High Court Patna High Court - Orders

Babli Kumari Singh vs The Union Of India & Ors on 7 July, 2011

Patna High Court – Orders
Babli Kumari Singh vs The Union Of India & Ors on 7 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                        CWJC No.7087 of 2011
                    Babli Kumari Singh, wife of Sanjeev Kumar Singh, resident of village
                   Ghosi Amnour, P.O. and P.S. Amnour, District Saran.
                                                                      ... Petitioner
                                                 Versus
                   1. The Union Of India through under Secretary, Government of India,
                       Ministry of Petroleum and Natural Gas, New Delhi
                   2. Hindustan Petroleum Corporation Ltd. through its Senior Regional
                       Manager, Patna L.P.G. Region 6th Floor Loknayak Jaiprakash
                       Bhawan, Dakbanglow Chowk
                   3. The Senior Regional Manager, Patna L.P.G. 6 th Floor Loknayak
                       Jaiprakash Bhawan, Dakbanglow Chowk, Patna
                   4. The Director (Marketing) Hindustan Petoleum Corporation Ltd.,
                       Hindustan Bhawan, 17, Jamshedji TATA Road, Mumbai-400020.
                   5. Senior Regional Manager, Patna L.P.G. Region 6 th Floor Loknayak
                       Jaiprakash Bhawan, Dakbanglow Chowk, Patna.
                   6. The Sub-Divisional Officer, Marhowrah, District Saran.
                   7. The Circle Officer, Amnour, District Saran
                                                                      ... Respondents
                                               -----------

For the Petitioner : M/s Sharda Nand Mishra and
Rananjay Kumar, Advocates
For the H.P.C.L. : Dr. Pankaj, Advocate
For the Union of India : None.

——–

04/ 07.07.2011 Heard learned counsel for the petitioner and learned

counsel for respondent-Hindustan Petroleum Corporation Ltd. and

its authorities. No one appears for respondent-Union of India.

2. This writ petition has been filed by the petitioner

challenging letter dated 29.03.2011 (Annexure 7), by which the

candidature of the petitioner for award of Rajeev Gandhi Gramin

L.P.G. Vitrak ( R.G.G. L.V. ) at location Amnour in the district of

Saran under general category advertised on 17.10.2009 was

cancelled on the ground that the petitioner was not a resident of the

advertised location.

3. Annexure B to respondents’ counter-affidavit is a
2

copy of the advertisement issued by respondent-Corporation on

17.10.2009 inviting applications for grant of Rajeev Gandhi Gramin

L.P.G. Vitrak at hundreds of location including village Amnour

under open category, which is at serial no. 126 of the said

advertisement and the application filed by the petitioner showed his

residence as Ghosi Amnour.

4. Learned counsel for the petitioner submits that

there is no mauza/village in the name of Amnour, rather the

petitioner is a resident of Ghosi Amnour, which is a tola of village

Amnour Sultan and which she had specifically and correctly stated

in her application and hence there being no mis-statement in her

application, there was no occasion for the authorities to reject the

claim of the petitioner.

5. On the other hand, learned counsel for respondent-

Corporation has produced Annexure C, which is brochure for

selection of R.G.G. L.V. and Annexure E, which is the

investigation report for R.G.G. L.V. at village Amnour, in which it

was found that there is no village by the name of Amnour, rather

there are four villages, namely, Amnour Harnarayan, Amnour

Aguan (I & II), Amnour Kalyan and Amnour Sultan and on that

basis statement has been made by the respondents in paragraph no.

9.4 of their counter affidavit submitting that there being no revenue

village by the name of Amnour, which is advertised location, the

entire proceeding with respect to the said village is vitiated.

6. From the certificate of the Anchal Adhikari dated
3

23.08.2010 produced by the petitioner as Annexure 6 to this writ

petition also, it is apparent that there is no village by the name of

Amnour only, rather name of the petitioner’s residence is Tola

Ghosi Amnour, which is a part of village Amnour Sultan.

7. In the aforesaid facts and circumstances, the basis of

the entire dispute, namely, the mention of the advertised location as

village Amnour is not correct, due to which respondents themselves

have admitted that the entire proceeding with respect to the said

village Amnour is vitiated.

8. Accordingly, the impugned orders of the authorities

dated 23.08.2000 and 28.03.2011 as well as the advertisement

concerned with respect to village Amnour are held to be not valid in

law and are, accordingly, quashed, with a liberty to respondent-

Corporation to issue a fresh advertisement with respect to the proper

revenue village.

9. This writ petition is, accordingly, disposed of.

MPS/                            ( S. N. Hussain, J. )