDER    THE      APPLICATIONS/
REPRESENTATIONS        DATED   28.07.2023,     28.10.2023
PRODUCED       AS    ANNEXURES-C,     D    AND    E   AND
REGISTER THE MOTORCYCLES OF THE PETITIONERS
AS TRANSPORT VEHICLES U/S 41 OF THE MV ACT AND
ISSUE    CONTRACT      CARRIAGE      PERMITS     TO   THE
PETITIONER U/S 66 R/W SECTION 73 AND SECTION 74
OF THE MV ACT AND DIRECT R1 AND R2 TO GIVE
                               9




EFFECT TO THE PROCEDURAL FRAMEWORK FOR
REGISTRATION OF MOTORCYCLES AS TRANSPORT
VEHICLES IN THE STATE OF KARNATAKA, INCLUDING
THE FRAMEWORK OR MECHANISM PERMITTED THE
CONVERSION       OF   MOTORCYCLES        REGISTERED     AS
NON-TRANSPORT VEHICLES TO TRANSPORT VEHICLES
AND DIRECT R2 TO IMPLEMENT THE REGULATORY
FRAMEWORK UNDER THE MOTOR VEHICLES ACT,
1988 AND THE KARNATAKA MOTOR VEHICLE RULES,
1989 FOR REGISTRATION AND ISSUE OF CONTRACT
CARRIAGE PERMITS TO MOTORCYCLES AS MOTOR
CABS    WITHIN    THE    STATE      OF   KARNATAKA     AND
RESTRAIN THE RESPONDENTS FROM TAKING ANY
COERCIVE ACTION AGAINST THE PETITIONERS OR THE
MOTORCYCLES OWNED BY THEM, WHEN USED AND
OPERATED TO CARRY PASSENGERS FOR HIRE OR
REWARD EITHER BY THE PETITIONERS THEMSELVES,
OR BY A PERSON DULY AUTHORISED TO SO OPERATE
THE MOTORCYCLE, ON BEHALF OF THE PETITIONERS,
INCLUDING     BUT     NOT     LIMITED    TO     OPERATIONS
THROUGH          APP-BASED          MOTORCYCLE         TAXI
AGGREGATORS,          UNTIL       SUCH   TIME     AS   THE
PETITIONERS      SECURE       REGISTRATION       AND   THE
APPROPRIATE PERMIT UNDER DULY INTRODUCED
REGULATIONS REGARDING MOTORCYLE TAXIS.

       THESE PETITIONS HAVING BEEN HEARD AND
RESERVED AND COMING ON FOR PRONOUNCEMENT
OF ORDERS THIS DAY, THE COURT                   MADE THE
FOLLOWING:
                                   10




CORAM:       HON'BLE MR JUSTICE B M SHYAM PRASAD

                                CAV ORDER


        The petitioners are engaged [and who propose

to engage] in the business of providing technology-

based platform that enables the Rider Subscribers to

connect with Driver Subscribers associated with them

for the purposes of hiring taxis/vehicles for point-to-

point commuting or for time-based use within city

limits [hereafter also referred to as 'the Bike-taxi

Services'] and also for intercity travel within India.

The        petitioners      have       filed        their   different

representations          with    the   State        Government    to

sanction and implement a framework for the Bike-taxi

Services. The State Government has not acted upon

such representations, and therefore, they have filed

their respective writ petitions for directions to the

State      Government/its         officers     to     sanction   and

implement a framework for the use of Motor cycle on

hire as a Transport Vehicle to carry one passenger on

pillion.
                                 11




     2.        These petitioners are joined by some of the

owners of Motor cycle[s] who are keen to be part of the

Bike-taxi Services. The petitioners rely upon the

provisions of the Motor Vehicles Act, 1988 [for short,

'the MV Act'], Central Motor Vehicle Rules, 1989 [for

short, 'the CMV Rules'], Karnataka Motor Vehicles

Rules, 1989 [for short, 'the KMV Rules'] and the

Division Bench's order in Writ Appeal No. 4010/2019

which     is     decided   on    05.04.2021.   The   State

Government, asserting that it is open to it to evolve,

sanction and implement a framework for allowing

Motor cycles to be used as Taxis as a policy, relies

upon a certain set of decisions, including the

decisions of the Apex Court. A brief statement of the

circumstances of each of the petitions is recorded as

below.

The details of the petitioner in WP No.6421/2022
[M/s Uber]

     3.        The petitioner is a private limited company

registered under the Companies Act, 1956 under the

name and style, M/s Uber India Systems Private
                             12




Limited, and it is commonly known as 'Uber'. This

petitioner is licensed to function under the name and

style, 'Uber' by its parent organization. The petitioner

is issued with license under the Karnataka On-

demand Transport Technology Aggregator Rules,

2016 [for short, 'the ODTTA Rules'] to operate as an

Aggregator who enables connecting the passenger

[the intending passenger] to a driver of a Motor Cab

through Phone calls, Internet, Web based services or

GPS-based services. The petitioner has filed an

application for renewal of this license under the

ODTTA Rules in December 2021, and this application

is pending consideration.


     3.1    The petitioner contends that it provides

the aforesaid Taxi services in 49 cities in the country

and it has striven hard to ensure that its business

module     facilitates a   safe   and   secure   mode   of

transportation to its pillion riders and drive partners.

The petitioner has listed safety features incorporated

by it, and the list of such features are as follows: [i]
                               13




Background Check of all Driver-partners, [ii] Insurance

for Drivers and Driver Partners up to a sum of Rs.5

lakhs for bodily injury1, [iii] In-app tool to report on

accidents, [iv] Feedback System, [iv] 24/7 Helpline

and Support Team, and [v] Deployment of Phone

Anonymization Technology.


        3.2   The petitioner, like the other petitioners,

contends that it has filed different representations for

leave to operate motorcycles as taxis with required

registration and permits, but the State Government

has     not   considered    these    representations.    This

petitioner also relies upon the different provisions of

the MV Act, CMV/KMV Rules and the decisions of

this Court and the Apex Court for directions as stated

above. This Court, on 12.04.2022, has directed the

authorities not to take precipitative action against

this petitioner or its representative or its officer

obstructing its Bike-taxi Services.


1
    It has referred to its partnership with reputed insurance
    companies to provide insurance cover for accidental death,
    disablement and hospitalization.
                              14




The    details       of    the     petitioner     in    WP
No.14627/2021 [M/s Rapido]:

      4.     The petitioner is a private limited company

registered under the Companies Act, 1956 under the

name and style, M/s Roppen Transportation Services

Private Limited, and it is commonly known as

'Rapido'. The petitioner is engaged in the business of

Bike-taxi Services through its website and mobile

application. The petitioner contends that it has

evolved its business module to ensure environmental

and health benefits, reduce parking problem and

traffic congestion, promotion of fuel conservation and

the increased use of under utilized Motorcycles. The

petitioner    contends    that,   apart   from   the   afore

benefits, its business module helps the owners of

Motorcycles augment their income.


      4.1     The petitioner contends that the third

party riders [the owners] who enroll with it follow

stringent safety protocols, and it has listed in the

petition as the following measures put in place for the
                                15




safety of the riders and the general public such as [i]

a Mandatory e-KYC Compliance by the owners of the

Motorcycle which involves verification of driving

license, vehicle Registration Certificate, PAN card and

a profile photo, [ii] a mandatory Safety Gear for both

the rider and the pillion rider, [iii] a strict compliance

with the Traffic Regulations including speed limits,

[iv] a mandatory Insurance Cover for the riders and

the pillion riders2, [v] SOS features for the riders, [vi]

Masking of Mobile Numbers of the women pillion

riders.


