Sunday, 19, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Jyotsna vs Union Of India Thru' Secy. & 6 ...
2015 Latest Caselaw 1224 ALL

Citation : 2015 Latest Caselaw 1224 ALL
Judgement Date : 14 July, 2015

Allahabad High Court
Smt. Jyotsna vs Union Of India Thru' Secy. & 6 ... on 14 July, 2015
Bench: Krishna Murari, Amar Singh Chauhan



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

AFR
 

 
''Reserved'
 

 
 Case :- WRIT - C No. - 37686 of 2015
 

 
Petitioner :- Smt. Jyotsna
 
Respondent :- Union Of India Thru' Secy. & 6 Others
 
Counsel for Petitioner :- Piyush Ranjan Pandey,Chandan Sharma,Umesh Narain Sharma
 
Counsel for Respondent :- A.S.G.I.,S.K. Upadhyay, Vikas Budhwar
 

 
Hon'ble Krishna Murari, J.

Hon'ble Amar Singh Chauhan,J.

Heard Sri U. N. Sharma, learned Senior Advocate, assisted by Sri Chandan Sharma for the petitioner, Sri Avinash Srivastava for the respondent no. 1, Sri Vikas Budhwar for the respondents no. 2 to 5 and Sri S. K. Upadhyay for the respondent no. 6.

Facts, in brief, giving rise to the dispute, are as under.

Hindustan Petroleum Corporation Limited (herein-after referred to as "HPCL") issued an advertisement dated 16.09.2011 inviting application for appointment of retail outlet at various locations. Petitioner along with respondents no. 6 and 7 and others was one of the applicant for the location no. 27, Baheri to Nadeli Road (Up to Km Stone No. 3 from PWD Inspection House) District Bareilly under the open women (Ladies category). After processing the application and valuation of the sites offered by different candidates, interview was held on 19.10.2012 wherein petitioner was also called to appear. After interviewing the candidates a provisional panel was declared wherein respondents no. 6 and 7 were shown as first and second in the empanelled candidates and the petitioner was placed at serial no. 3. Petitioner made a complaint/representation with respect to 25 marks awarded to her in respect of infrastructure category under clause 9 of the guidelines. Another complaint was preferred by the respondent no. 7, the second empanelled candidate. Notices were issued to all the candidates on the two complaints fixing 14.11.2013 for personal hearing. Complaint made by respondent no. 7 was found to be baseless and was rejected. In so far as petitioner is concerned, it was found that petitioner has been awarded lesser marks in infrastructure category and was entitled to be given 10 more marks. The increase in marks resulted in change of merit panel as such respondent no. 6 who was first empanelled candidate was issued notice dated 19.03.2014 granting time to file her reply in respect of change in merit panel. Respondent no. 6 along with her reply submitted a letter dated 13.06.2014 along with affidavit of one Smt. Retu Agrawal, Proprietor of M/s R. M. Krishi Kendra, Dealer Indian Oil Corporation Limited to the effect that experience certificate submitted by the petitioner along with application on the letter head of M/s R. M. Krishi Kendra that she has worked as Manager on the said Petrol Pump is forged and fabricated and she has never worked with her petrol pump nor any experience certificate was issued. Petitioner was issued a notice to submit her reply to the aforesaid allegation. Vide letter dated 20.08.2014, petitioner submitted her reply annexing therewith notary affidavit of Smt. Retu Agrawal stating that experience certificate issued by her in favour of the petitioner was genuine. Faced with such a situation, respondent corporation constituted two members committee to investigate in the matter. The Committee visited Indian Oil Corporation retail outlet of M/s R. M. Krishi Kendra on 27.12.2014 and met Smt. Retu Agrawal who confirmed to the committee that fake experience certificate on the letter head of retail outlet was submitted by the petitioner and she never worked as Manager with the outlet and no certificate was ever issued. Written statement in this regard was obtained by the committee from Smt. Retu Agrawal on her letter head. Reference was also made by Smt. Retu Agrawal to a complaint case no. 3074 of 2014, Retu Agrawal Vs. Jyotsna filed by her against the petitioner before the court of Additional Chief Judicial Magistrate, Kashipur, District Udham Singh Nagar (Uttarakhand) in respect of false experience certificate.

Under the aforesaid facts and circumstances, when the Corporation found that genuineness and validity of the experience certificate submitted by the petitioner could not be confirmed, the marks awarded to her on the basis of the said certificate were revised and accordingly, she was placed down in the merit list of empanelled candidates.

It is contended by the learned counsel for the petitioner that the impugned order is absolutely wrong and based on misconceived facts and does not take into consideration the subsequent affidavit of Smt. Retu Agrawal filed by the petitioner wherein she has stated that experience certificate was issued by her. It is further submitted that once the marks were revised and she was given higher marks under the infrastructure category, she ought to have been placed at serial no. 1 in the merit of empanelled candidates and on false and frivolous ground, her marks have been reduced under the head of experience and she has been deprived of valuable right of being allotted retail outlet.

In reply, it has been submitted by Sri Vikas Budhwar that after the revision of the marks under the head of infrastructure, though petitioner ought to have been placed at serial no. 1 in the list of empanelled candidate but subsequently when on a complaint made by respondent no. 6, it was found that genuineness of the experience certificate submitted by the petitioner cannot be verified, the marks given to her under the said head were deleted and thus, she could not be placed at serial no. 1 and the placement of respondent no. 6 at serial no. 1 remain unaffected.

We have considered the arguments advanced by the learned counsel for the parties and perused the record.

It is undisputed that there were two contradictory affidavits of Smt. Retu Agrawal on record, one was filed by respondent no. 6 stating that petitioner never worked with retail outlet as Manager and experience certificate is forged and fabricated whereas other affidavit of Smt. Retu Agrawal was filed by petitioner wherein it was stated that experience certificate was issued in her favour. Faced with such situation, the Corporation constituted two members committee which met Smt. Retu Agrawal and on enquiry she confirmed that petitioner has never worked with her outlet and the experience certificate was not issued by her. The Corporation rightly proceeded to delete the marks awarded to the petitioner under the head of experience after the committee submitted its report and we do not find any fault with the same.

Argument advanced by the learned counsel for the petitioner that criminal complaint case instituted by Smt. Retu Agrawal against the petitioner was dismissed for want of prosecution and thus, there was no rationale to deduct the marks of the petitioner by recording a finding that there are two contradictory statement of Smt. Retu Agrawal is of no avail in as much as two contradictory affidavit of Smt. Retu Agrawal were produced on record, one by the petitioner and the other by respondent no. 6. The respondent Corporation rightly proceeded on the report submitted by two members enquiry committee who interviewed Smt. Retu Agrawal personally and recorded her statement with respect to experience certificate having not been issued by her.

In view of the above facts and circumstances, we do not find any illegality in the impugned order deducting the marks awarded to the petitioner under the head of experience and preparation of the merit panel accordingly.

The petition is devoid of merits and accordingly stands dismissed in limine.

Date: July 14, 2015    (Amar Singh Chauhan, J)         (Krishna Murari, J.)
 
Dcs. 
 



 




 

 
 
    
      
  
 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 
 
Latestlaws Newsletter