High Court Kerala High Court

M/S.Janatha Trading Company vs Indian Oil Corporation Ltd on 14 January, 2009

Kerala High Court
M/S.Janatha Trading Company vs Indian Oil Corporation Ltd on 14 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 22544 of 2002(H)


1. M/S.JANATHA TRADING COMPANY,
                      ...  Petitioner

                        Vs



1. INDIAN OIL CORPORATION LTD.,
                       ...       Respondent

2. THE DEPUTY GENERAL MANAGER (MARKETTING)

3. THE SENIOR DIVISIONAL MANAGER

                For Petitioner  :SRI.K.JAJU BABU

                For Respondent  :SRI.E.K.NANDAKUMAR

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :14/01/2009

 O R D E R
                                S. Siri Jagan, J.
                =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                          O.P. No. 22544 of 2002
                =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                  Dated this, the 14th January, 2009.

                               J U D G M E N T

Petitioner is a dealer of the 1st respondent-Oil Company for sale

of petroleum products manufactured by the 1st respondent

Company. By Ext. P1, the petitioner was directed to show cause why

action should not be taken against the petitioner under the dealership

agreement/Marketing Discipline Guidelines, on account of the

samples taken by the Anti Adulteration Cell from the retail outlet of

the petitioner having tested negative in quality. The petitioner filed

Ext. P2 reply to the same in which, inter alia, he requested that the

tank lorry sample and retention sample from the supply point in

respect of the product supplied to the petitioner also may be

subjected to lab test and compared with the test report of the

sample taken from the retail outlet on 19-1-2002, before taking any

further action. In the same, he also requested for a re-test of the

sample taken from the outlet. Although, by Ext. P4, re-test of the

second sample taken from the petitioner’s outlet was ordered, the

other request of the petitioner to subject the sample from the tanker

lorry and the supply point to lab test was not acceded to. Thereafter,

by Ext. P6, the dealership agreement with the petitioner was

terminated on the ground that the petitioner was found guilty of

adulteration of the petroleum products supplied to them on the basis

of the test report forwarded by the Anti-Adulteration Cell. The

petitioner is challenging Ext. P6 in this original petition and seeking

the following reliefs:

“i) Issue a writ of certiorari or other appropriate writ, order or
direction, calling for the records leading to Ext. P6 and quash the
same;

O.P. No. 22544/2002 -: 2 :-

ii) direct the respondents to restore the dealership and supply
and sales to the petitioner’s retail outlet forthwith;

iii) stay the operation of Ext. P6 and restore supply and sales to
the petitioner’s retail outlet, pending disposal of the original
petition.”

2. The contention of the petitioner is that the action against the

petitioner being under Marketing Discipline Guidelines, a copy of

which has been produced as Ext. P8, the procedure prescribed in Ext.

P8 should also be complied with before finding the petitioner guilty.

He points out that the Marketing Discipline Guidelines contemplated

testing of three samples, namely, the sample drawn from the outlet,

sample taken from the tanker lorry and the samples kept at the supply

point in respect of the particular supply to the dealer through the

tanker lorry and compare the results of all the three before a dealer

can be found guilty of adulteration. According to him, in this case,

only one sample has been tested, that was from the outlet alone.

There is no comparison of the results of the tests of the other two

samples in this case. But, he frankly admits that in so far as the

tanker lorry sample kept by him was not properly sealed, he cannot

now validly claim that the test results of the tanker lorry sample

should also be compared with now. But he submits that the

respondents were bound to compare the test results of the supply

location sample with the test result of the sample from the outlet

before the petitioner can be found guilty under the Marketing

Discipline Guidelines.

3. The prayers of the petitioner are stoutly opposed by the

learned standing counsel for the respondents with the help of a

counter affidavit and an additional counter affidavit filed in this case.