        4.2    The petitioner asserts that it is permitted

to operate its Bike-taxi services in the State of

Madhya Pradesh and the State of Tamil Nadu subject

to     notification    of   the     necessary     Rules    and

Regulations. Insofar as the State of Karnataka, the

petitioner contends that it has submitted multiple

representations [during Pre-Covid and Post-Covid

2    The reference is to Group Insurance for both the Riders and
    the Pillion riders providing for Accidental Death Benefit,
    Accidental Medical Expense Reimbursement, Temporary
    Disablement Compensation and such other benefits.
                                16




period] for permission while detailing the difficulties

that it has faced in operating its services because of

certain threats by an association of Owners of Auto-

rickshaws and with the local Police issuing challans

for violation.


        4.3    The     State      Government,        by     its

Endorsement dated 19.07.2021 [Annexure-L], has

rejected the petitioner's application for permission to

operate Bike-taxi Services referring to the Karnataka

Electric Bike Taxi Scheme 20213 [for short, 'the

Electric Bike Taxi Scheme'] and calling upon the

petitioner to file its application for permission under

the Scheme. The petitioner contends that it cannot

apply under the Electric Bike Taxi Scheme because it

does not propose to operate Bike-taxi Services only for

those who own electric Motorcycles. This Court, on

11.08.2021, has granted interim orders directing the

Transport Authorities not to take any coercive

measures against those who are enlisted with the

3    Notified vide the Notification in No.TD 160 TDO 2020 dated
    14.07.2021
                               17




petitioner and its Bike-taxi services. This order is in

vogue, and in fact, these petitions are taken up for

expeditious disposal with the State Government

seeking vacating of this order [and similar orders in

the other petitions].



The   details     of    the   petitioner   in   WP   No.
19869/2021 [M/s Ola]

      5.    The petitioner is a private limited company

registered under the Companies Act, 1956 under the

name and style, M/s ANI Technologies Private Limited,

and it is commonly known as 'Ola'. This petitioner is

in Car-taxi Services and in recent days has ventured

into Bike-taxi Services. The petitioner, with the

Notification of ODTTA Rules, has launched a Two-

Wheeler Taxi Pilot Project in February 2019.


      5.1    The petitioner is served with the Show

Cause Notice dated 15.02.2019 by the Additional

Transport Commissioner, State Transport Authority,

Bengaluru alleging that this pilot project is in
                              18




violation of ODTTA Rules and calling upon the

petitioner to show cause as to why its license under

these     Rules    must      not    be     suspended.          The

Commissioner       by   order      dated       18.03.2019      has

suspended such license, but the license is restored

with the petitioner paying a penalty of Rs.15 lakhs.


        5.2   The petitioner has almost simultaneously

initiated proceedings in the writ petition in WP

No.14485/2019 for directions to the authorities not

to permit Motorcycles [which are registered for

personal use] to be operated as Transport vehicles

[taxis] and to permit registration of Motorcycles as

Transport vehicles and grant Contract Carriage Permit

to    such    Motorcycles,   or    in    the    alternative,    to

implement a framework to enable Motorcycles to be

used as Transport vehicles          as contemplated under

the     Central    Government's          Notification       dated

05.11.2004 issued under Section 41[4] of the MV Act.

The petitioner's cause is premised in the assertion

that M/s Roppen Transportation Services Private
                           19




Limited, which also offers technological platform for

subscribers to use taxi services and operate under

the business name, Rapido, is permitted to operate

Bike-taxi Services.


     5.3   This Court has disposed of the writ

petition on 12.09.2019, and a review petition in RP

No. 516/2019 as against this order dated 12.09.2019

is disposed of on 14.11.2019. This Court's order in

the aforesaid writ petition is carried in an intra Court

appeal in W.A. No.4010/2019 [which is first referred

to above]. This writ appeal is decided on 05.04.2021.

The details of these proceedings are set forth later in

the course of this order while describing the different

proceedings that the parties rely upon in respect of

their corresponding cases. In the present petition,

this Court, on 18.02.2022, because interim order is

granted in the writ petition in WP No.14627/2021,

has granted interim order against precipitation if this

petitioner offering Bike-taxi Services for Motorcycles.
                            20




The petitioner has belatedly commenced its Bike-taxi

Services.


The    details     of   the       petitioner      in    WP
No.24569/2023 [Owners of the Motorcycles]

      6.    These petitioners are individuals who own

Motorcycles, and they have registered with either M/s

Uber or M/s Rapido or M/s Ola offering their vehicles

to be used as Bike-taxis. They have also filed

representations     with        the        Department   of

Transportation,    Government         of    Karnataka   for

instructions on registering their motorcycles with

yellow board so that it could be used as taxis. These

petitioners have relied upon certain statements

attributed to a Hon'ble Minister to contend that they

will have to face penal consequences because their

Motorcycles as taxis are registered with M/s Rapido.

The petitioners have sought for directions to the State

Government to permit them to use their vehicles

[Motorcycles] as taxis permitting registration of these
                                 21




vehicles as Transport Vehicles and to issue Contract

Carriage Permits.


This        Court's     orders       on    application         for
impleadment             and         the     questions          for
consideration:

       7.     An Association of the owners of Auto-

rickshaws have filed application under Order I Rule

10 of Code of Civil Procedure, 1908 [CPC] to implead

itself as a contesting respondent. This Court has

rejected      the     application    by    the    order     dated

04.01.20234 opining inter alia that the petitioners do

not seek any final adjudication but only want this


4
    The petitioners contend that such consideration must be in
    the light of the earlier decision of this Court in similar
    proceedings and certain circulars issued by the Central
    Government. The petitioners do not plead cause for final
    determination of any right per se and as such, the canvass
    for decision in the present set of writ petitions is narrow. If
    there could be any direction either to consider such
    representation or to frame necessary framework, the
    decision will have to be taken by the concerned, and the
    process for such consideration could provide for
    considering all aspects, including the concerns of those
    whom the applicants state that they represent with
    reasonable opportunity which would be reasonable in the
    circumstances. When the merits of the applications are
    considered from this perspective, this Court must opine
    that the applicants would be neither necessary nor proper
    parties.
                               22




Court to decide whether the respondents must be

called upon to formulate a framework to permit

Motorcycles to operate as Transport Vehicles relying

upon earlier decisions and that if there is a direction

to formulate     a framework, they will be              heard

accordingly by the concerned.


     7.1   Subsequently,           on   20.03.2024,     upon

hearing,   Mr.    Arun        Kumar.K,     Mr.    Srinivasan

Raghavan.V,      Mr.   A.V.    Nishanth     and   Mr.    P.N.

Manmohan, the learned Senior Counsels/learned

counsels for the petitioners, and Mr. Shashi Kiran

Shetty, the learned Advocate General, this Court has

proposed the questions for consideration:


       [i] Whether this Court can hold that the
       law as it exists today does not permit
       bikes [Internal Combustion Engines] to
       operate as taxis, and

       [ii] If the answer to this question is in the
       negative [i.e., the law does not prohibit
       these bikes from operating as taxis], what
       directions must be issued to the State
                               23




        Government       in    the      facts        and
        circumstances of the case.


