Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Binod Kumar Mishra vs The Indian Oil Corporation Ltd. Regd. ...
2026 Latest Caselaw 555 Patna

Citation : 2026 Latest Caselaw 555 Patna
Judgement Date : 20 February, 2026

[Cites 11, Cited by 0]

Patna High Court

Binod Kumar Mishra vs The Indian Oil Corporation Ltd. Regd. ... on 20 February, 2026

Author: Alok Kumar Sinha
Bench: Alok Kumar Sinha
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Letters Patent Appeal No.140 of 2025
                                           In
                    Civil Writ Jurisdiction Case No.12241 of 2018
     ======================================================
     Binod Kumar Mishra S/o Sri Kamla Kant Mishra, Resident of Village- Simri,
     P.S.- Simri, District- Buxar.
                                                               ... ... Appellant/s
                                         Versus
1.    The Indian Oil Corporation Ltd. Regd. Office, G-9, Ali Yavar Jung Marg,
      Bandra (East) Mumbai -400051
2.   The General Manager G.M. Vigilance Indian Oil Corporation, 3079/3 Sadig
     Nagar, J.B. Titto Marg, New Delhi
3.   The Senior Vigilance Manager, Indian Oil Corporation, Indian Oil Bhawan,
     Mumbai.
4.   The Executive Director HR Appellate Authority, Indian Oil Corporation Ltd.
     Mumbai.
5.   The Chief Divisional Manager, Indian Oil Corporation Ltd. Marketing
     Division, Patna Divisional Office, Maurya Lok Complex, Patna 800001
6.   Dealers Selection Board, Patna-II, through its Non Member Secretary,
     Batika, Kurji More, Industrial Estate Road, Patna
7.   The Deputy Manager Sales, Patna-2 Sales Area, Indian Oil Corporation Ltd.
     Marketing Division, Marketing Division, Maurya Lok Complex Dak
     Bunglow Road, Patna
8.   Central Public Information Officer-cum-General Manager, Indian Oil
     Corporation Ltd. M.D. Patna.
9.   Lab Technician, Market Test, Indian Oil Corporation Ltd. M.D. Patna.
10. Prop. Punam Kumari through Punam Kumari, W/o Not known, C/o
    Proprietor Baba Brahmeshwar Nath Feeling Station, Brahampura P.O.P.S.-
    Brahmpur, District- Buxar.
11. The Union of India through the Secretary, Ministry of Oil and Natural Gas,
     Govt. of India, New Delhi.
                                                           ... ... Respondent/s
    ======================================================
     Appearance :
     For the Appellant/s    :      Mr. Y.V. Giri, Sr. Advocate
                                   Mr. Pranav Kumar, Advocate
                                   Ms. Dimpal Kumari, Adv.
     For the Respondent/s   :      Mr. Additional Solicitor General
                                   Mr. Anil Kumar Jha, Sr. Adv.
                                   Mr. Ankit Katriar, Advocate
                                   Mr. Mithlesh Kumar Gupta, Adv.
                                   Mr. Sanat Kumar Mishra, Adv.
                                   Mr. Anil Kumar Jha, Sr. Adv.
     ======================================================
     CORAM: HONOURABLE THE CHIEF JUSTICE
             and
             HONOURABLE MR. JUSTICE ALOK KUMAR SINHA
 Patna High Court L.P.A No.140 of 2025 dt.20-02-2026
                                            2/45




                                        CAV JUDGMENT

       (Per: HONOURABLE MR. JUSTICE ALOK KUMAR SINHA)

         Date :20-02-2026

                     Heard the parties.

                     2. The present Letters Patent Appeal is directed against

       the judgment and order dated 13.12.2024 passed in CWJC No.

       12241 of 2018, whereby the learned Single Judge has been pleased

       to dismiss the writ petition filed by the appellant.

                     The main ground of challenge is that the learned Single

       Judge has erred in holding that no irregularity was committed by

       the respondent Indian Oil Corporation Ltd. (IOCL) in selecting

       Respondent No. 10 for the dealership in question.

                     3. Learned counsel for the appellant submits that the

       genesis of the dispute lies in the advertisement dated 31.10.1999

       inviting applications for grant of SKO/LDO dealership at

       Brahmpur, District Buxar. The selection process initially

       culminated in the placement of Respondent No. 10 at Serial No. 1.

