High Court Patna High Court - Orders

Ajay Kumar Singh vs The Union Of India &Amp; Ors on 27 August, 2010

Patna High Court – Orders
Ajay Kumar Singh vs The Union Of India &Amp; Ors on 27 August, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.14033 of 2010
                                 AJAY KUMAR SINGH
                                         Versus
                             THE UNION OF INDIA & ORS
                                       -----------
2.   27.8.2010           I.A. No.7595/2010

                         The    interlocutory             application     has        been

filed for adding the intervener as respondent to

the writ petition.

It is submitted by Mr. Jitendra Prasad

Singh, learned Senior Counsel for the intervener

that he was the second candidate in the earlier

interview and thus he would be directly affected

by any decision in the present writ petition.

The aforesaid fact stated in the

interlocutory application is not denied by any of

the parties.

In the above circumstances, the prayer for

intervention is allowed and the applicant,

Satyendra Narain Singh alias Satyendra Singh, is

directed to be added as respondent No.6 to the

writ application.

I.A. No.7595 of 2010 is, accordingly,

disposed of.

The petitioner seeks quashing of the order

dated 17.2.2010 passed by the Director

(Marketing), Ministry of Petroleum and Natural
-2-

Gas, Government of India, by which the

recommendation of the Committee of Petitions of

Parliament has not been accepted by the Ministry

and seeks further a direction for issuance of

letter of intent in his favour with respect to

SKO-LDO, Dealership at Jalalpur in the District of

Saran and for other consequential reliefs by

filing I.A. No.7544 of 2010. The petitioner

further seeks ad-interim stay of letter dated

9.8.2010, by which the interview for SKO/LDO

Dealership for Jalalpur is going to be held on

30.8.2010.

The case has a chequered history. The

petitioner was earlier selected at serial No.1 in

the year 1998 but on L.O.I not being issued in his

favour, he approached the Committee of Petitions

of Parliament which recommended the issuance of

L.O.I to him. Ultimately, the petitioner

approached this Court by filing C.W.J.C.

No.11447/2006 and the same was allowed by a

learned single Judge by order dated 19.8.2008 but

in L.P.A. No.745/2008 filed by the respondent

Indian Oil Corporation by order dated 21.1.2010,

the said order of the learned single Judge was set

aside and a direction was issued to the second
-3-

respondent Union of India to take a decision on

the recommendation of the Parliamentary Petition

Committee within a period of three weeks and

intimate the Corporation. The decision of the

Central Government went against the petitioner

against which the petitioner has filed the present

writ application.

On a consideration of the letter dated

9.8.2010, it is evident that the petitioner has

also been invited for appearing before the

Selection Board on 30.8.2010.

In the aforesaid view of the matter, let

the respondents file their counter affidavits

within a period of four weeks from today.

Put up among zero cases in the main list

on 24.9.2010.

Any decision taken by the respondents

shall be subject to the result of the writ

petition.

VPS                                   ( Ramesh Kumar Datta, J. )