Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 0]

Jharkhand High Court

Ms Suresh Kumar Patwari Cc 182137 ... vs Bharat Petroleum Corporation Limited ... on 30 January, 2015

Author: Shree Chandrashekhar

Bench: Shree Chandrashekhar

                                                   1

                        IN THE HIGH COURT OF JHARKHAND AT RANCHI
                               W.P.(C)No. 5788 of 2014
                                          ­­­­­­­ 
                  M/s Suresh Kumar Patwari (CC­182137), 
                  a dealer of Bharat Petroleum Corporation Ltd. at Sarwa, 
                  Dist. Dumka, through its Proprietor Smt. Puja Patwari, 
                  W/O Shree Amit Kumar Patwari, R/O Bhagalpur Road, 
                  PO+PS Dumka, Dist Dumka, Jharkhand            ...  ...Petitioner

                                                Versus 

             1.  Bharat Petroleum Corporation Limted, registered 
                 office at Bharat Bhawan, 4 & 6 Currimbhoy Road, 
                 Ballard Estate Mumbai­400001
             2. Head (Retail) East, Easten Regional Office, 
                 Bharat Bhawan Plot No. 31 , KIP Scheme no. 118,
                 Prince Ghulam Mohammad Shah Road, Golf Green, 
                 Kolkata­95
             3. Regional General Manager, Eastern Regional Office, 
                 Bharat Bhawan Plot No. 31 , KIP Scheme no. 118,
                 Prince Ghulam Mohammad Shah Road, Golf Green, 
                 Kolkata­95
             4. General Manager, Eastern Regional Office, 
                 Bharat Bhawan, Plot No. 31 , KIP Scheme no. 118,
                 Prince Ghulam Mohammad Shah Road, Golf Green, 
                 Kolkata­95
             5. Deputy General Manager, Eastern Regional Office, 
                 Bharat Bhawan Plot No. 31 , KIP Scheme no. 118,
                 Prince Ghulam Mohammad Shah Road, Golf Green, 
                 Kolkata­95
             6. Territory Manager (Retail), Bharat Petroleum Corporation
                 Limited, Ranchi Territory (Retail), Station Road, PO Chutia,
                 Ranchi                                            ... ...  Respondents
                                                 ­­­­­­        
         CORAM :   HON'BLE MR. JUSTICE SHREE CHANDRASHEKHAR
                                        ­­­­­­           
             For the Petitioner                  : Mr. Ajit Kumar, Advocate
                                                 : Mr. Saket Upadhyay, Advocate
             For the Respondent­B.P.C.L  : Mr. M. K. Roy, Advocate
                                ­­­­­­­­­­­­­­  

       10/30.01.2015

  Seeking   quashing   of   order   dated   02.08.2014,  whereby   the   suspension   of   sales   and   supplies   of   petroleum  products   by   the     oral   order   dated   09.07.2014   has   been  affirmed/rectified,  the   present  writ  petition  has  been  filed.    A  further order seeking a direction for lifting the suspension of the  2 sales and supplies of petroleum products vide oral order dated  09.07.2014, has also been made in the writ petition.

2.     Briefly stated, an agreement for a Dispensing Pump and  Selling License Agreement (Dealership Agreement) was executed  on 10.10.2013 granting, licence for sale and supply of petroleum  products   to   the   petitioner   for   15   years.       On   09.07.2014,   an  inspection was carried out at the petitioner's outlet and the sales  and   supplies   of   petroleum   products   from   the   retail   petroleum  outlet   of   the   petitioner   was   suspended   vide   oral   order   dated  09.07.2014.   Thereafter, a show­cause notice dated 02.08.2014  was  issued  to  the  petitioner by the  Manager  Territory  (Retail)  Ranchi who further ordered extension of suspension of sales and  supplies   of   petroleum   product   from   the   retail   outlet   of   the  petitioner till further order and/ or a final decision is taken by  the   company.     The   petitioner   submitted   his   detailed   reply   on  13.08.2014 to the show­cause notice dated 02.08.2014 however,  no order revoking the suspension of the sales and supplies from  the   retail   outlet   of   the   petitioner   was   passed.     Though,  suspension   order   was   liable   to   be   revoked   on   or   after  25.07.2014,   inspite   of   representation   made   by   the   petitioner,  suspension   order   was   not   revoked   and   instead,   notice   dated  10.09.2014 was issued to the petitioner for a personal hearing on  17.09.2014.     The petitioner accordingly, appeared and filed a  reply   however,   no   final   decision   has   been   taken   by   the  respondent­Bharat Petroleum Corporation Ltd. 3

