High Court Patna High Court - Orders

Sanjay Kumar Agrawal vs Bharat Petroleum Corporation L on 28 September, 2010

Patna High Court – Orders
Sanjay Kumar Agrawal vs Bharat Petroleum Corporation L on 28 September, 2010
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                              LETTERS PATENT APPEAL No.610 of 2010
                                              IN
                                      CWJC 18171/2008
                                           WITH
                                    I.A. NO. 3103 of 2010
                                             IN
                               LETTERS PATENT APPEAL No.610 of 2010

                         ==========================================

                                    SANJAY KUMAR AGRAWAL-Appellant
                                          Versus

                         BHARAT PETROLEUM CORPORATION LTD. & ORS

                                                               ----Respondent(s)

                        ==========================================
                        Appearance:
                            For the Appellant : Mr. ALOK KUMAR AGRAWAL
                            For the Respondent: Mr. MADHURESH PRASAD
                                                Mr. BINOD KUMAR SINGH
                                                Mr. ANIL KUMAR SINGH

                        ==========================================
                       CORAM: HONOURABLE THE CHIEF JUSTICE
                                   and
                               HONOURABLE MR. JUSTICE JYOTI SARAN
                        ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

02. 28.09.2010 This Appeal preferred under Clause 10 of the

Letters Patent arises from the judgment and order dated 5th

March 2010 passed by the learned Single Judge in above

C.W.J.C. No. 18171 of 2008.

The appellant was one of the applicants for Bharat

Gas Distributorship at Farbesganj, District-Araria of respondent

Bharat Petroleum Corporation Limited. He has challenged the

merit list drawn by the Corporation and his placement at Sr. no.

3 pursuant to the interview held in the months of February and

March 2008. The challenge in the above C.W.J.C. No. 18171 of

2008 was based on an allegation of mala fide and extraneous

consideration. Learned Single Judge has considered the

averments and the pleadings on the record and has dismissed the
2

writ petition. Therefore, the present Appeal.

The learned advocate Mr. Alok Kumar Agrawal

has appeared for the appellant. He has submitted that the

appellant is a Chartered Accountant. He has submitted that

under the head “experience”, the petitioner was given nil mark

pushing him down at Sr. no. 3 in the merit list. He has

submitted that the appellant had produced ample evidence before

the learned Single Judge in support of his allegation of mala

fide and extraneous consideration. The appellant also had the

business of Transport for which no special consideration has

been given to the appellant. He has submitted that in the similar

set of facts before the Hon’ble Supreme Court, in the matter of

Ritu Mahajan Vs. Indian Oil Corporation & Ors. 2009(3)

SCC 506, the allotment of distributorship of Petroleum was

cancelled.

We have perused the record of the writ petition.

The learned Single Judge has considered the aforesaid averments

made by the appellant. Learned Single Judge has observed that;

“…..the petitioner’s experience of business
with regard to transport is too remote in the
past and that too he has not filed any
document in support of the same, when the
application was made…..”

Having considered the credentials of the appellant,

we are of the opinion that the learned Single Judge has rightly

refused to interfere in the matter. No case for interference is

made out. The Appeal is dismissed in limine.

Interlocutory Application stands disposed of.



                                        (R.M. Doshit, CJ.)


S.Sb/-                                  (Jyoti Saran, J.)
 3