       7.2    When the questions as aforesaid were

framed, the Electric Bike Taxi Scheme was in vogue.

The significant features of the Scheme were that [a]

its objective was to promote urban mobility providing

the first and last mile connectivity solution for

citizens to access the public transport and also create

entrepreneurship       opportunities,     [b]    a      person    is

permitted to engage in the Bike taxi business if the

concerned bike is a 'Battery Operated Vehicle' as

defined in Rule 2(u) of the CMV Rules, and [c] the

electric bikes [two wheelers] will also be issued with

Contract Carriage Permits. The State Government,

vide    the    Notification    dated     06.03.2024,             has

withdrawn this Scheme citing the following reasons:

       [a]    The Authorities have become aware of
              violations, specifically the utilisation of
              Non-transport   Motorcycles       (with    white
              boards) as Bike-taxis.
                             24




     [b]     The confrontations involving auto and taxi
             drivers regarding the operation of bike
             taxis.

     [c]     Instances of threats to women's safety,
             raising concerns about law and order.


     7.3     This Notification dated 06.03.2024 has

taken      away   the   argument    that        there   is   an

unreasonable distinction in the State Government's

Policy on permitting Motorcycles to be used as taxis

and the question framed is enlarged to whether

Motorcycles can be permitted to be used as taxis

under the law as it exists today. It       is    indisputable

that the afore questions must be first examined in

the light of the decision in the earlier proceedings

commenced by M/s ANI Technologies Ltd. [M/s Ola]

in the writ petition in WP No.14885/2019 and the

Division Bench's orders in the subsequent writ

appeal in WA No.4010/2019.           The Division Bench

has examined the canvass on behalf of M/s Ola that

it cannot be prevented from offering Bike-taxi Services

on its Application.
                               25




Reg:     WP No.14485/2019, RP No.516/2019 and
WA No.4010/2019


        8.    M/s Ola has filed this petition seeking

directions to the State Government to [a] ensure that

no Motorcycles, which are registered for personal use,

are allowed to be operated as bike-taxis in any form,

[b] register a Motorcycle as a 'Transport Vehicle', and

[c] issue 'Contract Carriage Permit' to a Motorcycle

registered as a 'Transport Vehicle' or in the alternative

for directions to implement a framework in terms of

the Central Government Notification in S.O.1248 (E)

dated 05.11.2004.


        8.1    This Court, by interim directions, has

called       upon   the   Transport   Department   to   file

compliance reports on Motorcycles being used as

Transport Vehicles [Taxis], and in compliance with

this Court's interim directions, the concerned from

the Transport Department has filed an affidavit. This

Court has disposed of the writ petition by its order

dated         12.09.2019     directing   the   Transport
                                26




Department to ensure that the Motorcycles are not

used as taxis and monitor the same from time to

time. This Court's order dated 12.09.2019 reads as

under:

         "2. Pursuant     to   the     various       interim
            directions during the pendency of the
            present petition, officials on behalf of
            respondents No. 1 to 4 have produced
            compliance report by way of an affidavit
            along with enclosures, Annexure R1 to
            R6. Having regard to prayer made by
            the petitioner read with interim direction
            issued, grievance of the petitioner has
            been redressed. It is evident from the
            materials     produced     along     with     the
            affidavit that it is continuous process of
            prohibiting           private           vehicles
            (motorcycles/bikes)       used     as       taxis.
            Therefore,    Transport     Department          is
            required to monitor from time to time and
            to    see      that      private        vehicles
            (motorcycles/bikes) are not used for the
            purpose of taxi. The Commissioner of
            transport Department is hereby directed
            to prepare monthly report and made
            available in his office for the future
            reference. In view of these facts and
                             27




           circumstances,   the    grievance     of   the
           petitioner has been redressed."


This Court has also further directed the Authorities

in the following terms.

           "The concerned authorities are hereby
           directed to take note of section 193 of
           the MV act and also in this regard,
           report shall be prepared in the office of
           the    Commissioner        of       transport
           Department from time to time."


     8.2   M/s Ola Cabs has filed a review petition

against this order in RP No.516/2019 contending

non-consideration   of    the     other    relief/s   i.e.   for

registration of Motorcycles as Transport Vehicles and

for issuance of Contract Carriage Permit. However,

this Court by its order dated 14.11.2019 has

disposed of the review petition opining that the

representations can be made by the petitioner to the

concerned authorities, who shall consider the same

in accordance with law.
                             28




     8.3   M/s Ola has carried these orders in an

intra-Court   Appeal   in    WA     No.4010/2019.     The

Division Bench of this Court, on 05.04.2021, has

disposed of the appeal observing that [i] a Motorcycle

could be used for hiring to carry one passenger as a

pillion, [ii] even as per the Central Government

Notification dated 05.11.2004 a Motorcycle used for

hire would prima facie come within the definition of a

Contract Carriage as defined in Section 2(7) of the MV

Act, and [iii] the definition of a Contract Carriage is

an inclusive definition, which will include even a

Motorcycle which is to be used for hire or reward on

which a passenger could be carried on pillion.


     8.4   In the light of the above, the Division

Bench   has   modified      this   Court's   order   dated

12.09.2019 in the writ petition directing that the

State Government authorities must consider the

application made by M/s Ola [or any other similarly

situate entities] having regard to the provisions

referred and in accordance with law. The Division
                              29




Bench has directed the authorities to consider the

application filed within a period of two [2] months

with liberty to the petitioner therein [M/s Ola] to file

applications within two [2] weeks.


The submissions by Mr. Srinivasan Raghavan V,
Mr. Arun Kumar K, the learned Senior Counsels,
Mr. A V Nishanth and Mr. P N Manmohan on
behalf of the petitioners:


     9.    The Division Bench in the Writ Appeal in

W.A.No.4010/2019       has    reserved   liberty     to    the

petitioners to file applications for registration of

Motorcycles as Transport Vehicles and for issuance of

Contract   Carriage    Permits    directing    the        State

Government to consider such applications in the light

of its findings on whether Motorcycles can be

Transport Vehicles and in accordance with law. The

petitioners have filed repeated applications in terms

of this liberty, but the State Government has not

taken any action to either grant or refuse such

registration   and    permits.    Therefore,   the        State
                             30




Government must be directed to consider their

applications filed.


      9.1     The decision of the Division Bench in W.A.

No.4010/2019 has attained finality, and with this

decision, the State Government cannot gainsay that

the Motorcycles can be registered as Transport

Vehicles, and if these vehicles can be so registered,

the   State     Government       is   invested   with   the

jurisdiction under Sections 73 and 74 of the MV Act

to grant Contract Carriage Permits. The provisions of

KMC Rules also enable registration of Motorcycles as

Transport Vehicles and issuance of Contract Carriage

Permits.


      9.2     On   the   Motorcycles     being   Transport

Vehicles, apart from the enunciation by the Division

Bench in the aforesaid intra-Court appeal, the

reliance is on the provisions of the MV Act which

define expressions such as Motorcycle, Motor vehicle

and Contract Carriage to contend that these will be

crucial as would be the provisions which define the
                              31




expression     'Private   Service     Vehicle'.   The   State

Government cannot, despite these provisions and the

decision of the Division Bench, successfully assert

that Motorcycles are not Transport Vehicles.