3.        On 03.12.2014, notice was issued to the respondents  which   was   accepted  by   the  counsel   for   the  respondents.    The  respondents   were   granted   10   days'   time   for   filing  counter­affidavit   and   the   matter   was   posted   for   hearing   on  16.12.2014   however,   instead   of   filing   counter­affidavit,   the  respondents filed I.A. No. 6496 of 2014 for referring the matter  for   arbitration   in   terms   of   the   arbitration   clause   in   the  agreement.     It   is   stated   that   the   dispute   raised   by   the   writ  petitioner falls in the ambit of the memorandum of agreement  executed   between   the   parties.   Since   the   dispute   raised   by   the  writ petitioner involves disputed question of fact and technical in  nature, the Director (Marketing) or his nominee would be the  most competent person to adjudicate the dispute raised by the  petitioner.   It is further stated that after the sales of petroleum  product from the retail outlet of the petitioner was suspended on  09.07.2014,   a   show­cause   notice   was   issued   on   02.08.2014,  which   was   replied   by   the   petitioner   and   she   was   called   for  personal hearing.  The hearing in the matter was concluded and  a final decision is expected in due course. 

4.   A counter­affidavit has now been filed by the respondents  taking a plea of availability of alternative remedy.   It is stated  that samples of Motor Spirit and High Speed Diesel were taken  in presence of the husband of the dealer and those samples along  with supply point sample and   one HSD tank lorry retail outlet  sample were sent to Budge Budge Laboratory for examination,  where MS & HSD samples both failed.  There was abnormal high  4 stock variation in MS & HSD and dealer has failed to maintain  density register for past 14 days and stock register for past 19  days.  It is further stated that the provision under Clause 8.3 of  the   Marketing   Discipline   Guidelines   would   be   applicable   only  when   the   sample   passes   quality   test.     Whenever   there   is  abnormal density or stock variation, the sales and supplies are  liable   to   be   suspended.   In   the   present   case,   the  respondent­company has taken action in terms of Clause 8.2 (i)  of the MDG Guidelines, 2012 and principles of natural justice has  been followed by the respondent­company.  