The contention of the respondents is that the action taken against the

petitioner is not under the Marketing Discipline Guidelines. The

O.P. No. 22544/2002 -: 3 :-

inspection of the petitioner’s outlet and drawing of samples were by

the Anti Adulteration Cell under the Motor Spirit and High Speed

Diesel (Regulation of Supply, Distribution and Prevention of

Malpractices) Order, 2005, which is the successor of the earlier order

of 1998. According to counsel for the respondents, the said order

does not contemplate testing of the supply location sample as

provided in the Marketing Discipline Guidelines. The Anti

Adulteration Cell team inspected the petitioner’s outlet, took samples

from the petitioner’s outlet, tested the same, found it to be negative

for quality and forwarded it to the respondents for appropriate action

under the Marketing Discipline Guidelines. Since the test result

proved that there was adulteration in the sample, Ext. P1 show cause

notice was issued and after considering the contentions of the

petitioner and taking into account the fact that earlier also, the

petitioner was found guilty of adulteration of LDS on 13-10-2001, the

dealership agreement with the petitioner was terminated. According

to learned counsel for the respondents, the procedure prescribed

under the Marketing Discipline Guidelines is not applicable to the

action initiated by the Anti Adulteration Cell under the order

mentioned above. The said order prescribes a separate procedure of

sampling and testing and the Anti Adulteration Cell is expected to

follow only that procedure and following that procedure, the test

results of the samples from the petitioner’s outlet was forwarded to

the respondents, on which action was taken. According to counsel,

once the Anti Adulteration Cell forwards the results, the respondents

are expected only to take further action on the basis of that report and

further there is no question of complying with any other procedure

prescribed under the Marketing Discipline Guidelines. He further

submits that this Court, in the decision in Pratheesh Fuels v.

O.P. No. 22544/2002 -: 4 :-

Indian Oil Corporation, 2002(1) KLJ 186 held that even principles

of natural justice have to be subservient to public interest as the well

being of citizens are the ultimate aim of the regulations. He points

out that the entire action taken by the respondents is for the purpose

of ensuring that the interests of the citizens are protected and

therefore public interest demands that for non-compliance with any

procedure under the Marketing Discipline Guidelines, if at all

applicable, which itself is disputed, the petitioner should not be

absolved of the misconduct committed by him in selling adulterated

fuel to the public.

4. Counsel for the petitioner points out that the reliance on the

2005 order itself is misplaced in so far as the sampling in this case

was on 19-1-2002 at which time what was applicable was the 1998

order, which did not even contemplate forwarding of any test report

by the Anti-Adulteration Cell to the respondents for any action under

the Marketing Discipline Guidelines and as such the contention of the

respondents that they are bound to accept the test result forwarded

by the Anti-Adulteration Cell itself cannot be accepted at all.

5. I have considered the rival contentions in detail.

6. From Ext. P2 reply of the petitioner to Ext. P1 notice, I find

that immediately on receipt of Ext. P1 show cause notice itself, the

petitioner had submitted Ext. P2, in which there was a categoric

request that the tank lorry sample and supply point samples should be

subjected to test and its report should be compared with the test

report of the outlet sample. It is not disputed before me by the

respondents that the supply location sample had not been tested and

compared with the test report forwarded by the Anti Adulteration Cell

to the respondents. It is also not disputed before me by the

respondents that in Ext. P8 Marketing Discipline Guidelines, a

O.P. No. 22544/2002 -: 5 :-

procedure of comparing the test result of the outlet sample with the

supply location sample is contemplated before action is taken under

Marketing Discipline Guidelines. If the respondents themselves had

initiated the proceedings against the petitioner under the Marketing

Discipline Guidelines, they could not have found the petitioner guilty,

unless they compared the test result of the outlet sample with the

supply location sample and found that both of them tallied.

7. Ext. R3(b) produced by the respondents is the

communication from the Anti Adulteration Cell to the respondents

which reads thus:

“This has reference to the inspection carried out at your Retail
Outlet, Janatha Trading Co., Vadakkencherry, Palghat Dist., Kerala
on 19.01.2002.

We are enclosing herewith the copies of the test reports of
MS/HSD samples drawn from the RO. HSD sample drawn failed
in distillation test. Therefore, necessary action may be taken as
per MDG-2001.

