High Court Kerala High Court

Christopher.S. vs Bharat Petroleum Corporation Ltd on 12 January, 2010

Kerala High Court
Christopher.S. vs Bharat Petroleum Corporation Ltd on 12 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37706 of 2009(G)


1. CHRISTOPHER.S., S/O. SAMUEL,
                      ...  Petitioner

                        Vs



1. BHARAT PETROLEUM CORPORATION LTD.,
                       ...       Respondent

2. REGIONAL MANAGER, BHARAT PETROLEUM

3. TERRITORY MANAGER, BHARAT PETROLEUM

                For Petitioner  :SRI.A.RAJASIMHAN

                For Respondent  :SRI.N.N.SUGUNAPALAN

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :12/01/2010

 O R D E R
                      T.R. Ramachandran Nair, J.
                   - - - - - - - - - - - - - - - - - - - - - - - -
                     W.P.(C) No. 37706 of 2009-G
                   - - - - -- - - - - - - - - - - - - - - - - - - - -
             Dated this the 12th day of January, 2010.

                                 JUDGMENT

The petitioner was an applicant for appointment as LPG

distributorship of the first respondent Corporation in the PMP (Para Military

Personnel) category at Palode in Thiruvananthapuram District. Ext.P1 is the

notification issued in this regard. After the process was over, he was

arrayed as third in the panel which is evidenced by Ext.P4. Later, the first

and second ranked candidates were disqualified, making him eligible for

consideration. After the detailed verification, the respondents have

disqualified him also, going by Ext.P7 which is under challenge in this writ

petition.

2. The main ground for disqualification is that there is violation of

item No.14.2 in the application format, viz. that the petitioner failed to

maintain the amount in the bank account for a minimum period of three

months from the date of application or the interview whichever is earlier.

3. Attacking the validity of Ext.P7, learned counsel for the petitioner

submitted that the same cannot be taken as a ground for disqualification in

the light of clause 19(g) of Ext.P1 notification. It cannot be said that the

wpc37706 /2009 2

statement made by him in the application was incorrect. Violation of item

14.2 is therefore not a matter which is covered by the grounds for rejection

of the application or disqualification as provided under Ext.P1 and

therefore rejection as per Ext.P7 cannot be supported.

4. It is the averment of the petitioner that in the application the

petitioner has produced his bank statement, according to which, the balance

amount in the account was Rs.14767.53 as on 19.1.2009. It is admitted in

para 5 of the writ petition that the petitioner did not maintain the same

balance continuously for a period of three months as he was regularly

operating the account. In fact, it is pointed out that at some point of time

the transaction was high, upto Rs.71,567/-. It is therefore argued that the

premise under which the petitioner has been disqualified, cannot be

supported.

5. The relevant clause requires the applicant to maintain the amount

for a minimum period of three months from the date of application or the

interview, whichever is earlier. Herein, obviously at the time of interview

the above aspect was taken into consideration on the face value. After the

field verification alone the true facts were found out. Therefore, the

petitioner was arrayed as No.3 in Ext.P4 mainly on the basis of the

information given in the application and not on the basis of any verification

wpc37706 /2009 3

at that point of time. Plainly the same will not therefore confer any right to

get appointment straight away. As there is no dispute that the petitioner did

not maintain the amount in the S.B. account for a period of three months

from the date of application, I am of the view that the respondents were

justified in passing Ext.P7. There is no illegality or irregularity in the

procedure adopted. Violation of item No.14.2 in the application format

was therefore taken into account by them for disqualifying the petitioner.

In the above view of the matter, the writ petition fails and the same is

dismissed.

(T.R. Ramachandran Nair, Judge.)

kav/