       The matter was subjected to judicial scrutiny and ultimately

       travelled up to the Hon'ble Supreme Court, which by order dated

       21.04.2008

(Annexure: 1) directed reconsideration of the matter by

the District Selection Committee on the basis of materials already

on record. Pursuant thereto, fresh interviews were conducted in

July 2008 and a select list dated 25.07.2008 was published, Patna High Court L.P.A No.140 of 2025 dt.20-02-2026

wherein once again Respondent No. 10 was placed at Serial No. 1

and the appellant at Serial No. 2.

4. Learned counsel for the appellant submits that the

core issue which arises for consideration in the present appeal is

whether Respondent No. 10 suppressed material facts relating to

pendency of a criminal case at the time of submission of the

application form and at the time of swearing the affidavit dated

22.07.2008. It is submitted that the impugned judgment has failed

to appreciate that the selection stood vitiated at its inception on

account of deliberate non-disclosure of material information.

It is submitted that Clause 4 of the advertisement and

Paragraph 20 of the application form specifically mandated

disclosure regarding pendency of any criminal case, framing of

charges, and conviction. The eligibility guidelines clearly

stipulated that candidates convicted of offences involving moral

turpitude or economic offences, as well as those against whom

charges have been framed by a competent court, would not be

eligible for dealership. The conditions further provided that any

incorrect or false statement at any stage would render the

candidature liable to rejection and, if appointed, the dealership

liable to termination.

Patna High Court L.P.A No.140 of 2025 dt.20-02-2026

5. Learned counsel for the appellant further submits that

Buxar Town P.S. Case No. 197/1989 was admittedly pending

against Respondent No. 10. Cognizance of offence had been taken

and charges had been framed on 16.03.2007. It is further submitted

that at the relevant point of time, Respondent No. 10 had been

declared as an absconder by the competent court, and therefore,

the proceedings had not progressed in the ordinary course. It is

emphatically submitted that despite full awareness of the pendency

of the said criminal case, Respondent No. 10, in her application

form as well as in the affidavit dated 23.07.2008 (Annexure: 15),

categorically declared that no criminal case was pending against

her and that no charges had been framed by any court. The

language of the affidavit is unequivocal and leaves no scope for

ambiguity. Such declaration is factually incorrect and amounts to a

clear case of suppression and misrepresentation.

6. It is further submitted that the learned Single Judge

has erroneously confined the consideration to the aspect of

conviction and has failed to appreciate that the requirement of

disclosure was much wider. The obligation was not limited to

disclosure of conviction alone, but extended to disclosure of

pendency of criminal proceedings and framing of charges. Even

assuming arguendo that conviction had not been recorded at the Patna High Court L.P.A No.140 of 2025 dt.20-02-2026

relevant time, the non-disclosure of the pendency of proceedings

itself constitutes a material violation of the eligibility conditions.

The affidavit dated 23.07.2008 was furnished pursuant to the

direction of the Hon'ble Supreme Court in the earlier round of

litigation, when the matter was reconsidered. The purpose of

obtaining a fresh affidavit was to ensure transparency and strict

compliance with eligibility norms. Furnishing a false affidavit in

such circumstances strikes at the very root of the selection process

and renders the selection non est in the eye of law.

7. Learned counsel further submits that it is a settled

proposition of law that fraud and suppression of material facts

vitiate all proceedings. When a candidate seeking public

dealership, suppresses facts within his/her exclusive knowledge,

the authority is misled into granting a benefit which would

otherwise not have been conferred. Such misrepresentation cannot

be cured by lapse of time or subsequent developments. It is

contended that the learned Single Judge has also erred in placing

reliance upon the alleged investment made by Respondent No. 10

in the dealership. It is submitted that equity cannot operate in

favour of a person who has obtained a benefit by suppression of

material facts. Moreover, the finding regarding substantial

investment is factually incorrect, as the retail outlet is run and Patna High Court L.P.A No.140 of 2025 dt.20-02-2026

managed by the Oil Corporation itself. Even otherwise, equity

cannot override statutory or contractual disqualifications.

