High Court Patna High Court

M/S Bharat Petroleum Corpn.Ltd vs M/S Singh Service Station on 20 April, 2010

Patna High Court
M/S Bharat Petroleum Corpn.Ltd vs M/S Singh Service Station on 20 April, 2010
Author: Navin Sinha
                         Letters Patent Appeal No.349 OF 2007

                  (In the matter of an Appeal Under Clause 10 of the Letters
                     Patent of the High Court of Judicature at Patna. )
                                       ******

1. THE BHARAT PETROLEUM CORPORATION LTD through its
Chairman cum Managing Director, Bharat Bhawan, 4 & 6
Currimbhoy Road, Ballard Estate, P.B. No. 688 Mumbai- 4000011.

2. The General Manager, Bharat Petroleum Corporation Limited,
Gulam Sah Anwar Road, Kolkata

3. The Area Marketing Manager, Bharat Petroleum Corporation
Limited, Ashiyana Chamber, 4th Floor, Exhibition Road, Patna

4. The Territory Manager (Retail Outlet), Bharat Petroleum Corporation
Ltd. Patna P.O.- Pakari Via- Anisabad, Patna- 800002.

—Appellants (Respondents)
Versus
M/S SINGH SERVICE STATION through its Partner Sri Braj
Nandan Singh, Son of Late Ramchandra Singh, resident of Village-
Mukundpur, P.S.-Ekma, District- Saran

———-Respondent (Petitioner)
******

For the Appellant :- Mr. Sanjay Singh, Adv.

Mr. Sanjeev Kr. Singh, Adv.

For the Respondent :- Mr. Y.V. Giri, Sr. Adv.

Mr. Anil Kr. Sinha, Adv.

******
PRESENT

THE HON’BLE MR. JUSTICE NAVIN SINHA

THE HON’BLE MR. JUSTICE DINESH KUMAR SINGH

******

Navin Sinha & Heard learned counsel for the appellant and
Dinesh Kumar
Singh, JJ, learned counsel for the respondent.

I.A. No. 3862 of 2010 has been filed by the

appellants for substituting the original writ petitioner

Brajnandan Singh who is stated to have been deceased

on 17.1.2009, by his legal heirs and other partners of
2

the dealership firm. The deceased had earlier been

authorized by the other partners to pursue matters

before this Court on behalf of the partnership.

Having considered the submissions on behalf of

the parties, the I.A. application is allowed.

M/s Singh Service Station a partnership firm is

a dealer of the petroleum products of the appellant. On

13.10.2006 an inspection was carried out at the petrol

pump located at Ekma in the district of Saran (Chapra).

The weights and measure unit seal was found tampered

delivering short supply of high speed diesel by 100 ml in

every five litres from dispensing unit no. 3. The totaliser

seal of high speed diesel unit no. 2 was found broken

delivering short by 120 ml in five litres. The connecting

rod of high speed diesel dispensing unit- 1 was found

loose. The connecting rod of motor spirit dispensing

unit-1 was found loose and the motor spirit dispensing

unit-2 was delivering short by 180 ml in five litres. The

inspection report directed the dealer to suspend

supplies of motor spirit and high speed diesel oil till re-

verification of weights and measure in presence of the

company officials. A sample of the product was taken

from the underground tanks for laboratory test. The

inspection report stated that no retention sample was

available at the petrol pump as the reference sample of
3

the tank lorry was not retained.

The motor spirit sample failed to meet the

standards in laboratory test.

A show cause notice was issued to the

respondent, duly replied, after which the dealership was

terminated by order dated 20.12.2006 and which was

assailed by the respondent in C.W.J.C. No. 692 of 2007.

The writ application was allowed holding that

under the Marketing Discipline Guidelines a container

box was required to be supplied by the company to the

dealer for retaining the tank lorry reference samples and

which had not been done. On the reasoning, that the

company failed to provide the container box and in

absence of availability of reference sample it could not

be held that adulteration had taken place at the petrol

pump only. Noticing the submission that there had

been no allegations in a long dealership termination was

held to be harsh without an opportunity to mend ways.

Learned counsel for the appellant submitted

that the respondent has admitted the tampering and

breaking of the totaliser seal and tampering of the

weights and measure meter unit seal as noticed in

paragraph 6 of the judgment. Likewise, the loose

connecting rods are also admitted as noticed in

paragraph 7 of the judgment. The defence of an
4

inadvertent break of the seals during Diwali was

considered and rejected by the appellant. Once the

charge stood admitted nothing further was required to

be proved. To maintain these was the responsibility of

the dealer under the contract agreement, Marketing

Discipline Guidelines. The breakage of the seal was a

ground for termination of dealership under the

Marketing Discipline Guidelines. The container box had

been supplied to all dealers and it was for the

respondent to prove that it had not been supplied to

him. It was the responsibility of the dealer under the

Marketing Discipline Guidelines Clause 2.5 (f) to make

available the reference sample for test at a later stage.

