High Court Karnataka High Court

K.S.Ravikumar S/O Sri K … vs Union Of India on 14 July, 2011

Karnataka High Court
K.S.Ravikumar S/O Sri K … vs Union Of India on 14 July, 2011
Author: Mohan Shantanagoudar
....<.....t.mmw.mm.wmmmwzmwa

year; that the respondents Z and 2 kept on assuring the

petitioner that he would be appointed as a reguia”r~:’d«e:aier

to run the said petroleum bunk at the’
designated place; new policy/gu:idei’ines*’..weVr_eV’iissue~d i
the 15′ respondent-Union of IndiaQyie_rriding_~v_’a’il~ pre’yi’eu’s–..g

guidelines, thereby notifying the dea’l”e.rish’Vi’p:sVVyvill be V

given only to the holding
pending letter of ‘AitIpV:’..a*’ppoint dealers
under normal; advertisement.

Petitioner piipllilcy guidelines dated
betore this Court by filing

the writ pet_it’ien’vs:hi’eh be ultimately withdrawn

by the;p’etitione’;s, Ztith May 2007, reserving liberty to

by filing fresh writ petition. When

the~.fa–ctsV”‘stppd’.:ithus, an advertisement is published in

V the ideal.’ daily news paper by the 2″” respondent
2::’i,_6.i2f0Q9 aide Annexdre~’M’ inviting suitabie

.A”4″”~i____’canAdidates from Scheduled Caste category to be

E 2*:

Eyes

_ \x«\x«\\\§«..t

-§7_

!’

it

assured or promised the petitiovr.e»r»..thaij””he”rvvoi§ild_:’A.be.i

given the dealership,

The material on record produeged’lib-yutnve petitioner
will not help the petitio:n’e.r respondents
2 and 3 have promised to provide
dealership muchielss Even the
documents are not helpful to the
case of then’ they do not reveal
that the:”‘._ret_aii given in favour of the

petitioner atvany po_int_ oftime even temporarily. Merely

_.v..becavuste’vvt’he banlanl< guarantee for maintenance of the retail

if go't:it'l'etj'.i.–h view of the fact that the outlet would be having

"'«'.tp_etroi and petroleum products worth lakhs of rupees and '

it/5

M2}-

the back door method pf helping spmeone, it

advertise lnvéting applications to find 0u.t__l;h:;evi§uxiltalji*e

person for a particular category te rur’_l:§§e«_[reta§.l’: ‘e;:.ul:,_l”e’tV,A[_T’:’

In View of the above, {he-.petiti’Cne1′.je;’._:n’t:lf’emiltled”V

to any of the reliefs, vPe_titiQrl”‘fale_li=’land aeciordlvrijgly, the

same stands dismissedf ‘

Eeix’ *
333$?