8. Learned counsel further submits that the eligibility

guidelines expressly provide that if any statement made in the

application or documents submitted therewith is found to be

incorrect or false, the dealership is liable to be terminated without

assigning any reason. The conditions are mandatory in nature and

leave no scope for discretionary relaxation once suppression is

established. It is respectfully submitted that the learned Single

Judge has failed to appreciate that the respondent's declaration that

"no allegation of any kind is pending before any criminal court"

was a categorical assertion, which stands contradicted by the

judicial record of the pending criminal case and framing of

charges. Such a false statement goes to the root of eligibility and is

not a mere technical lapse. When material information is withheld

in breach of explicit conditions, the resultant selection stands

vitiated irrespective of comparative merit or marginal difference in

marks. The appellant's challenge is not based merely on inter se

ranking, but on the legality and validity of the very selection of

Respondent No. 10.

9. It is further contended that the impugned judgment

suffers from misappreciation of material documents, erroneous Patna High Court L.P.A No.140 of 2025 dt.20-02-2026

interpretation of eligibility conditions, and failure to apply settled

principles governing suppression of material facts and thus, the

selection of Respondent No. 10 is vitiated by deliberate non-

disclosure and filing of a false affidavit, and therefore, the

impugned judgment and order dated 13.12.2024 is liable to be set

aside and the dealership granted in favour of Respondent No. 10

deserves to be cancelled in accordance with the governing

guidelines and settled principles of law.

10. While assailing the decision of IOCL of having

selected respondent No. 10 for the dealership in question on the

ground that the respondent No. 10 had suppressed vital facts,

which clearly violated Clause 4 of the advertisement, learned

Senior Counsel appearing for the appellants also tried to

countenance the argument that even if the disqualification didn't

get attracted on strict interpretation of Clause 4 of the

advertisement, but by not disclosing about the pendency of the

criminal case as on the date of submitting the application form, the

respondent No. 10 has clearly violated Clause 10 of the

advertisement, which required the application form and enclosure

to be complete in all respects. He, therefore, submitted that the

learned single judge failed to consider this aspect of the matter and

incorrectly confined the entire adjudication of the case only with Patna High Court L.P.A No.140 of 2025 dt.20-02-2026

respect to alleged violation of Clause 4 of the advertisement. The

decision of the IOCL to select respondent No. 10 for dealership

and the decision of the learned single judge was ,therefore, not

correct, thereby requiring interference.

11. Learned counsel for Respondent No. 10 points out

that the said advertisement was a re-advertisement of the earlier

notification dated 18.05.1998 published in newspapers and

30.05.1998 in Employment News. As per the terms of the

advertisement, candidates were required to fulfill the eligibility

criteria as on the last date of submission of application. The

appellant and Respondent No. 10 were among the applicants.

It is submitted that after evaluation of the applications

and interviews conducted by the Dealer Selection Board, marks

were awarded under various prescribed parameters. A merit panel

was prepared on the basis of total marks obtained, wherein

Respondent No. 10 secured the highest marks and was placed at

Rank No. 1. Upon due verification of her documents and

credentials, and finding no error or shortcoming in her application,

she was appointed as Retail Outlet dealer. It is further submitted

that following her appointment, the outlet was commissioned and

Respondent No. 10 made substantial investments towards

obtaining statutory NOCs, licenses, and development of Patna High Court L.P.A No.140 of 2025 dt.20-02-2026

infrastructure. Except for a brief interruption pursuant to court

proceedings, she has been operating the retail outlet successfully

for nearly twenty-five years.

12. Learned counsel for the Respondent.10 further

submits that the initial selection of Respondent No. 10 was

challenged by one Jai Prakash Pandey, who had secured second

rank in the merit panel, primarily on the ground that his father had

provided land to the Corporation and, therefore, he ought to have

been selected. It is submitted that the allotment of land and

selection of dealer were two distinct and independent transactions

under the advertisement. The matter ultimately reached the

Hon'ble Supreme Court, which by order dated 21.04.2008 directed

the competent authority of IOCL to reconsider the matter by taking

into account all materials already on record and those to be placed

by the parties.

13. In compliance with the directions of the Hon'ble

Supreme Court, the parties were called upon vide letter dated

04.07.2008 to submit fresh affidavits and produce original

documents earlier submitted with the application. It is emphasized

that eligibility was to be determined on the basis of documents

existing at the time of the original application. Respondent No. 10

accordingly submitted her fresh affidavit dated 23.07.2008 along Patna High Court L.P.A No.140 of 2025 dt.20-02-2026

with original documents. In the said affidavit, she declared that no

court of law had framed charges against her nor had she been

convicted of any criminal offence involving moral turpitude or

economic offence.

