Rajasthan High Court – Jodhpur
Smt. Vinod Kanwar vs Union Of India & Ors on 13 April, 2010
CW-5948/2009-Smt. Vinod Kanwar Vs. The Union of India & Ors. Judgment dt.13.4.2010
1/3
S.B. CIVIL WRIT PETITION NO.5948/2009
Smt. Vinod Kanwar Vs. The Union of India & Ors.
Date of order : 13th April, 2010
PRESENT
HON'BLE DR. JUSTICE VINEET KOTHARI
Mr. S.P. Sharma for the petitioner.
Mr. Vijay Bishnoi for the respondents.
-------
1. Heard learned counsels.
2. By the impugned order Annex.R2/1 dated 8.7.2009, the
respondent Bharat Petroleum Corporation Ltd. (for short 'BPCL')
rejected the application of the petitioner for LPG Gas Distributorship
on three grounds:-
(i) That the petitioner failed to maintain the minimum
balance of Rs.10 lacs in her Saving Bank.
(ii) That the requisite land in question was not owned
and possessed by the petitioner; and
(iii) There is variance in the income affidavit submitted
with the application and finding at the field investigation.
3. The learned counsel for the petitioner submits that the
petitioner had applied for the same distributorship in the category of
Para-Military Forces (PMF) as her husband was awarded gallantry
CW-5948/2009-Smt. Vinod Kanwar Vs. The Union of India & Ors. Judgment dt.13.4.2010
2/3
award "Shourya Chakra" by the President of India. He, therefore,
submitted that the grounds taken by the respondent company are not
good enough for rejecting the application as the temporary
withdrawal from the saving bank account does not mean that she did
not have sufficient financial resources and secondly one bigha land
was purchased by the petitioner and agreement to sale was also in
favour of her minor children and, therefore, it is also not a good
ground.
4. On the other hand, Mr. Vijay Bishnoi, learned counsel
for the respondent Company submits that it is for the respondent-
company to consider the application of similarly situated persons in
this category objectively and since the particulars given in the
application were found to be incorrect by the applicant as the
agreement to sale even if assumed to be in favour of the applicant do
not confer any ownership rights on the petitioner and since in this
manner the petitioner did not have any title for the land in question
requisite for setting up of the said distributorship establishment, she
could not be considered for the same. Even the temporary withdrawal
from her Bank account of Rs.1 lacs on 4.12.2007 as stated in the
impugned order dis-entitled her from such consideration.
5. Having heard learned counsels, this court is of the view
that findings arrived at in the impugned order are sufficient and
CW-5948/2009-Smt. Vinod Kanwar Vs. The Union of India & Ors. Judgment dt.13.4.2010
3/3
reasonable ground for rejection of the said application of the
petitioner. If in the opinion of this respondent Corporation BPCL if
the applicant did not fulfill the conditions as stipulated in the
advertisement on the date of application to the satisfaction of the
respondent Corporation, they cannot be faulted in rejecting the
application of the petitioner. It is true that with mere agreement to
sale in her possession, the petitioner cannot be said to be possessing
the title over the land in question. Even if subsequent purchase of
one bigha of land by the petitioner is assumed to be correct, the same
cannot be taken as sufficient compliance of the requirement of
advertisement. Therefore, the impugned order of the respondent-
Corporation cannot be assailed successfully under Article 226 of the
Constitution of India.
6. The writ petition is found to be devoid of merit. The
same is accordingly dismissed.
[ DR. VINEET KOTHARI ], J.
item No.10
babulal/