     9.3     The Central Government, way back in the

year 2004, has issued notification under Section

41[4] of the MV Act specifying that Motorcycles used

for hire to carry one passenger on pillion will be

Transport Vehicles and has issued Communication

dated 22.01.2024 clarifying that Motorcycles will be

Transport Vehicles and this would be obvious from

the provisions of Section 178[3] of the MV Act. This

Communication dated 22.01.2024 must be construed

as issued in exercise of its jurisdiction under Section

74[3][a] of the MV Act. The Central Government,

under this provision, can limit the number of

contract carriages generally, and if the Central

Government so directs, the State Government shall

direct   the    State     Transport     Authority/Regional
                               32




Transport Authority to so limit the number of

contract carriages.


     9.4    The     Central    Government      has    been

promoting use of Motorcycles as Transport Vehicles

based on the reports filed by the Committees

constituted to address urban traffic congestion. The

Central Government has also evolved Guidelines,

2020 providing for Rules to govern the Aggregators'

business as intermediaries facilitating taxi services,

including   Rider     sharing.      The   different   State

Governments have also, in tandem with Guidelines,

2020, framed Rules to facilitate and regulate the

Aggregators'      business     as   intermediaries.    The

petitioners are operating accordingly in multiple cities

across the country.


     9.5    The petitioners have put in place different

measures that ensure protection of the riders/pillion

riders with insurance cover and safety measures to

meet the contingencies that could be because of an

untoward accident. In fact, there is a detailed
                          33




mention   of   the   measures    in   the   respective

memorandums of writ petitions. This Court has

referred to such measures in the earlier paragraphs,

and the endeavour in mentioning these measures is

to assert that the measures are adequate and in line

with the Guidelines, 2020.


Arguments by      Mr. Shashi    Kiran Shetty, the
learned Advocate General, who is assisted by the
learned Special Counsel Mr. Mahesh Choudary.


     10. The Division Bench in the writ appeal in

W.A.No.4010/2019 has indeed concluded that a

Motorcycle would be a 'Contract Carriage' because it

will be a Motor Vehicle and a Transport Vehicle but it

has left open the question whether the Motorcycles

must be permitted to operate as Transport Vehicles

[Taxis] to be considered by the State Government in

the light of Sections 73 and 74 of the MV Act and the

provisions of the KMV Rules.


     10.1 A permit can be issued only to a Transport

Vehicle. A Transport Vehicle by definition will be
                             34




either a private service vehicle or a public service

vehicle. A Motorcycle cannot be a private service

vehicle   because    such   service   vehicle   must   be

constructed and adopted to carry more than six

passengers for hire or reward. A motorcycle cannot

also be a public service vehicle as such vehicle must

be a Motor cab or a Maxicab or a Contract Carriage or

a Stage Carriage that can be used on hire or for

reward. The Motorcycle is defined as two-wheeled

vehicle but specifically excluding the expression 'for

hire or reward' and in which event, it would mean

that a Motorcycle cannot be used for hire or reward,

and therefore a Motorcycle cannot be registered as a

Transport Vehicle.


     10.2 When permits are issued to operate as a

Transport Vehicle, fares are fixed under Section 67 of

the MV Act in accordance with the KMV Rules. These

Rules contemplate taxi meters for auto-rickshaw but

without reference to a Motorcycle, and therefore, the

prescribed form in Form No.36 refers to vehicles
                                  35




other than Motorcycles.           If Motorcycles are to be

permitted to be operated as taxis, fares must be fixed,

and the existing Rules do not permit it.


      10.3 The Communication dated 22.01.2024

addressed by the Central Government to the State

Government/s is not a direction as contemplated

under   Section       74[3][a]    of     the    MV     Act.    This

Communication         does   not       refer   to   any     specific

direction, and at the most, it is only advisory.

Therefore it does not offer a cause of action for the

petitioners to contend that it must be acted upon for

necessary notification under this particular Section.


      10.4 The    Supreme             Court    in   Civil   Appeal

No.4039 of 2023 in Government of NCT of Delhi &

Ors v. Roppen Transportation Services Pvt. Ltd.

& Ors., has emphasized that the vehicles shall not be

plied without permit underscoring the principle that

"no   permit,    no     plying".        Notwithstanding        this

conclusion in their own matters, the petitioners [M/s

OLA and M/s Rapido] are permitted to ply Motorcycles
                                36




registered as private vehicles as Transport Vehicles

[Taxis]. The Supreme Court in this decision has

reiterated    that   it   is   the       State's prerogative      to

formulate a policy on Bike-taxi Services, and unless

such policy is formulated, Motorcycles cannot be

operated as Transport Vehicles [Taxies].


      10.5 In    the      petition       by   M/s    Ola   in   WP

No.14485/2019 [which is disposed of on 12.09.2019]

in which M/s Rapido is the sixth respondent, this

Court has held that Motorcycles cannot be permitted

to operate as taxis, and in this regard the Transport

Department      must      keep       a    constant    vigil.    This

direction, which is at the instance of M/s Ola, has

not been disturbed by the Division Bench and

suppressing these aspects, and taking shelter under

the interim order not to take coercive measures, M/s

Ola and M/s Rapido are operating Bike-taxies, and

this conduct must in itself disentitle the petitioners to

any relief.
                                 37




        10.6 Neither the provisions of the MV Act, nor

the     provisions   of   the    KMV     Rules    provide    for

registration of the Motorcycles as yellow board

vehicles [Transport Vehicles] entitled for Contract

Carriage Permits. The Notification issued by the

Central Government under Section 41[4] of the MV

Act is only for the limited purposes of registration. It

would be relevant only if the State Governments

evolve a policy.


This Court's reasoning:

        11. The question whether Motorcycles can be

permitted to be used as Transport Vehicles [Taxis]             5




under the law as it exists today will have to be

examined       considering      [a]   whether    the    MV   Act

envisages      Motorcycles      being   used     as    Transport

Vehicles [Taxis]; [b] if it is open to the State

Government to formulate Guidelines to permit an

Aggregator to operate as an intermediary for a

passenger to connect with a driver for the purpose of

5
    By the aggregators such as M/s Ola, M/s Uber, M/s Rapido
    or by the owners of the motorcycles themselves.
                             38




transportation and if the State Government has

decided not to so permit as a policy decision, should

this Court interfere in these petitions.


Reg. whether the MV Act envisages motorcycles
being used as Transport Vehicles [Taxis].

      12. The answer to this question must first be

in view of the definition of the expressions such as

Motor Vehicle, Motorcycle, Transport Vehicle, Contract

Carriage in the MV Act. The expression, Motor Vehicle

[or a vehicle], is defined under Section 2[28], and this

Section reads that it will mean any mechanically

propelled vehicle adapted for use upon roads [whether

the power of propulsion is transmitted from an external

or internal source , but does not include [a] a vehicle
                   6




running upon fixed rails or [b] specially adopted

vehicle for use only in a factory or in any other

enclosed premises or [c] vehicle having less than four

wheels fitted with engine capacity of not exceeding

25cm³. The expression, Motorcycle, is defined under

6
    And it includes a chassis to which a body has not been
    attacked and a trailer
                           39




section 2[27] to mean a two-wheeled motor vehicle,

inclusive of any detachable sidecar having an extra

wheel attached to the motor vehicle.