5.     Heard the learned counsel for the parties.

6.     Mr.   Ajit   Kumar,   the   learned   counsel   appearing   for   the  petitioner   submits   that   even   if   allegation   of   stock   variation   is  accepted,   the   test   report   itself   establishes   that   action   only   in  terms of Clause 8.3 of the MDG Guidelines, 2012 can be taken  against   the   petitioner   and   the   suspension   order   cannot   be  extended beyond the period of 15 days.  The test report discloses  that the seals were intact and other parameters were in order.  The   density   of   HSD   was   well   within   the   permissible   limit  however, density of MS is said to be beyond the variation limit  which is contrary to the test report itself.  Even the respondent­ company's own tank lorry retail samples got failed and its own  sample reflects the density below the permissible limit.  In so far  as, the test report for Motor Spirit is concerned, admittedly, the  respondent did not take the previous invoices into consideration.  If   the   past   three   invoices   dated   30.05.2014,   14.06.2014   and  5 25.06.2014 are considered, the average density for Motor Spirit  would come to 750.3 which is well within the limit of variance.  It is further submitted that the petitioner­dealer is an illiterate  lady and the Pump Station is managed by a Manager.   Due to  illness of the mother of the Manager, the record of invoices for  few  days  were   not  maintained  however,  the  respondents were  required to consider the previous invoices, samples of which are  retained by the respondents themselves.  It is contended that the  order   dated   09.07.2014   suspending   the   sales   and   supplies   of  petroleum product from the retail outlet of the petitioner have  been   continued   illegally,   in   violation   of   the   MDG   Guidelines,  2012.     It is further submitted that in view of the Motor Spirit  and High Speed Diesel (Regulation of Supply, Distribution and  Prevention of Malpractices) Order, 2005, which was amended on  06.05.2014,   only   when   the   product   does   not   conforms   to   the  requirements of the Bureau of Indian Standards specification for  Motor Spirit and High Speed Diesel, the product can be said to  be adulterated.  In the present case, the test report itself confirms  that the samples drawn from the retail outlet of the petitioner  conforms to the requirement of IS­2796 and therefore, no action  under Clause 8.2(i) can be taken against the petitioner. Referring  to Clause 8.8 in the MDG Guidelines, 2012 and decision in "The  Purtabpore Co., Ltd. vs. Cane Commissioner of Bihar and others",  reported in (1969) 1 SCC 308 and in "Joint Action Committee of   Air   Line   Pilots'   Association   of   India   (ALPAI)   and   others   vs.   Director   General   of   Civil   Aviation   and   others",  reported   in  6 (2011)  5   SCC   435,  jurisdiction   of  Manager   Territorial   (Retail)  has been challenged by the learned counsel for the petitioner.

7.     Per   contra,   the   learned   counsel   for   the   respondents  reiterated   the   stand   taken   in   the   counter­affidavit   and  I.A. No. 6496 of 2014 and submitted that in view of sample test  report,  no interference  is required in the  matter.   Referring to  Clause 2.3, 2.5(H), 5.1.9, 5.1.11 and 8.2, the learned counsel for  the   respondents   submits   that   since   there   was   large   stock  variation   and   the   sample   of   Motor   Spirit   failed   the   lab   test,  action under Clause 8.2 has been taken against the petitioner.  The   learned   counsel   has   extensively   read   out   the   show­cause  notice   issued   to   the   petitioner   and   provisions   of   MDG  guidelines, 2012.

8.   I have carefully considered the submissions of the learned  counsel for the parties and perused the documents on record. 

9.    In view of the facts disclosed in the present proceeding  and also, in view of the fact that the respondents have concluded  the hearing pursuant to show­cause notice dated 02.08.2014, the  objection taken in I.A. No. 6496 of 2014 is rejected.

10.    The main issue involved in the present writ petition is  whether the respondents could have initiated action in terms of  Clause   8.2   for  "critical irregularities" or the  action  could  have  been   taken   against  the  petitioner under Clause  8.3 for "major  irregularities"  and for that purpose, definition of   adulteration  under Section 2(a) of the Motor Spirit and High Speed Diesel  (Regulation   of   Supply,   Distribution   and   Prevention   of  7 Malpractices)   Order,   2005,   is   required   to   be   noticed.     The  respondents   have   contended   that   there   was   stock   variation  beyond the permissible limit and sample of Motor Spirit failed  the lab test and thus, it is a case of adulteration of the Motor  Spirit which is classified as "critical irregularities" under Clause  8.2.1   of   the   MDG   guidelines,   2012.     Referring   to   test   report  dated   16.07.2014,   the   learned   counsel   appearing   for   the  petitioner submitted that the test report clearly indicates that the  variation   was   within   the   permissible   limit   and   therefore,   the  product   cannot   be   said  to   be   adulterated.   Section   2(a)   of   the  Motor   Spirit   and   High   Speed   Diesel   (Regulation   of   Supply,  Distribution   and   Prevention   of   Malpractices)   Order,   2005   is  reproduced below :

2(a)     "adulteration"   means   [***]   the   introduction   of   any   foreign   substance   into   motor   spirit   or   high   speed   diesel   illegally   or   unauthorizedly with the result that the product   does   not   conform   to   the   requirements   of   the   Bureau   of   Indian   Standards   specifications   number, IS 2796 and IS 1460 for motor spirit   and high speed diesel respectively or any other   requirement   notified   by   the   Central   Government from, time to time.