Kindly confirm action taken to DG, AAC, New Delhi with a copy to
us.”

(Underlining supplied)

Therefore, what was under contemplation by the Anti Adulteration

Cell was further proceedings as per Marketing Discipline Guidelines,

2001. In fact, Ext. P1 show cause notice was issued to the petitioner

for action as per the dealership agreement/Marketing Discipline

Guidelines.

8. In this connection, it must be noted that the supply location

sample is to be mandatorily preserved by the respondents themselves

in respect of every supply made from the supply location to the

dealers. That sampling could not have been done by the Anti

O.P. No. 22544/2002 -: 6 :-

Adulteration Cell for obvious reasons. Therefore, when the Anti

Adulteration Cell forwarded the test result of the outlet sample for

further action under the Marketing Discipline Guidelines, I am of

opinion that such action could have been completed only after

following the procedure prescribed in the Marketing Discipline

Guidelines for action by the respondents themselves, if they had

initiated action before the petitioner could have been found guilty of

any adulteration. One of the conditions mentioned in the Marketing

Discipline Guidelines, Ext. P8, admittedly, is that the supply location

sample test results have to be compared with the test result of the

outlet sample. In spite of repeated assertion by the counsel for the

respondents that in so far as the 2005 order or the 1998 order does

not contemplate such a procedure, I am unable to accept that

contention in view of the fact that the respondents could not have

taken any action against the petitioner except under the Marketing

Discipline Guidelines. In fact, in this connection, the contention of the

petitioner that what was applicable was not the 2005 order but the

1998 order, which did not even contemplate forwarding of the test

result by the Anti-Adulteration Cell to the respondents for any action,

but, only contemplated prosecution by the Anti-Adulteration Cell by

themselves, which the Anti-Adulteration Cell had not chosen to do in

this case. Therefore, admittedly, the petitioner was found guilty of

adulteration without complying with the procedure prescribed under

the Marketing Discipline Guidelines, which I have already held the

respondents should have mandatorily complied with before the

petitioner could have been found guilty. The reliance by the

respondents on the decision in Pratheesh Fuels’ case (supra) is

misplaced. The facts of that case are not at all comparable with the

facts of this case. There, the contention was that the very same

O.P. No. 22544/2002 -: 7 :-

samples were not subjected to a fresh laboratory test and the

petitioner in that case was not intimated about the results. Further,

counsel for the petitioner relies on the Supreme Court decision in

Harbanslal Sahnia & another v. Indian Oil Corporation Ltd. &

others, (2003) 2 SCC 107 to show that where there is failure of

principles of natural justice in cases of termination of dealership

which is the bread and butter of the dealer, the court should

necessarily interfere. Here is a case where the petitioner has been

found guilty without complying with the procedure prescribed by the

respondents themselves in their own Marketing Discipline Guidelines.

The very intention of prescribing comparison between the test result

of the supply location sample with that of the outlet sample is to

obviate the possibility of any manufacturing defect at the supply point

itself. Therefore, the respondents themselves had in their

contemplation a possibility of the supply itself being defective. When

they themselves contemplate ruling out such a possibility before

finding a dealer guilty of adulteration, I do not think that the

petitioner could have been found guilty without ruling out that

possibility, especially when the respondents themselves had

prescribed such elaborate procedure for finding a dealer guilty.

Further, nothing prevented the respondents from testing the supply

location sample also because all along that sample was in their

possession and nothing whatsoever prevented them from testing the

same also and comparing the result with the result forwarded by the

Anti-Adulteration Cell. In the above circumstances, in the absence of

test result of the supply location sample, I am satisfied that the

petitioner could not have been found guilty of adulteration as has

been done by Ext. P6.

In the above circumstances Ext. P6 is quashed. The

O.P. No. 22544/2002 -: 8 :-

respondents are directed to re-start the supply and sales to the

petitioner’s retail outlet within a period of one month from the date of

receipt of a copy of this judgment.

The original petition is allowed as above.

S. Siri Jagan, Judge.

Tds/