Rajasthan High Court – Jodhpur
M/S. Tribhuvan Tranding Co. … vs State Of Raj. & Ors on 11 December, 2009
1
M/S TRIBHUVAN TRADING CO. VS. STATE OF RAJASTHAN
& ORS.
(S.B.CIVIL WRIT PETITION NO. 11427/09)
Dated:- 11.12.09.
HON'BLE MR.JUSTICE SANGEET LODHA
Mr. Nitin Trivedi, for the petitioner.
1. This writ petition is directed against notice dated 3.3.09
whereby the petitioner has been directed to show cause as to
why the barrel point license for sale and purchase of high speed
diesel issued in its favour may not be cancelled for irregularities
committed by it.
2. A barrel point license was issued to the petitioner by the
District Supply Officer , Nagaur under the Rajasthan Petroleum
Products (Licensing & Control ) Order, 1990 ( in short "Order,
1990") on 6.1.99 which was valid upto 31.3.09 . Thereafter, vide
license dated 27.6.02, the petitioner was authorised for the
import and storage of 4,000 litres of petroleum in the premises ,
descriptions whereof was given in the license issued, which was
renewed upto 31.12.07.
3. The petitioner has established his barrel point in khasra no.
135, village Sanward, Tehsil Ladnu, district Nagur. Adjacent to
the said khasra, in khasra no. 137 M/s. Essar Oil Limited, Jaipur
was given "No objection certificate" by the District Magistrate,
2
Nagaur to establish its petrol pump. Aggrieved thereby, the
petitioner preferred a writ petition ( No. 2155/06) which was
dismissed by this court vide order dated 9.4.08.
4. Now the petitioner has been served with a notice dated
3.3.09 to show cause as to why the license issued in its favour
may not be suspended/cancelled for the following
irregularities/illegalities committed by it:-
(i)the barrel point of the petitioner is situated within 15 kms.
from the petrol pump operated by M/s Bherunath Filling
Station;
(ii) in violation of the Rules , the petitioner has established an
underground tank to carry on its business at the barrel point
established under the license issued.
5. The petitioner has already filed a reply to the notice .
Admittedly, no order cancelling/suspending the petitioner license
has been passed by the respondent authority. It is stated in the
petition that the respondent no. 3 called the proprietor of the
petitioner firm and verbally told that his firm's license is liable to
be cancelled.
6. It is submitted by the learned counsel that the condition
prohibiting the issuance of the license to carry on business as
barrel point dealer within the radius of 10 kms. of any regular
diesel outlet of any oil company, incorporated in sub-clause (5)
of clause 3 of the Order, 1990 cannot be applied to be barrel
point which are being operated prior to the establishment of the
pump. In this regard, the learned counsel has relied upon a
3
decision of this court dated 25.5.05 rendered in S.B.Civil Writ
Petition No. 3849/2000 "Sushil Kumar vs. State of Rajasthan &
Ors.".
7. On being pointed out by the court that apart from the
alleged violation of sub-clause (5) of clause 3 , the allegations
against the petitioner includes the allegation that in violation of
the Rules, it has established an underground tank at the place
of the business, the learned counsel has not been able to show
that no such irregularity has been committed by the petitioner or
the establishment of such underground tank is not in violation of
the relevant Rules.
8. Be that as it may, the petitioner has already filed a reply to
the notice and there is no reason to believe that the explanation
submitted by the petitioner shall not be considered by the
competent authority. There is no reason to presume that the
decision of this court relied upon by the learned counsel for the
petitioner shall be ignored by the authority concerned while
passing an appropriate order in the matter. Further, on the facts
and in the circumstances of the case, the notice issued by the
respondent authority cannot be said to be without jurisdiction .
9. In view of the discussion above, in considered opinion of
this court, the writ petition preferred by the petitioner against
the show cause notice is pre mature and does not warrant any
interference by this court in exercise of its extra ordinary
4
jurisdiction under Article 226 of the Constitution of India.
10. In the result, the writ petition fails, it is hereby dismissed.
(SANGEET LODHA),J.