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 2, Cited by 0]

Madras High Court

S.Praveen Kumar vs The Deputy General Manager on 1 August, 2022

Author: R.Subramanian

Bench: R.Subramanian

                                                                                      WP.No.1987/2017



                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                  DATED: 01.08.2022

                                                        CORAM:

                                  THE HONOURABLE MR.JUSTICE R.SUBRAMANIAN

                                      WP.No.1987/2017 & WMP.No.1990/2017

                     S.Praveen Kumar                                                    ... Petitioner

                                                            Vs

                     1.The Deputy General Manager
                       LPG, Marketing Division,
                       Indian Oil Corporation Limited
                       Indian Oil Bhavan,
                       139, Nungambakkam High Road
                       Chennai 600 034.

                     2.The Senior Area Manager
                       Indian Oil Corporation Limited
                       Indane Area Office,
                       500, Anna Salai,
                       Teynampet, Chennai 600 018.                                   ... Respondents

                     Prayer: Writ Petition filed Article 226 of the Constitution of India praying for

                     issuance of a writ of certiorarified mandamus calling for the entire records in

                     connection     with   the   impugned   order    of the    2nd respondent      in

                     Ref.No.CHAO/IMP/ARNI/027 dated 05.01.2017 and quash the same and


                     1/9


https://www.mhc.tn.gov.in/judis
                                                                                          WP.No.1987/2017



                     consequently direct the respondents to issue Letter of Intent in favour of the

                     petitioner for the location Arni under open category pursuant to notification

                     dated 21.09.2013.


                                              For Petitioner      : Mr.M.Sriram for Mr.P.Kannan

                                              For RR 1 & 2        : Mr.V.Anantha Natarajan
                                                                    Standing counsel


                                                               ORDER

(1) Challenge in this writ petition is to the rejection of the candidature of the petitioner for being appointed as a Distributor for LPG in Arni Town.

(2) The respondents, namely, the Indian Oil Corporation called for applications from eligible persons for being appointed as Dealers of Liquified Petroleum Gas [LPG] for Arni Town in Tiruvannamalai District vide its Advertisement dated 21.09.2013. The petitioner, who had applied for, was selected in the draw of lots. Subsequently, during field verification, it was found that the place offered by the petitioner for showroom was not within the limits of advertised 2/9 https://www.mhc.tn.gov.in/judis WP.No.1987/2017 location as per the Policy Guidelines. The petitioner was therefore, given an opportunity to offer some other place. The petitioner offered another place which was obtained by him by way of a Lease Deed dated 01.08.2016.

(3) The respondent/Corporation refused to accept the same on the ground that it was not in possession or control of the petitioner on the date of the application. It is the correctness of this order that is challenged in this writ petition.

(4) Mr.M.Sriram, learned counsel for the petitioner would, relying upon the communication dated 09.06.2016 by the Deputy General Manager, LPG [Sales] of IOC, addressed to the Deputy Secretary, LPG, Government of India, Ministry of Petroleum and Natural Gas, wherein a suggestion has been made to permit the Oil Companies to accept an alternate land even if the instruments are registered after the date of the application, contend that the benefits of the communication should also be extended to the petitioner and the respondent/Corporation should be directed to accept the alternate place offered by the petitioner.

3/9 https://www.mhc.tn.gov.in/judis WP.No.1987/2017 (5) The other contention of the learned counsel for the petitioner is based on the Advertisement published in the newspapers where Arni is shown as an Urban/Rural Market [U/R]. Relying upon such a classification, the learned counsel for the petitioner would contend that Arni being an Urban-cum-Rural Market, the location of the site for the showroom about a Kilometre and a half away from the Municipal Limits, cannot be a ground for disqualification. (6) Contending contra, Mr.V.Anantha Natarajan, learned counsel for the Indian Oil Corporation would submit that the communication dated 09.06.2016 is not a policy decision and it cannot have an effect of alternating the uniform policy that has been followed by all the Oil Companies so far. Quoting the language of the communication, the learned counsel would further argue that the language of the communication itself suggests that it would apply only to cases where the leasees or the owners of the land who had applied for being appointed as dealers, have either cancelled the Lease Deed or sold the land and not for persons who had offered the land outside the location.