11.      It is not disputed that the Motor Spirit and High Speed  Diesel   (Regulation   of   Supply,   Distribution   and   Prevention   of  Malpractices)   Order,   2005,   is   binding   on   the   respondents.  Section   2(a)   clearly   provides   that   in   case   of   motor   spirit,   the  8 product should conforms to the requirement of Bureau of Indian  Standards specification IS­2796.   In the present proceeding, no  material has been brought on record to indicate that definition of  adulteration   under   Section   2(a)   of   the   2005­Order   has   been  amended and the requirement of the Bureau of Indian Standards  specification   IS­2796   is   no   longer   applicable.     From   the   test  report dated 16.07.2014, it is apparent that the density of the  sample   of   motor   spirit   drawn   from   the   retail   outlet   of   the  petitioner on 09.07.2014 has been found 749.5 at laboratory and  750.2   by   the   inspecting   officer.     The   IS­2796   specification  provides   permissible   variation   between   720­775   and   thus,   the  density observed at laboratory and by the inspecting officer were  well within the permissible limit.   Similarly, the result of other  tests indicated in report dated 16.07.2014 clearly indicates that  the   sample   drawn   from   the   retail   outlet   of   the   petitioner  conforms to IS­2796 specification.  

12.         However,   in   the   test  report   it   is   stated   that   there   is  density   variation   of   6.6   kg   per   M3  between   lab   density   749.5  kg/M3 and invoice density (755.1 kg/m3) and the product is not  the same as supplied by supplied location.   Relying on the said  observation, the learned counsel appearing for the respondents  contends   that   sample   drawn   from   the   retail   outlet   of   the  petitioner   has   been   held   adulterated.   However,   to   a   pointed  quarry   how   the   sample   drawn   from   the   retail   outlet   of   the  petitioner can be said to be adulterated if the variation is found  within the permissible limit, the learned counsel appearing for  9 the respondents is unable to explain the same.   In view of the  permissible variation limit prescribed under IS­2796, I am of the  opinion that the sample of Motor Spirit drawn from the retail  outlet of the petitioner cannot be said to be adulterated.   The  learned   counsel   appearing   for   the   petitioner   has   rightly  contended   that   even   if   it   is   found   that   the   stock   variation   is  beyond the permissible limit, action under Clause 8.3 only, could  have   been   taken   against   the   petitioner.     I   find   that   for   major  irregularities under Clause 8.3, suspension of sales and supplies  for   15   days   for   the   first   irregularities   can   be   taken   by   the  respondent­BPCL.     Admittedly,   this   was   the   first   irregularity  allegedly   committed   by   the   petitioner   and   therefore,   order   of  suspension of sales and supplies could not have been extended  beyond 15 days however, on the allegation of adulteration, order  dated   02.08.2014   has   been   passed.     The   petitioner   has  contended   that   in   violation   of   the   MDG   guidelines,   2012,   the  suspension order has continued for more than six months and  the   learned   counsel   for   the   respondents   has   submitted   that  hearing in the matter has been concluded and a final decision is  awaited.   Though, the learned counsel appearing for the parties  are   unable   to   confirm   the   date   on   which   the   hearing   has  concluded,   it   appears   that   the   hearing   in   the   matter   was  concluded much before 15.12.2014, when I.A. No. 6496 of 2014  was filed. 

13.    In view of the above facts and circumstances, a direction  is issued to the respondent­BPCL to pass final order keeping in  10 view   the   Motor   Spirit   and   High   Speed   Diesel   (Regulation   of  Supply, Distribution and Prevention of Malpractices) Order, 2005  and also the findings recorded in this order, within a period of 10  days, failing which the order suspending sales and supplies from  the retail outlet of the petitioner shall stand revoked.

14.    The writ petition stands disposed of, in the above terms  and I.A. No. 6496 of 2014 is dismissed.

15.    Let a copy of this order be given to the learned counsel  for the parties.

(Shree Chandrashekhar, J.) Tanuj/­