     12.1 The    expression,   Contract   Carriage,   is

defined under Section 2[7], and it means a Motor

Vehicle which carries [i] a passenger for hire or

reward, [ii] is engaged under a contract [whether

expressed or implied] for the use of such vehicle as a

whole for the carriage of passengers mentioned

therein, [iii] the contract is entered into by a person

with the holder of a permit in relation to such vehicle

or any person authorized by him for his behalf, [vi] on

a fixed or an agreed rate of sum on a time basis

[whether or not with reference to any distance or from

one point to another], and [vi] in either case without

stopping to pick up a set of passengers not included

in the contract anywhere during the stretch. This

Section further stipulates that Contract Carriage will
                                   40




also     include     a     Maxi       cab       and      a     Motor    Cab   7




notwithstanding that separate fares are charged for

its passengers. This provision reads as under:

         (7)   "Contract   Carriage"        means        a     motor
         vehicle   which     carries        a    passenger         or
         passengers for      hire      or       reward       and   is
         engaged     under        a     contract,            whether
         expressed or implied, for the use of such
         vehicle as a whole for the carriage of
         passengers mentioned therein and entered
         into by a person with a holder of a permit in
         relation to such vehicle or any person
         authorised by him in this behalf on a fixed or
         an agreed rate or sum--

        (a) on a time basis, whether or not with
         reference to any route or distance; or
        (b) from one point to another,

         and in either case, without stopping to pick
         up or set down passengers not included in
         the contract anywhere during the journey,
         and includes-- (i) a maxicab; and (ii) a motor
         cab notwithstanding that separate fares are
         charged for its passengers;



7
    These two expressions are also defined under section 2[22]
    and 2[25] of the MV Act.
                                 41




    12.2    A Division Bench of this Court in Writ

Appeal No. 4010/2019 has held that Motorcycles will

also be Contract Carriages which can be used as

Transport Vehicles [Taxis] on a conjoint reading of the

aforesaid expressions in the light of the Central

Government Notification dated 05.11.2004 issued

under Section 41[4] of the MV Act specifying inter alia

that a Motorcycle can be used for hire or to carry one

passenger on pillion as a Transport Vehicle.

     "13. Therefore, a motorcycle could be used
     for hire to carry one passenger as a pillion.
     Even     as    per   the      Central   Government
     Notification such a motorcycle used for hire
     would,    prima      facie,     come    within   the
     definition of contract carriage as defined
     under sub-section (7) of Section 2 of the MV
     Act,   1988,    wherein       a contract carriage
     means a motor vehicle which carries a
     passenger or passengers for hire or reward
     and is engaged under a contract, whether
     express or implied, for the use of such vehicle
     as a whole for the carriage of passengers
     mentioned therein and entered into by a
     person with a holder of a permit in relation to
     such vehicle or any person authorized by him
                                42




      in this behalf on a fixed or an agreed rate or
      sum. The definition of contract carriage is an
      inclusive definition, which includes a maxi-
      cab and a motor-cab notwithstanding that
      separate      fares     are   charged        for   its
      passengers.       The    definition   of     contract
      carriage, is an inclusive definition and not an
      exhaustive one, which would include even a
      motorcycle taxi which is to be used for hire or
      reward on which a passenger could be
      carried on pillion as it is categorized as a
      transport vehicle by issuance of notification
      by     the   Central    Government     under       the
      provisions of the MV Act, 1988. In this
      regard, reference could also be made to sub-
      section (28) of Section 2 of the Act which
      defines a 'motor vehicle' or 'vehicle' which
      means        mechanically     propelled       vehicle
      adapted for use upon roads which includes a
      Chassis and sub-section (27) of Section 2
      which defines a 'motorcycle' which means a
      two-wheeled motor vehicle, inclusive of any
      detachable side-car having an extra wheel,
      attached to the motor vehicle."



    12.3      The Division Bench, after the conclusion

as aforesaid, and with the statement on behalf the

petitioner    therein       [M/s    Ola]    that     a    separate
                                 43




application will be filed with the authorities for grant

of permit to operate as "an aggregator" extending Taxi

Services with the use of Motorcycles, has observed

that the authorities must consider such application

in the light of the provisions as stated above and in

accordance with law.


      12.4     If on behalf of the petitioners reliance is

placed upon this exposition by the Division Bench to

contend that the State Government cannot dispute

that Motorcycles could be used as Transport Vehicles

[Taxis] and it would be open to an Aggregator to offer

Bike-taxi Services for such use of Motorcycles, on

behalf the State Government it is contended that

Motorcycles cannot be treated as Transport Vehicles

[Taxis]8 because of the definition of the expressions

"Transport Vehicle" and "Motorcycle" in the MV Act.

The emphasis is laid on the expression "for hire or

reward" as found in Section 2[47] which defines the


8   It is undisputed that the expression taxi or taxi services are
     not separately defined under the MV Act and is covered
     under the expression 'public service vehicle'.
                              44




expression Transport Vehicle and the absence thereof

in Section 2[27] which defines a Motorcycle.


     12.5    The expression, "Transport Vehicle", is

defined to mean a Public Service Vehicle,           a Goods

Carriage, an Educational Institution Bus or a Private

Service Vehicle. Indubitably, the significance of the

expressions Educational Institution Bus or Private

Service Vehicle will not be relevant for the present

purposes. The expression a Public Service Vehicle is

defined under Section 2[35] to mean "any motor

vehicle used or adapted to be used for the carriage of

passengers for hire or reward and includes a Maxi

cab, a Motor cab, Contract Carriage and Stage

Carriage". This Court must observe that if the

expressions Maxi Cab and Motor Cab are defined with

reference to for hire or reward, the expressions

Contract Carriage and Stage Carriage are used using
                                           9




9
    The definition of the expression Contract Carriage are
    extracted supra and the expression, Stage Carriage reads
    as follows:
    "Stage carriage" means a motor vehicle constructed or
    adapted to carry more than six passengers excluding the
    driver for hire or reward at separate fares paid by or for
                               45




the expressions fixed or an agreed sum and fares

respectively. The expression Motorcycle indeed is not

defined with reference to the expression for hire or

reward or for fixed or an agreed sum or fares, but by

definition [as exposited by the Division Bench in the

writ appeal in W.A. No. 4010/2019] Motor Cycles are

Contract Carriages and it can be used subject to an

agreement [with the concerned as mentioned in the

section] for a fixed or an agreed sum.


    12.6   As such, it is not reasonable to opine that

Motorcycles, only because the definition in Section

2[27] does not refer to the expression for hire or

reward, cannot be used as Transport Vehicles [Taxis].

Incidentally, this Court must also mention that the

Central Government by its Communication dated

22.01.2024    has   recently       clarified   that   because

Motorcycles   which    fall   within     the   definition   of

Contract Carriage under section 2[7] it will be

Transport Vehicle and can be plied accordingly. The

  individual passengers, either for the whole journey or for
  stages of the journey.
                                46




Central    Government      has      also    referred   to   the

provisions of Section 178[3] of the MV Act stating

that this Section contemplates levy of a fine if the

driver of a two-wheeled Contract Carriage refuses to

ply or carry a passenger.