4/9 https://www.mhc.tn.gov.in/judis WP.No.1987/2017 (7) Regarding the classification of the market as urban and rural, Mr.V.Anantha Natarajan, learned Standing counsel would submit that the same would not confer a right on the petitioner to have the showroom outside the advertised location. The classification as urban and rural is that of the market and not the area of operation. There are certain dealers who are appointed for urban areas and there are certain dealers appointed for rural areas. The essential difference is in their area of operation. While an urban dealer is confined to a smaller urban area where the population density is more and therefore, the number of customers that would be allotted to him will be within the smaller area. Whereas, in a rural area, to accommodate the same number of customers, a dealer has to essentially serve a larger area. The classification of urban or rural or urban/rural is based on the area that is required to be covered by the dealer to serve the same number of customers. Therefore, the petitioner cannot rely upon the said classification and contend that being a dealer in a rural area, he / she would be entitled to have a showroom outside the advertised location. 5/9 https://www.mhc.tn.gov.in/judis WP.No.1987/2017 (8) The fact that the market is classified as urban/rural, will not widen the location advertised so as to include the locality. Merely because the dealer has got a showroom in the locality within the sweep of his operation, the same cannot be considered as one sufficient to qualify him for being appointed as a dealer. The classification of the market is only for the purposes of allotting number of customers located in a vaster area and not for altering the location of the dealership. Therefore, the contention based on minute differences between the meanings of location and locality cannot be countenanced. (9) As regards the first contention of Mr.M.Sriram, learned counsel for the petitioner based on the letter dated 09.06.2016, I am unable to persuade myself to accept the said contention. As rightly pointed out by Mr.V.Anantha Natarajan, learned counsel for the respondents/Oil Corporation, the said letter being an internal communication will not have the effect of altering the policy of the Oil Companies which has to be uniform. Further, the said letter as suggested by its language, would apply only in cases where the applicants had either cancelled the lease or sold the property between the date of Advertisement and 6/9 https://www.mhc.tn.gov.in/judis WP.No.1987/2017 the date of field verification. Hence, I do not see merit in both the contentions.

(10) The writ petition therefore fails and it is accordingly dismissed. At this juncture, the learned counsel for the petitioner would claim refund of the sum of Rs.25,000/- paid by the petitioner. (11) In this regard, a Division Bench of this Court vide judgment dated 14.07.2021 in V.Ilayavendhan Vs. The Senior Area Manager, Chennai Area Office, Indian Oil Corporation, Chennai and Another made in WA.No.1053/2018, has observed as follows:-

''5.....However, considering the facts of the case, especially the fact that an indication was given to the appellant for consideration of his case, even after finding that the land has not been in terms with the advertised location, the first respondent is directed to return the amount of Rs.25,000/~ (Rupees Twenty Five Thousand Only) deposited instead of forfeiting within a period of four weeks from the date of receipt of a copy of this judgment.'' (12) In view of the same, there will be a direction to the 2nd respondent / Indian Oil Corporation to return the sum of Rs.25,000/- deposited by 7/9 https://www.mhc.tn.gov.in/judis WP.No.1987/2017 the petitioner within a period of four weeks from the date of receipt of a copy of this order. No costs. Consequently, connected miscellaneous petition is closed.

01.08.2022 AP Internet : Yes To

1.The Deputy General Manager LPG, Marketing Division, Indian Oil Corporation Limited Indian Oil Bhavan, 139, Nungambakkam High Road Chennai 600 034.

2.The Senior Area Manager Indian Oil Corporation Limited Indane Area Office, 500, Anna Salai, Teynampet, Chennai 600 018.

8/9 https://www.mhc.tn.gov.in/judis WP.No.1987/2017 R.SUBRAMANIAN, J.

AP WP.No.1987/2017 01.08.2022 9/9 https://www.mhc.tn.gov.in/judis