14. Learned counsel further submits that pursuant to

reconsideration, fresh interviews were conducted and a new merit

panel dated 25.07.2008 was prepared, wherein Respondent No. 10

was again placed at Rank No. 1. The dealership was accordingly

revived, and since then she has continued to operate the outlet. It is

further submitted that the appellant thereafter filed CWJC No.

10224 of 2009 challenging the selection on the ground of alleged

pendency of a criminal case against Respondent No. 10. The writ

petition was disposed of by order dated 30.01.2015, wherein this

Court declined to grant the relief sought and merely granted liberty

to the petitioner to approach the IOCL authorities to satisfy them

regarding alleged disqualification. It is contended that the said

order virtually rejected the substantive challenge to the selection.

Pursuant to the liberty granted, the appellant made

representations before the Corporation. After conducting due

enquiry and examining the materials on record, the competent

authority of IOCL, namely the Deputy General Manager (Retail

Sales), passed a reasoned order dated 20.12.2017 holding that no Patna High Court L.P.A No.140 of 2025 dt.20-02-2026

charges had been framed against Respondent No. 10 as on the date

of submission of affidavit and, therefore, the allegation of filing a

false affidavit was not substantiated.

15. Learned counsel submits that the present writ

petition, which culminated in the impugned judgment dated

13.12.2024, was directed against the aforesaid order of the

Corporation dated 20.12.2017. The learned Single Judge, upon

detailed consideration of the facts and governing conditions,

dismissed the writ petition by a reasoned order.

With respect to the eligibility criteria, it is submitted that

Clause 11 of the Selection Brochure and Clause 4 of the

Advertisement prescribed disqualification only in cases where a

candidate had been convicted for offences involving moral

turpitude or economic offences, or where charges had been framed

by a competent court. It is contended that as on the date of

submission of application in the year 2000, no charge had been

framed against Respondent No. 10 and she had never been

convicted.

16. Learned counsel clarifies that Buxar P.S. Case No.

197/1989 was registered when Respondent No. 10 was a juvenile.

Although a charge sheet had been submitted in 1990, the matter

was subsequently transferred to the Juvenile Justice Board. Charge Patna High Court L.P.A No.140 of 2025 dt.20-02-2026

was framed against her only on 05.07.2018, long after submission

of the application and the 2008 reconsideration process.

Ultimately, she was exonerated by order dated 06.03.2020 passed

by the Juvenile Justice Board. Therefore, at the relevant time, no

charge had been framed nor was she convicted.

Addressing the issue of Clause 20 of the application

form, learned counsel submits that Respondent No. 10 furnished

the affidavit strictly in accordance with the Selection Brochure and

Advertisement. It is stated that there was an inadvertent

typographical variation in the Hindi version of the application

form, which differed from the terms contained in the Brochure and

Advertisement and in place of "Kya aap kabhi kisi aapradhik

Kritya jisme Chartraheenta wa /ya aarthik apraadh (swatantrta-

sangram se bhinna) ke doshi paye gaye hai ya aapke viruddh

nayayalaya me koi mamla lambit hai jisme nyayalaya dwara aap

par koi aarop lagaye gaye hain yadi aisa hai to kripya uska vivran

de. Aur agar aisa nahi hai to parishisht A ke anusar shapath patra

snlagna kare", inadvertently due to typing mistake "Kya aap

sabhi kisi aapradhik Kritya jisme Chartraheenta wa /ya aarthik

apraadh (swatantrta sangram se bhinna) ke doshi paye gaye hai

ya aapke viruddh nayayalaya me koi mamla lambit hai ya

nyayalaya dwara aap par koi aarop lagaye gaye hain? yadi aisa Patna High Court L.P.A No.140 of 2025 dt.20-02-2026

hai to kripya uska vivran de. Aur agar aisa nahi hai to parishisht

A ke anusar shapath patra snlagna kare" was typed. Upon seeking

clarification, she was advised to follow the terms of the Brochure

and accordingly she wrote "Aisa Nahi Hai" (it is not so) and

furnished the affidavit, as no charges had been framed nor was she

convicted as on the relevant date.