    12.7    It is next contended that this Court in the

earlier rounds of litigation in WP No.14485/2019 has

held that the State Government, because it is not

permissible in law to allow Motorcycles to be used as

Transport Vehicles [Taxis], must constantly monitor

whether the Motorcycles are indeed being used as

Transport Vehicles/Taxis. It is argued that the

Division Bench in Writ Appeal No. 4010/2019 has

not disturbed this finding, and therefore, it would not

be open to the petitioners, especially M/s Ola, to

contend that it must be permitted to offer services to

owners of Motorcycles/ Riders as an Aggregator.


    12.8    However, this Court, in view of the clear

enunciation    by   the        Division    Bench   that     the

Motorcycles   would       be     Contract    Carriages      and
                             47




therefore Transport Vehicles and this Court's own

opinion as aforesaid, is not persuaded to opine that

this Court's order in Writ Petition No. 14485/2019 is

not modified. This Court must also record that in the

last part of its Order, the Division Bench has made it

clear that this Court's order in such writ petition is

modified. The Division Bench, with M/s Ola offering

to make an application for registration of two-

wheelers [Motorcycles] as Transport Vehicles and for

issuance of permit to use them as Contract Carriages,

has reserved liberty to make such application and

directed the authorities to consider the same in view

of its exposition and in accordance with law.


     12.9    Therefore, the State Government cannot

succeed either on the ground that the definition of

Motorcycle in Section 2[27] of the MV Act does not

provide for such vehicles being used for hire or

reward or on the ground that the orders of this Court

in   WP     No.   14485/2019      is   not   modified,   and

consequentially,    the   first   question    is   answered
                            48




holding that Motorcycles, under the provisions of the

MV Act, can be registered as Transport Vehicles and

issued with permits to operate as Contract Carriages,

but subject to this Court's further opinion on the

next set of questions formulated as stated at the first

instance as part of the larger question.


Reg. The details of the Guidelines notified by the
Central Government and State Government on
Aggregators     and     permitting     the   use    of
Motorcycles as Transport Vehicles [Taxis]/ Non -
Transport Motor Vehicles for Rider Sharing/E-
Bikes.

     13. The    Ministry   of   Road   Transport   and

Highways [the MoRTH] has constituted a Committee

to propose Taxi Policy Guidelines to Promote Urban

Mobility. One of the key recommendations by this

Committee in its report submitted in the year 2016 is

that the States should promote bike sharing and e-

rickshaws for last mile connectivity. This Committee

has also suggested that there must be increase in the
                                   49




awareness of the Transport Department's ability to

issue Contract Carriage Permits for Motorcycles.


        13.1 In        the     meanwhile,           the     Central

Government has issued advisory to the States on the

Rules to be framed for safety of passengers who use

technology       based       on     Demand          Transportation

Technology        Aggregator           Platforms.     The     State

Government, in exercise of its powers under Section

93 [as it stood prior to Amendment Act 32 of 2019],

Section 95[1] and Section 96[1] read with Section 212

of the MV Act has notified ODTTA Rules, 201610.

These Rules define an Aggregator and also a Taxi. A

taxi is defined as meaning a motor cab having a

seating     capacity     not      exceeding     six    passengers

excluding the driver with public service permit on

contract.
10
     The constitutional validity of these Rules is challenged in
     WP No. 30917/2016 and connected writ petitions. These
     writ petitions are disposed of by the order dated
     10.11.2016. This Court has held that certain provisions of
     these Rules violate the Constitution but observing that
     even without these violating provisions, the Rules could be
     operated. This Court's order is called in question in
     different intra court appeals in W.A. No. 4787-4788/2016,
     and these intra-court appeals are pending consideration.
                          50




      13.2 M/s Ola and M/s Uber have been issued

licenses under these Rules to operate as aggregators

for motor cabs. These licenses have expired, and

therefore they have filed applications for extension

with the competent authority issuing notices to both

to comply with certain requirements as mentioned in

the corresponding communications. This aspect will

not be germane for the present purposes, as the

question will be whether the petitioners [M/s Ola,

M/s Uber and M/s Rapido] can succeed in the

request for directions to the State Government to

evolve a Framework for issuance of licences to

operate as intermediaries for use of Motorcycles as

Taxis with the State Government taking the stand

that its policy decision is not to permit Motorcycles

[two wheelers] to be used as Transport Vehicles

[Taxis].


      13.3 If the Central Government has issued

notification under Section 41[4] of the MV Act in the

month of November 2004 clarifying that Motorcycles
                             51




will be Transport Vehicles, it has also brought about

amendments to the MV Act vide the Amendment act

32 of 2019 which can enable a person [an entity] to

function as an Aggregator offering intermediary

services to those who want to offer Motor Vehicles as

taxis and those who want to hail such vehicles as

taxis. The Central Government has notified the Motor

Vehicles Aggregator Guidelines, 2020 [for short

Guidelines, 2020] providing for guiding framework

to the State Governments. The Guidelines, 2020

could     be   read   to   indicate   that   the   Central

Government has provided for use of even Non-

Transport Vehicles as Taxis11 on the Aggregator's

platforms/app.


        13.4 The 2016 Report filed by the Committee,

the amendments brought to the MV Act by way of

Amendment Act 32 of 2019 and the Guidelines, 2020

can be presented as indicative of the Central

11
  A reference in this regard could be made to clause 15 as
mentioned by the Apex Court in Roppen Transportation
Services Pvt.Ltd. vs. Union of India and Others, reported in
[2023]4 SCC 349.
                          52




Government's initiative to promote use of Motorcycles

as Transport Vehicles [Taxis] and even non-transport

- motorcycles to be used for Rider Sharing and the

Central Government's recent Communication dated

22.01.2024 [which is referred to supra] leaves no

room for doubt that it propounds use of Motorcycles

as Transport Vehicles.


     13.5 The State Government, by its order dated

20.09.2018, has constituted an Expert's Committee

on Efficient and Sustainable Transport in Bengaluru

and Bike Taxis. This Committee has filed its Report

on 29.04.2019. The State Government's stand on

permitting Motorcycles to be used as Transport

Vehicles [Taxis] and even Non-transport Motorcycles

for Rider Sharing is premised in this Committee's

findings. This Committee comprises, amongst others,

of [a] the Principal Secretary, Transport Department,

[b] the Transport Commissioner, [c] the Commissioner

BBMP, [d] the Managing Director, BMTC, [e] the

Member Secretary, Karnataka State Pollution Control
                           53




Board and [f] a Senior Officer from the State Police

Department. This Committee has done a SWOT

analysis of implementing Bike-based mobility services

in Bangalore. The Committee has interacted with

different stakeholders including the representatives

from M/s Ola, M/s Uber, and M/s Rapido.


     13.6 The     Committee    has   identified    Lower

Fares, Travel Time Savings and Accessibility on

Narrow Roads as strengths, and Enabling Last Mile

Connectivity as an opportunity that will be from

permitting Bike Taxis. The Committee has identified

Shifting Away from Public Transport, More Vehicle

Kilometres   of   Road,   Unregulated    Parking    and

Obstruction, Higher Carbon Emissions as weakness

and Poor Road Usage Efficiency, Low Capacity, No

Safety and Security and No Additional Utility as

threats. The Committee has examined the advantages

of promoting Bike Rentals under Rent a Motorcycle

Scheme 1997 notified by the Central Government in

exercise of its powers under Section 75 of the MV Act,
                             54




as against promoting Bike taxis. The committee has

opined that:

     "Bike taxis are assessed to be an unproven
     and inappropriate model for Bengaluru and
     other large Indian cities. The Committee was
     further not convinced by the meeting with the
     Bike-taxi Operators that the service will be
     valuable in Bengaluru. They are not a
     necessary service in the city given the
     abundant transport options available and
     they   are   more   likely   to   aggravate   the
     negative impacts of the Transport Sector
     further such as condition and contribution to
     pollution and carbon emissions. The bike
     taxis are among the least efficient modes in
     terms of usage of the most constrained
     mobility resource of roads."