The motor spirit sample collected has failed the

laboratory test. The termination was therefore in

accordance with law.

Counsel for the respondent strenuously urged

that in absence of a container box having been supplied,

a cross reference with the quality of the product

supplied by the appellant and that collected from the

underground tank it could not be said with certainty

that the appellant had not failed to supply quality

product.

Reliance was placed on Clause 2.6 of the

Marketing Discipline Guidelines to urge that it was the
5

obligation of the company to supply the container box.

Reliance was further placed on a judgment of the

Supreme Court in (2010) 3 SCC 321 (Hindustan

Petroleum Corporation Limited And Others VS.

Super Highway Services and Another) at paragraph

31 which reads as follows:-

” The cancellation of dealership
agreement of a party is a serious business
and cannot be taken lightly. In order to
justify the action taken to terminate such
an agreement, the authority concerned has
to act fairly and in complete adherence to
the rules/guidelines framed for the said
purpose. The non-service of notice to the
aggrieved person before the termination of
his dealership agreement also offends the
well-established principle that no person
should be condemned unheard. It was the
duty of the petitioner to ensure that
Respondent 1 was given a hearing or at
least serious attempts were made to serve
him with notice of the proceedings before
terminating his agreement.”

We have considered the respective submission

of the parties.

The case of Super Highway Services (supra)

relied upon by the respondent is distinguishable on its

own facts. It related to violations of procedures of

natural justice. Such is not the case presently.

This Court, in matters as the present is not

concerned with the final decision but with the decision

making process.

Section 58 of the Indian Evidence Act, 1972
6

provides that facts admitted need not be proved. Once

the respondent admits the giving of a show cause and

reply to the same, combined with that the totaliser seal

was broken and the weights and measure meter unit

seal was tampered, the connecting rods were loose, and

the explanation of inadvertent breakages and wear and

tear respectively, has been disbelieved by the appellant

on facts, there is no occasion for this Court to interfere

with such decision in the writ jurisdiction. The matter

pertains to a contractual relationship and actions taken

under the dealership agreement, marketing discipline

guidelines cannot be classified as arbitrary.

The petitioner contends that one day prior to

the inspection i.e., on 12.10.2006 he had allegedly

intimated to the weights and measures department that

the seals were broken and tampered and claims to have

suspended sales the same day. On the contrary, the

inspection report dated 13.10.2010 states that the

dealer was directed to suspend sale. If he had already

stopped sales as is contended on his behalf, there was

no occasion for the inspection team to direct him to

suspend sales. If he had in fact actually suspended

sales on 12.10.2006, it was for him to prove the same

from the totaliser reading of the sales figures on

12.10.2006 with the totaliser reading at the time of
7

inspection on 13.10.2006 that there had been no sale.

These were all issues of facts for which the foundation

had to be laid by the respondent himself.

The law stands well settled that if an order be

severable between the good part and the bad part, and

the bad part of the order can be set aside without

interfering with the good part, it would not vitiate the

whole order unless the two parts of the order were

inextricably connected and incapable of separation.

In the present case, the allegations of broken

totaliser seal, tampered weights and measures unit seal

and loose connecting rod stands admitted. There were

admittedly violations of the Marketing Discipline

Guidelines and the dealership agreement. The former

rendered the dealership liable to termination. Whether a

container box has been supplied or not and the quality

of product supplied by the appellant loose their

relevance. If the termination is sustainable on the

earlier three grounds it will not be vitiated for

uncertainty on the fourth ground. This Court has

already held that there is no material to demonstrate

that the respondent had stopped sales after the seals

were tampered or the connecting rods became loose.

His defence that the damage to the seals took place

during cleaning on the occasion of Diwali is purely an
8

afterthought. Diwali fell on 21.10.2006. The allegations

are on 13.10.2006. His defence raises more questions

than its answers. It is common knowledge that such

cleaning in accordance with Hindu ritual is done on the

day of Diwali or at best a day or two earlier.

The Supreme Court in AIR 1972 Supreme

Court 32 “Channabasappa Basappa Happali vs. State of

Mysore) considering a challenge to punishment on

admitted charges in a departmental proceedings held in

the relevant extract of Paragraph-5 as follows:-

“5. ………….The Police constable
here was not on his trial for a criminal offence.
It was a departmental enquiry, on facts of
which due notice was given to him. He
admitted the facts. In fact his counsel argued
before us that he admitted the facts but not
his guilt. We do not see any distinction
between admission of facts and admission of
guilt. When he admitted the facts, he was
guilty …………”

The impugned order dated 2.4.2007 is set

aside. The appeal stands allowed.

Patna High Court                                             (Navin Sinha, J.)
Dated 20th of April 2010
P. Kumar/NAFR

                                                         (Dinesh Kumar Singh, J.)