High Court Madhya Pradesh High Court

Jan Adhikar Sanrakshan Utthan … vs Principal Secretary The State Of … on 6 December, 2010

Madhya Pradesh High Court
Jan Adhikar Sanrakshan Utthan … vs Principal Secretary The State Of … on 6 December, 2010
                        W.P. No.5674/2010 (PIL)

6.12.2010


       Shri R.K. Samaiya, learned counsel for the petitioner.

       Shri   Prashant   Singh,   learned   Additional   Advocate 
General for the respondents.

Heard   on   I.A.   No.12061/2010,   an   application   for  taking 
rejoinder   on   record.   For   the   reasons   mentioned   in   the 
application,   prayer   is   allowed   and   the   rejoinder   is   taken   on 
record. The I.A. No.12061/2010 stands disposed of.

With the consent of the learned counsel for the parties 
the matter is heard finally.

In   this   writ   petition   which   has   been   filed   as   a   public 
interest  litigation,   the   petitioner   has   assailed  the  legality   and 
validity of the order dated 22­02­2010 contained in Annexure­
P/5, passed by the Collector, Tikamgarh.

The   facts   leading   to   filing   of   the   writ   petition,   briefly 
stated, are that the petitioner is a society registered under the 
provisions of M.P. Societies Registrikaran Adhiniyam, 1973.  The 
Collector   vide   order   dated   22­02­2010   has   directed   that 
wholesale   dealers   after   taking   delivery   of   kerosene   oil   from 
Gwalior   Depot,   would   come   to   District   Headquarter,   i.e., 
Tikamgarh   and   shall   get   kerosene   oil   tankers   verified   by   the 
Inspection   Committee   and   shall  inform   the   Committee   as  to 
where the kerosene oils has to be supplied.  The petitioner has 
alleged   in   the   writ   petition   that   by   adopting   the   aforesaid 
process the price of kerosene oil would be increased by 15 paise 
to 16 paise per liter, which would not be in the public interest 
and would cause great hardships to the weaker sections of the 
community.

Learned counsel for the petitioner contended that if the 
order dated 22­02­2010 (Annexure­P/5) is required to be carried 
out by the wholesale dealers the same will give rise to hike in 
the   price   of   kerosene   oil   which   would   ultimately   affect   the 
weaker sections of the society.  It was further submitted by him 
that initially also, vide Annexure­P/3, dated 28­10­2009, at the 
block level verification of kerosene oil tankers was being made 
by   the   Assistant   Supply   Officer/Junior   Supply   Officer   and, 
therefore,   there   was   no   need   to   pass   the   impugned   order 
(Annexure­P/5).

On the other hand, learned Additional Advocate General 
while   opposing   the   submissions   advanced   by   the   learned 
counsel   for   the   petitioner   submitted   that   the   order   dated 
22­02­2010,   Annexure­P/5,     has   been   passed   with   a   view   to 
check   the   menace   of   black­marketing   and   to   ensure   that 
kerosene oil is distributed to the weaker sections of the society 
in proper quantity. It has further been stated that there would 
be a nominal hike of 6 paise per liter in Jatara and Palera Blocks 
and 16 paise per liter in Prithvipur ad Niwari blocks,  however, 
the order has been passed by the Collector to avoid the menace 
of   black­marketing   and   adulteration.     It   has   been   further 
submitted   that   the   decision   has   been   taken   in   the   public 
interest.  It is further submitted that in the instant writ petition 
no element of public interest is involved and the same appears 
to be sponsored at the instance of wholesale dealers.

We have considered the submissions made by both sides.

From perusal of the impugned order, Annexure­P/5, it is 
apparent   that   the   aforesaid   order   has   been   passed   with   the 
object to strengthen the public distribution system.   Whether 
the verification of kerosene oil tankers should be done at the 
district   level   or   at   the   block   level,   is   within   the   realm   and 
discretion of the district authorities and this Court, in exercise 
of power under Article 226 of the Constitution of India, cannot 
interfere with the same, until and unless the decision is shown 
to be capricious or arbitrary.

From perusal of the order­impugned in the instant writ 
petition and for the reasons assigned in support of the order 
passed by the respondents, we find that the Collector has taken 
a   decision   for   verification   of   kerosene   oil   tankers   by   the 
Inspection Committee at the District Headquarter, with a view 
to   prevent   the   menace   of   black­marketing   and   adulteration. 
The   order   cannot   be   termed   as   arbitrary   or   capricious. 
Therefore, we do not find any reason to interfere with the order 
passed by the Collector.  Under the impugned order, wholesale 
dealers   of   kerosene   oil   have   to   get   the   kerosene   oil   tankers 
verified by the inspection committee.  Therefore, we are of the 
opinion,   that   the   instant   writ   petition   appears   to   be   a 
sponsored litigation at the instance of wholesale dealers and it 
is not a genuine and bonafide public interest litigation.

For the aforementioned reasons, the writ petition, being 
misconceived,   is   dismissed   with   cost,   which   we   quantify   at 
Rs.10,000/­ (rupees ten thousand) only.

                            (S.R.Alam)                                        (Alok Aradhe)
                          Chief Justice                                                Judge 
ac.