17. Learned counsel further submits that even

subsequently, when charge was framed by the Juvenile Justice

Board in 2018, Respondent No. 10 was tried as a juvenile and

ultimately exonerated. It is contended that under Section 19 of the

Juvenile Justice (Care and Protection of Children) Act, 2000, even

a conviction of a juvenile does not entail disqualification. The

legislative intent is to prevent stigma and future prejudice to

juveniles. It is also submitted that allegations regarding

malpractice, marker test failure, and blacklisting of truck tanker

are factually incorrect and stand negated by replies furnished by

the Corporation under the Right to Information Act. It is further

contended that the issue regarding alleged pendency of criminal

case had already been raised in the earlier writ petition and no

substantive relief was granted. The liberty granted was limited to

approaching the authorities, which was duly considered and Patna High Court L.P.A No.140 of 2025 dt.20-02-2026

decided by a reasoned order. Therefore, the present proceedings

were not maintainable.

It is lastly submitted that the competent authority of

IOCL, after considering the representation of the appellant, passed

a detailed order dated 20.12.2017 finding no illegality or

suppression on the part of Respondent No. 10. The learned Single

Judge, upon independent examination, affirmed the same. There is

no perversity, illegality, or jurisdictional error warranting

interference in intra-court appeal. The present Letters Patent

Appeal, therefore, is devoid of merit and is liable to be dismissed.

18. Learned counsel for the Respondent N0.1 -IOCL

submits at the outset that upon perusal of the exoneration order

dated 06.03.2020 passed by the learned Juvenile Justice Board

(Annexure R/10-2), certain foundational facts are not in dispute. It

is not disputed that a chargesheet dated 09.02.1990 had been filed

against Respondent No. 10 and others, and that cognizance was

taken. However, it is emphasized that charges against Respondent

No. 10 were framed only on 05.07.2018, which is much

subsequent to the submission of her first affidavit dated

13.10.2000 and the second affidavit dated 23.07.2008. Thus, as on

the relevant dates of declaration, no charges had been framed

against her.

Patna High Court L.P.A No.140 of 2025 dt.20-02-2026

Learned counsel further submits that IOCL confines its

submissions to the core issues arising in the present appeal, which

may be considered under three broad heads: (i) the effect of

remand by the Hon'ble Supreme Court in 2008 and the

requirement of fresh affidavits; (ii) the precedence of the Brochure

and Advertisement over the Application Form; and (iii) the bar of

delay and laches disentitling the appellant to any discretionary

relief.

19. Learned counsel appearing on behalf of IOCL

submits that after the matter was remanded by the Hon'ble

Supreme Court by judgment dated 21.04.2008 for fresh

consideration, the entire process stood reopened and, in effect, the

slate was wiped clean. After remand, IOCL required fresh

affidavits in a prescribed format. Notably, the format supplied in

2008 did not require any declaration regarding "pendency of a

case" but was confined to conviction and framing of charges.

Respondent No. 10 furnished her fresh affidavit dated 23.07.2008

in compliance with the format provided.

It is contended that once fresh affidavits were sought

and furnished pursuant to the directions of the Hon'ble Supreme

Court, any alleged infirmity in the earlier affidavit of the year 2000

lost relevance. The eligibility of the candidates was reconsidered Patna High Court L.P.A No.140 of 2025 dt.20-02-2026

on the basis of the documents and declarations furnished in the

fresh process of 2008.

20. Learned counsel further submits that IOCL, being

the authority conducting the selection, did not attach determinative

significance to any additional or variant wording in Column 20 of

the application form. This is evident from the reasoned order dated

20.12.2017 passed by the competent authority, wherein the issue of

pendency of a case was examined and it was concluded that no

false affidavit had been submitted. The said order demonstrates

IOCL's considered view that the additional reference to

"pendency" in the application form had no bearing when measured

against the governing eligibility clauses.

It is also submitted that in matters of selection for

dealership, the Selection Brochure and Advertisement constitute

the governing framework. In the absence of any statutory rules, the

Brochure partakes the character of binding guidelines and operates

as the controlling instrument regulating eligibility. Clause 11 of the

Brochure delineates only two disqualifying circumstances: (i)

conviction for any criminal offence involving moral turpitude

and/or economic offence (other than freedom struggle), and (ii)

cases where charges have been framed by a competent court (other

than freedom struggle). The Advertisement dated 01.09.2000 Patna High Court L.P.A No.140 of 2025 dt.20-02-2026

mirrors the same stipulations in Clause 4 and does not expand the

scope of disqualification beyond what is contained in the

Brochure.

