High Court Patna High Court - Orders

Navin Kumar vs The Union Of India &Amp; Ors on 26 August, 2010

Patna High Court – Orders
Navin Kumar vs The Union Of India &Amp; Ors on 26 August, 2010
       IN THE HIGH COURT OF JUDICATURE AT PATNA
            LETTERS PATENT APPEAL No.934 of 2010
                          IN
                   CWJC 6119/2007
                       WITH
                I.A. NO. 5233 OF 2010
                           IN
           LETTERS PATENT APPEAL No. 934 of 2010

    ===========================================
    NAVIN KUMAR S/O BIRENDAR PRASAD SHARMA
    R/O MOHALLA- RAI KASHI NATH COLONY, KATARI
    HILL ROAD, P.O.- RAMPUR, P.S. CIVIL LINES, DISTT.-
    GAYA
                        Versus
1. THE UNION OF INDIA THROUGH SECRETARY,
    MINISTRY OF PETROLEUM, NEW DELHI
2. THE STATE OF BIHAR THROUGH THE CHIEF
    SECRETARY, GOVT. OF BIHAR, PATNA
 3. THE INDIAN OIL CORPORATION LTD. THROUGH
    SENIOR RETAIL SALES MANAGER, INDIAN OIL
    CORPORATION LTD., PATNA DIVISIONAL OFFICE
    BLOCK A MAURYA LOK DAKBANGLA ROAD, PATNA
4. THE SENIOR RETAIL SALES MANAGER INDIAN OIL
    CORPORATION LTD., PATNA REGIONAL/DIVISIONAL
    OFFICE, BLOCK A MAURYA COMPLEX DAK
    BANGLAW ROAD, PATNA
5. THE GENERAL MANAGER INDIAN OIL CORPORATION
    LTD. STATE OFFICE BLOCK A MAURYA LOK
    COMPLEX, DAKBANGLA ROAD, PATNA
 6. NITU KUMARI W/O GUDDU SHARMA R/O JAROO
    BANWARIA,     P.O.-   JAROO    BANWARIA,      P.S.
    HULASGANJ, DISTT.- JAHANABAD

   ============================================
   Appearance :
    For the Appellant : Mr. SHAILESH KUMAR SHARMA
    For the Respondent: Mr. RAGHIB AHSAN(ASST.SG)
                        Mr. ANIL KUMAR SINHA
                        Mr. AMLESH KUMAR SINHA
                        Mr. SUNIL KUMAR

   ===========================================
   CORAM: HONOURABLE THE CHIEF JUSTICE
            and
           HONOURABLE MR. JUSTICE JYOTI SARAN
   ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)
2

03. 26.08.2010 I.A. No. 5233 of 2010

This application under Section 5 of the

Limitation Act is filed by the appellant for condonation of

delay of 38 days occurred in filing the Letters Patent

Appeal.

On the facts and in the circumstances of the

case, the delay is condoned.

The Interim Application stands disposed of.

L.P.A. No. 934 of 2010

This Appeal under Clause 10 of the Letters

Patent arises from the order dated 15th February 2010

made by the learned Single Judge in above C.W.J.C. No.

6119 of 2007.

The learned Single Judge has refused to

interfere in the matter of allotment of retail outlet by the

respondent Indian Oil Corporation on the ground that

pending the petition the respondent no. 6 has been allotted

the retail outlet and that has become functional.

Mr. Shailesh Kumar Sharma, learned

advocate appearing on behalf of the appellant, in support

of his contention has relied upon the judgment of Supreme

Court in the case of Onkar Lal Bajaj etc. Versus Union

of India and another etc. reported in A.I.R. 2003 S.C.

2562.

In our opinion, the learned Single Judge has
3

rightly exercised the discretion under Article 226 of the

Constitution. No case for interference is made out. The

appeal is dismissed in limine.




                                (R.M. Doshit, CJ.)


S.Sb/-                          (Jyoti Saran, J.)