High Court Karnataka High Court

Nataraj Siddegowda vs Bharat Petroleum Corporation Ltd on 10 December, 2008

Karnataka High Court
Nataraj Siddegowda vs Bharat Petroleum Corporation Ltd on 10 December, 2008
Author: N.K.Patil
BE THE HIGH COURT OF KARNATAKA2 AT BANGALORE W.P.N0.150?3 of 2638

QUASH THE caumcaruns 0:: THE R2 AT SL.NG.12 nu ANX-F THE LIs*r"'o.F

MPANELLED CANDiDATE$ ANNOUNCES ON '1,3.2£308 AWARDNQV
EANK SENCE HER A§3PL£GATi0N BEAFHNG NC}.-4 VSDE .ANX~«G ES  

mug cowsasrs 05 FAi.$E #NFORMAT¥ON AND NEE{)_$""TQ'_~.$E 

CRSCARDED AT THE TSME OF SCRUTINY HSELF.

THIS WRFF Prsrmow comma on 50:2 PRELtMI§:AR\E  "  V

was DAY} THE COURT MADE THE FGi.LOW3t~3Q::  - " A
Petitioner in this petition 
the appiicatian   refipfindent
dated 23"} Novam§er  G and the
interview       2003 Vida
Annexure-G3  fgyspondent by the
first raaapcrgjdeérgf mt at 3!! eligible as per
terms of Aheaggajffi Jscquash the candidature ef
fife  :fespt$:"1:¥:€£§i'§vfv1_1'_§j';v:SI.No-12 in Annexure -F thé fist

Zlvflf  Tfiéfididates announced on 13' March 2008

 vawa§-;i§'rég«sé¢%1i§§i'A:é§1k since her application beating Ne_4

 vidg finfwézfuré - G prima facie consists' of £3159

 vvénd needs to be ifiscarded at the time of



IN '33-:fJ:£ I-afJCiH é

     

§(~}U3¢'J' (-)1' K~A#+'\EA'--f3:M<--A -Alt' flAN£aM" .(-JR-H W«_«f-'-,«Na»_1§9'.';'g fif'g;;3g



3
8%' THE HIGH COURT OF KARNATAKA AT BANGALORE W.P.No.150?3 of 2038

2. The grievance of petitioner in the ins-,tantvxsl_€r'l3,'_~~..Vv'

petition is that, the first rwpondent - Corporariérril  *

leaned the Notification dated 3"' November   V

for apmmuons from the eligible can¢:l'%da'E'!éS's ' f<3'r'*5iFA'Al;::j4f:¥'*1.l'«'*lV'%'l§'rj:VA

cf LPG Distributorship under lags Afe_:s":~--r;Va t"'6'2':
locations in Karnataka. Pr;rsuant----rri"L_thé*'-»$.ar1rré;'wtrtirnner
as well as seccmd  u filed weir
applicafiona for  at 62""
location, Le. Chamarajanagar
District.  the first
respcanderrf :   h the impugned

ncticelcemmirfiirsaiiozfi  Lip:  second respondent,

:_.:-ifiiirhatlifiia $zec<:irir3'v*rr:zr;pondent to appear before the

Ct3i'_"_.wifl1 all the necmary criglnal

ififiéaid communication! notice issued by

. .4 :'_{"h,rrrp:?rationvV_§1§de Annexure G3 cannot be sustained on

the second respondent has given a wreng

. V'V:"d.le.§l;;r§ation in the applicatian filed by her produced at

IN THE HIGH CDURT OF KARNATAKAz£AT BANGALORE W.PiNe.!Sl3?3 of 2008

Annexure (3 and she does not own any property

name to estabiish that, she cwns any go-down

infrastructure m per the terms arm. conditidfiéii

Notification. The petitioner has r*.'§_i_1i-i;ed'ii':'si§%:i.1"»v

second resnondent has been
case, the Corporationv ought'«~ViViiL§:t""~t9' iiéve» is-ssued
ncficeicommunication ta since. she
does not quaiify.«ijr;r called for
interview. by second
responder; the threshoid and
C°"S8<1UeififlY'; ..~~'t¥'.1e impugned notice!

communicatiiin car:1rmAt sustained. Therefore,

'iietitioriisér igérein feaif 'naazessitated to present the instant

_ _ ?_ petitioner.~~ V 3

3.§é’ii?50I’=,. appropriate reliefs, as stated supra.

” lvidéiiig-vA.:’heard teamed counsel appearing for

Aft” °a”°-‘f’-1′ perusal of the material availabie

including the prayer sought in the writ petifign,

5
IN THE HIGH COURT OF KARNATAKA AT BANG.ALGR.E W’.P.N0.l50?3 of N68

it emerges as rightly and fairiy submitted by the iearn[§§dT

counsei far petitioner that, the premises of the ”

has been inspected by the team of T’ 1 V

respondent — Corporation and when; baefi .v

ranked No. 1, flue first respondegv’ _-;- C:firp;:5rat§onV

to have issued notice to agipear
before it aiong with afl vide
Annexure G3 dated bearing
the secand
resptmdent ggoéieme certificate
vide Anneaguré -‘bear the signature 0!’
Sea’ of the aufliority game. It is the case of
p9fifi°”e_”; ‘fl’3t~ f€$p;3ndent does net own any

she is ineiigible to be awarded the

} LPG” However, after perusal of the

6
.No.l50?3 of 2008
TARA AT BANGALORE W-9
IN THE HIGH COURT OF KARN5»

seen mat, the authorities are yet to take a decision

respect of item Nos. 1 to 5 to find out wiwethwf’ ”

seaond respcndent has been called vf:1~r f:he V

her case will be considered and tné ofvjsetjiinnefvfwiii
be ignored, has prwentecg. when

the respondent – (}orpor§ti¢f3n.VV ” ihe spot 1

inspection in tiwei” the
auflmrities are as per the
terrns and :”*’.’§:c’1it}!ic:art§<3n vide Annexure A.
The petitioner this Court that, the

authoritias , are. iii'{eiy-., 19% cnnsider the request of the

? RE W.P.No.150'?3 of:

{N “ms HIGH COURT OF xaaxamnca AT BANGAL0

aspects of the matter as per the terms and
the Notification and also the availability of
with me respective candidates. Therefare,1.énté§t?fefe.?iceV ”

by this Court, at this stage, by

application filed by second respqndéfit. not: V

and the same-_ is premature in is
entitled ta invoke the exi;;_é ‘3.. sf this
Court in the proceedmgsuaat gs fécaafimpseted by
meiurismenar respoaaem —

Cormration. .

5- “3f3V5f*$A ‘fi=’%-‘Q;$if_c_:iA«tc»a vfaezts and circumstances of
the C335. “by petitioner is disposed
9f: W’-“‘~59’Y*fff9 1556-11ytaV;9et&idriér to redrws his grievance
Wfme fifev }”3Pl37C¥’if–5=3t_8H._A.%ompetent authority, at the
“3Pp’+°9’f53*3_ if he is so advised er need arise.
Ordgrégj

Sd/~
Judge