High Court Kerala High Court

T.Prasannakumar vs State Of Kerala on 24 September, 2007

Kerala High Court
T.Prasannakumar vs State Of Kerala on 24 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 30960 of 2006(I)


1. T.PRASANNAKUMAR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

3. THE DISTRICT SUPPLY OFFICER,

4. H.GEETHA,

                For Petitioner  :SRI.GEORGE POONTHOTTAM

                For Respondent  :SRI.N.NANDAKUMARA MENON

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :24/09/2007

 O R D E R
                    ANTONY DOMINIC,J
                 ==================
                   W.P.(C)No.30960 of 2006
                 ===================
          Dated this the 24th day of September 2007


                          JUDGMENT

This writ petition is filed praying for quashing Ext.P7 and

for a declaration that the first respondent ought not have

entertained the application of the 4th respondent. Petitioner is

also seeking consequential reliefs.

2. The controversy in this writ petition is in relation to

the appointment of an authorised whole sale distributor(AWD) in

Thiruvananthapuram Taluk. Ext.P8 is an advertisement issued

by the second respondent inviting application for the

appointment of an AWD. One of the requirements was that

solvency certificate in original should be produced along with

application. It was also specified that the applications which

were not accompanied with the prescribed documents will not

be considered.

3. In response to Ext.P8, applications were received

before 25.6.2003, the last date fixed in the advertisement.

W.P.(C).No.30960/2006

:2:

Exts.P9 and P11 are the applications submitted by the petitioner

and the 4th respondent. From Ext.P10 -Mahazar prepared at the

time when the applications were opened in the presence of the

applicants, it is revealed that the 4th respondent had produced

only a stamped application and none of the documents

prescribed in the advertisement were produced.

4. The applicants were called for an interview on

16.6.2004 by the second respondent where seven of them

appeared. It is submitted that the 4th respondent produced a

solvency certificate on 16.6.2004. On conclusion process of

selection, Ext.P1 order was issued by the second respondent

granting licence to the petitioner as AWD. Aggrieved by the

appointment of the petitioner, the 4th respondent filed Ext.P2

appeal before the Commissioner of Civil Supplies and the

Appellate Authority rejected the appeal by Ext.P4. Later the 4th

respondent filed Ext.P5 revision before the first respondent and

by Ext.P7, the revision was allowed holding that the 4th

respondent was the most eligible candidate since the solvency

certificate offered by her for Rs.12,81,375 was the maximum. It

is challenging Ext.P7 and for other reliefs that this writ petition

is filed.

W.P.(C).No.30960/2006

:3:

5. The 4th respondent would submit that in response to

Ext.P8 advertisement, she had submitted an application. It is

stated that although she had applied for a solvency certificate

there was some delay and hence the solvency certificate could

not be submitted along with the application and that all

documents except the solvency certificate were produced by her

on 4.3.2004 and on obtaining the solvency certificate the same

was produced on 16.6.2004. She would also contend that when

she tendered solvency certificate before the District Collector on

16.6.2004 that was refused to be accepted and therefore she had

to fax the document to his address. It is further contended that

requirement of solvency certificate is not a part of the rules and

therefore even if solvency certificate was not produced that

could not have resulted in the rejection of her application. In

this connection, the counsel made a reference to the judgment

of a Division Bench of this Court in Varkey v. State of Kerala

(1984 KLT 567).

6. The learned Government Pleader on the other hand

would submit although production of solvency certificate was

one of the conditions in the advertisement the 4th respondent had

not produced the solvency certificate along with the application.

W.P.(C).No.30960/2006

:4:

It is also stated that since the amount offered by the 4th

respondent was the maximum, they have accepted the solvency

certificate and hence the revision was allowed.

7. I have considered the contentions of both sides. It is

the admitted position that Ext.P8 advertisement inviting

applications required production of solvency certificate and it

also provided that failure to produce solvency certificate would

result in rejection of the application. The application form

(Exts.P9 and P11), though not statutory, also required the

applicants to produce solvency certificate obtained from the

Tahsildar, vide clause 6 thereof. In spite of these mandatory

prescriptions, it is the admitted fact that before 25.6.2003, the

last date for submission of the application, the 4th respondent

had not produced the solvency certificate.

8. Even on the first date of personal hearing fixed on

5.3.2004 she did not make it available. Even according to the 4th

respondent only on 16.6.2004 she made available the solvency

certificate. It is the petitioner’s specific contention that when

the application forms received in response to Ext.P8 were

opened on 25.6.2003 the 4th respondent was also present. The

documents that were produced by all the applicants have been

W.P.(C).No.30960/2006

:5:

recorded in Ext.P10 Mahazar prepared on that occasion. He

would also content that the 4th respondent was fully aware of the

solvency certificate offered by the petitioner and therefore she

had that advantage when she offered her solvency certificate on

16.6.2004. On this basis it is submitted that prejudice has been

caused to the petitioner.

9. Thus it is a case where the mandatory conditions of

the notification have not been complied with by the 4th

respondent. If that be so, the second respondent was justified in

treating the 4th respondent ineligible for granting licence as

AWD. The Appellate order also has to be upheld for the same

reason. In so far as Ext.P7 order in revision is concerned, except

that the highest amount was offered by the 4th respondent, there

is no another reason stated in Ext.P7. Since solvency was not

produced as provided in Ext.P8 advertisement, what she

produced subsequently could not have been accepted. For that

reason alone Ext.P7 cannot be sustained.

10. Coming to the Division Bench judgment reported in

1984 KLT 567, from Para 3 of the judgment it is noticed that

the application in that case did not require the applicant to

produce solvency certificate unlike in Exts.P9. It is also the

W.P.(C).No.30960/2006

:6:

found in that case that by the subsequent production of the

solvency certificate no prejudice was caused. In this case it is

the specific contention of the petitioner that at the time when

the 4th respondent produced solvency certificate she knew the

amount offered by the petitioner. Therefore, at the time when

she offered solvency certificate she certainly had that advantage.

If that be so, prejudice been caused.

11. For these two reasons I find that the Division Bench

judgment relied on by the counsel do not apply to the facts of the

case.

In the result, Ext.P7 will stand quashed and the writ

petition is allowed.

ANTONY DOMINIC, JUDGE
dvs