The Committee ultimately has recommended that the

Bike-taxis should not be permitted in Bengaluru and

any existing operation should cease.


     13.7 The State Government, in exercise of its

powers under Section 2[38A] of the MV Act, has

notified the Karnataka Electric Bike Taxi Scheme,

2021 enabling business in e-Bike taxis under a
                             55




license subject to certain terms and conditions. In

fact, most of the petitioners have projected their

grievance contending that the State Government is

discriminatory in permitting e-Bikes to be used as

taxis and such opportunity is denied to the owners of

the Motorcycles with Internal Combustion Engines

[ICE].    However,    the   State   Government    by    its

notification dated 06.03.2024 has withdrawn this

notification for reasons, such as that the Scheme

does not extend protection to Women Riders, there is

continuous        confrontation         between        auto

rickshaw/maxi-cabs and Taxi Associations leading to

law and order situation.


Reg.      the expanse of the State Government's
jurisdiction under Section 93 of the MV Act:

         14. The MV Act is amended by the Amending

Act 32 of 2019 providing inter alia for the definition of

an Aggregator and stipulating that no Aggregator

shall engage himself as such unless he has obtained

a   license    from   the   concerned    authority.    The
                                     56




expression Aggregator is defined under Section 2[1A]

to mean, "a digital intermediary or a marketplace for a

passenger to connect with the driver for the purpose of

transportation". The next crucial provision in the MV

Act on the regulation of an aggregator's business is

Section 93. This Section first stipulates that no

person shall engage himself as an Aggregator12 unless

he has obtained a license from the concerned

authority. The next stipulation under this Section is

that the license for an Aggregator shall be subject to

such conditions as may be prescribed by the State

Government.           This   Section      in        the    first   proviso

mentions that the State Government may follow such

guidelines       as    may     be    issued          by    the     Central

government while issuing the license to an Aggregator

apart from stipulating that the Aggregator shall

comply        with    the    provisions        of    the     Information




12
      Or as an agent or as a canvasser in the sale of tickets by
     public service vehicles or in otherwise soliciting customers
     for such vehicles or in the business of collecting, forwarding
     or distributing goods carried by the Goods Carriages.
                                     57




Technology Act, 2000 and the Rules and Regulations

made there under.


      14.1 Section 93 of the MV Act, material as it is

for the present purposes, is extracted and it reads as

follows:

           "Agent or canvasser or aggregator to
           obtain licence.- 1) No person shall engage
           himself-
           (i) as an agent or a canvasser, in the sale of
           tickets for travel by public service vehicles or
           in otherwise soliciting customers for such
           vehicles, or
           (ii) as an agent in the business of collecting,
           forwarding or distributing goods carried by
           goods carriages,
           (iii) as an aggregator

           unless he has obtained a licence from such
           authority and subject to such conditions as
           may be prescribed by the State Government.

           Provided that while issuing the license to an
           aggregator the State Government may follow
           such guidelines as may be issued by the
           Central Government.

           Provided further that every aggregator shall
           comply     with    the    provisions   of   the
           Information Technology Act, 2000 (21 of
                                 58




         2000) and the rules and regulations made
         there under."



      14.2 The           Apex        court   in     Roppen

Transportation Services Private Limited v. Union

of India and others13 has considered the efficacy of

these provisions. In the case on hand before the Apex

Court, the concerned Road Transport Officer rejected

M/s Roppen's application for license to function as

an Aggregator of two wheeler vehicles across the

State of Maharashtra holding, amongst others, that a

Scheme for Bike Taxis is not implemented. During

the pendency of the ensuing writ proceedings, the

State of Maharashtra issued notification prohibiting

the use of two-wheelers [Motorcycles] as Transport

Vehicles until a framework is put in place after a

detailed consideration of all circumstances. The State

of Maharashtra also constituted a Committee to come

out with a framework.




13 [2023] 4 SCC   349
                              59




     14.3 The Apex Court, because the notification

issued by the State of Maharashtra prohibiting the

use of two-wheelers as taxis was challenged for the

first time under Article 32 of the Constitution of

India, has relegated M/s Roppen to pursue its

remedy against such prohibition observing that the

Committee constituted by the State Government on

evolving a Framework shall take its decision before

15.03.2023. On the efficacy of the guidelines framed

by the Central Government the Apex Court has

observed thus:

     "10.   The   first   proviso   to   Section   93
     stipulates that while issuing a licence to an
     aggregator, the State Government may
     follow such guidelines as may be issued by
     the Central Government. The Guidelines
     which have been issued by the Central
     Government have a persuasive value. They
     are    not   mandatory.      When    the   State
     Government formulates rules in pursuance
     of its power under Section 96, it may also
     bear in mind the Guidelines which have
     been framed by the Union Government in
     2020. Both in terms of the first proviso to
     Section 93(1) and the plain terms of the
                              60




     Guidelines, it is evident that while these
     Guidelines have to be borne in mind, the
     ultimate decision is to be arrived at by the
     State   Government       while   considering
     whether to grant a licence and in regard to
     the formulation of rules in pursuance of the
     general rule-making power under Section
     96."
                [The underlining is by this Court]


Thus, the Apex Court, in the light of the statutory

provisions and even the terms of the Guidelines,

2020 has found that the ultimate decision on

whether to grant a license to an aggregator and the

formulation of the rules in that regard under Section

96 of the MV Act is within the domain of the

concerned State Governments.


     14.4    The State Government, because of the

Expert Committee's Report dated 29.04.2019 as

aforesaid, and perhaps because of administrative

exigencies, does not propose to evolve a framework to

permit   registration   of   Motorcycles   as   Transport

Vehicles, or to grant Contract Carriage Permits for
                          61




Motorcycles or allow the Motorcycles which are

registered as Non-Transport Vehicles to be hailed as

Taxis, and frame guidelines to permit the Aggregators

to operate as intermediaries between the owners of

the motorcycles and the riders who hail such vehicles

as taxis. The State Government, in accord with this

policy decision, has also withdrawn the Scheme

notified under Section 2[38A] of the MV Act which

would essentially mean that even e-Bikes cannot be

used as taxis. As such, the next question is, can this

Court direct the State Government to revisit its

stand, and the directions that must ensue if this

Court could so direct the State Government.


Reg. this Court's interference with the State
Government deciding not to permit Bike-taxis.

     15. As has been held by this Court, while

answering the other questions, a Division Bench of

this Court in Writ Appeal No. 4010/2019 has held

that the Motorcycles can be registered as Transport

Vehicles and issued with Contract Carriage permits.

This Court has also not accepted the canvass on
                                62




behalf    of   the    State   Government        that    because

Motorcycles cannot be used on hire or reward, it

cannot be Transport Vehicles. It could be                   argued

from this that a certain right flows to the petitioners

which cannot be defeated because of the State

Government's policy.


       15.1 The MV Act in Section 93 has invested the

jurisdiction    in    the   State    Government        to    frame

Guidelines [when an aggregator is to be licensed in

this     regard].     The     Apex    Court,     in     Roppen

Transportation Services Private Limited [supra],

has    held    that    ultimately,    it   is   in    the    State

Government's domain to make regulations or evolve

guidelines to permit Aggregators to enable use of

motorcycles as transport vehicles. In terms of this

jurisdiction, the State government has taken a policy

decision [a] not to permit Motorcycles [both e-bikes

and ICE bikes] to be registered as Transport Vehicles

or issue Contract Carriage Permits and [b] not to
                               63




permit   Motorcycles    registered      as     Non-transport

Vehicles to be used under Rider-Sharing.


     15.2 This Court must opine that the petitioners

cannot assert a right under the statute [the MV Act]

to operate as aggregators to use Motorcycles as taxis

or for Rider Sharing unless the State Government

decides to permit the use of Motorcycles as Transport

Vehicles [or non-transport Motor cycles for Rider

sharing] under due Regulations/Guidelines. The right

in the petitioners this regard will crystallize only

when the State Government, given the dominant

power that is vested in it, frames Guidelines under

Section 93 and Rules under Section 96 of the MV Act

[or in exercise of the power that could be otherwise

under    the   MV   Act].     The   concomitant     question

therefore will be whether this Court can at the

instance of the petitioners, who do not have a

crystallised   right,       interfere   with     the   State

Government's policy decision and direct its officers

concerned to permit the petitioners to operate as
                            64




aggregators offering their platforms to be used to ply

motorcycles as taxis. If the petitioners do not have

such right, must be the first ground to refuse

interference.


     15.3 The     petitioners    have   also   elaborately

pleaded   about    the     measures     that    they     are

individually taking to ensure the Riders' Safety and

Security, and in this regard, some of them have

mentioned about Masking Mobile Numbers, Group

Insurance, and Installation of Alarms. Some other

State Governments have permitted Bike-taxis under

its Regulations, but this Court cannot hazard an

opinion on the adequacy of the measures that are

proposed to be incorporated to ensure, what is

generally described as necessary regulations to

provide   Rider   Safety   and    Security,    insofar   as

Karnataka. The State Government, under the present

statutory scheme, will have to consider the adequacy

of these measures after wide consultation based on

specific conditions.
                               65




        15.4 The State Government has constituted an

Experts' Committee, which has filed its Report [dated

29.04.2019]       after     interacting    with   different

stakeholders including the representatives of some of

the petitioners. It has conducted a SWOT analysis on

the outcome of the possible decision to permit Bike-

taxis. The Committee's final recommendation is that

Bike-taxis should not be permitted in Bengaluru and

any existing operations should cease. This Court

cannot direct the State Government, notwithstanding

its policy decision based on such Expert's Opinion, to

permit the petitioners' to operate Bike-taxi services.

The     Apex Court        in a string of    decisions has

emphasized the limited role for the constitutional

Courts to interfere with the policy decisions.


        15.5 This Court must refer to the decision of

the Apex Court in Census Commissioner and

others v. R Krishnamurthy14 wherein it is held that:



14   [2015] 2 SCC 796
                                66




              "It is clear as noonday that it is not
        within the domain of the courts to embark
        upon an enquiry as to whether a particular
        public policy is wise and acceptable or
        whether a better policy could be evolved.
        The court can only interfere if the policy
        framed is absolutely capricious or not
        informed by reasons or is totally arbitrary
        and founded ipse dixit offending the basic
        requirement      of   Article   14    of   the
        Constitution. In certain matters, as often
        said, there can be opinions and opinions
        but the court is not expected to sit as an
        appellate authority on an opinion."


This proposition is also reiterated by the Apex Court

in the recent decision in State of Tamil Nadu and

another       v.   National         South     Indian     River

Interlinking Agriculturist Association15.


        15.6 Further, this Court, upon reading of the

different areas mentioned in sub-section 2 of Section

96 of the MV Act, is not persuaded to opine that every

aspect specific to Bike-taxi Services is covered under

the KMV Rules. The State Government, which is

15   [2021] 15 SCC 534
                          67




empowered under Section 96 of the MV Act to make

rules providing for a variety of measures under sub-

section 2 thereof, could under these provisions notify

necessary Rules when it is of the opinion that it is

expedient to provide for Bike-taxi Services. The State

Government could also have recourse to its powers

under the other provisions of the MV Act to formulate

and notify necessary Rules specifying the terms and

conditions   upon   which     Motorcycles   could   be

permitted to be registered as Transport Vehicles and

for issuing Contract Carriage Permit. The specific

Rules, given the different aspects emphasized by the

Expert's Committee Report dated 29.04.2019 and the

safety concerns, must be in place for the Motorcycles

to be used as Transport Vehicles.


     15.7 Therefore, it must be concluded that if the

petitioners do not have a crystallized right under the

MV Act, if the Experts' Committee has opined that

Bike-taxis must not be permitted in Bengaluru and if

the specific rules are not in place, this Court cannot
                             68




direct the State Government, notwithstanding its

policy decision, to continue permitting the petitioners

to operate as Aggregators for Bike-taxis. This Court

must observe that the State Government must be

alive to the emerging circumstances and the evolving

local conditions, and it cannot shut itself to the

possibilities of the emerging trends and technologies.

If the circumstances justify a new approach, the

State Government should not lag behind and it

should be open even to the petitioners, to goad the

State Government to such a change. This Court

should in this context muse, as it is famously said,

that an institution which refuses change becomes the

architect of decay.


     16.      M/s Rapido, M/s Ola and M/s Uber [the

petitioners     in    WP     No.   14627/2021,       WP

No.19869/2021 and WP No.6421/2022 respectively]

have the advantage of this Court's direction vide

Interim Orders dated 11.08.2021, 18.02.2022 and

12.04.2022      to    the   respondents   not   to   be
                                 69




precipitous16. It is brought on record that in terms of

these interim orders these petitioners are operating

Bike-taxi services.         It follows that these petitioners

have put in some infrastructure in place and enrolled

riders [the owners of motorcycles].              They must be

given      reasonable        time     to      dismantle     such

infrastructure and cease their respective Bike-taxi

services. This Court finds that it will be just to grant

M/s Rapido reasonable time to cease operating as an

Aggregator offering Bike-taxi Services.


        In the light of afore, the following:-

                              ORDER

[A] The petitions are disposed of declaring that, unless the State Government notifies relevant Guidelines under Section 93 of the Motor Vehicles Act, 1988 and Rules thereunder, the petitioners cannot operate as 16 At the time of pronouncement, it is pointed out by Mr. Srinivasan Raghavan V, the learned Senior Counsel and Mr. Shashi Kiran Shetty, the learned Advocate General that with all these, the petitioners are operating Bike-taxi services and therefore consequential changes have been made. 70

Aggregators offering Bike-Taxi Services and the Transport Department, State of Karnataka cannot be issued with directions to register Motorcycles as Transport Vehicles or issue Contract Carriage Permits.

[B] The petitioners, [M/s Uber India Systems Private Limited, M/s Roppen Transportation Services Private Limited and M/s ANI Technologies Private Limited] are permitted six [6] weeks from today to cease all their operations as aggregators of Bike-taxis. The State Government is called upon to ensure that all Bike Taxi Operations are stopped after these six [6] weeks.

Sd/-

(B M SHYAM PRASAD) JUDGE nv*