21. Learned counsel submits that it is a settled principle

that an advertisement or application form cannot prescribe

conditions inconsistent with or beyond the governing guidelines.

Therefore, if there appears to be any variation in the wording of

Column 20 of the application form referring to "pendency of a

case," such wording cannot override or enlarge the eligibility

criteria set out in the Brochure and Advertisement. IOCL, being

the author of the selection documents, is best placed to interpret

and understand its own requirements. Reliance is placed upon the

authoritative pronouncement of the Hon'ble Supreme Court in

Caretel Infotech Ltd. v. HPCL reported in (2019) 14 SCC 81,

wherein it has been held that the author of the document is the best

person to appreciate its requirements and courts should exercise

restraint in substituting their own interpretation for that of the

authority, unless the decision is arbitrary or perverse.

It is argued that IOCL's interpretation, as reflected in its

order dated 20.12.2017, that only conviction or framing of charges

would attract disqualification, deserves deference and ought not to

be interfered with in writ or intra-court appellate jurisdiction. Patna High Court L.P.A No.140 of 2025 dt.20-02-2026

22. Learned counsel further submits that even

assuming, without admitting, that the appellant's contention has

some substance, no relief can be granted at this stage in view of

gross delay and laches attributable to the appellant. The re-

selection of Respondent No. 10 took place on 25.07.2008, yet the

appellant approached this Court by filing CWJC No. 10224 of

2009 only on 25.08.2009, after a lapse of more than one year.

Thereafter, upon disposal of the writ petition on 30.01.2015

granting liberty to approach IOCL, the appellant filed a

representation on 24.02.2015 but did not pursue the matter

diligently. A reminder was submitted only on 09.09.2017, after a

further lapse of approximately two and a half years. During this

prolonged period of inaction, Respondent No. 10 continued to

operate the retail outlet and substantial investments had already

been made in infrastructure, statutory compliance, and operations.

The position has thus been irreversibly altered.

Reliance is placed on the judgment in Kaushal Kishore

v. Union of India (2000 (2) PLJR 475), wherein it was held that

even if some infirmity exists, the Court may decline relief where

the position has become irreversible due to delay and substantial

investments have been made. Further reliance is placed on the

decision in Ramanna Dayaram Shetty v. International Airport Patna High Court L.P.A No.140 of 2025 dt.20-02-2026

Authority (1979) 3 SCC 489, wherein the Hon'ble Supreme Court

held that where a party allows time to elapse and the selected

candidate alters position by incurring expenditure, it would be

inequitable to set aside the selection.

23. Learned counsel submits that the appellant has, on

more than one occasion, slept over his alleged rights and cannot

now seek to unsettle a long-standing arrangement. The

extraordinary discretionary jurisdiction under Article 226, and by

extension in Letters Patent Appeal, ought not to be exercised in

favour of a litigant guilty of unexplained delay. It is further

submitted that in the earlier writ proceedings, the primary

grievance was related to violation of Clause 4 of the advertiseent

as pleaded by the appellant in the earlier writ. This fact is further

evident from the stand taken by the appellant in the written

submissions, but the plea regarding violation of Clause 10 of the

advertisement was developed subsequently during oral

submissions. This conduct reflects an attempt to shift grounds and

reopen settled issues, which ought not to be countenanced. It is,

therefore, respectfully submitted that the present Letters Patent

Appeal is devoid of merit and is liable to be dismissed.

ISSUES IN QUESTION:

Patna High Court L.P.A No.140 of 2025 dt.20-02-2026

1. Whether, under Clause 4 of the advertisement dated

01.09.2000, the mere pendency of a criminal case--where charges

had not been framed as on the date of submission of the

application--renders a candidate ineligible for allotment of a retail

outlet dealership?

2. Whether, in case of any apparent variance between the

eligibility conditions set out in the advertisement and the wording

contained in the application form, the advertisement constitutes the

governing instrument, or whether the application form can

independently enlarge the scope of disqualification?

3. Whether the decision of the Indian Oil Corporation

disposing of the appellant's representation, pursuant to liberty

granted in the earlier round of litigation, suffers from arbitrariness,

illegality, or non-application of mind so as to warrant interference

in appellate jurisdiction?

4. Whether, in the facts and circumstances of the case,

including the lapse of time, operationalisation of the retail outlet,

and substantial investments made by Respondent No. 10, the

learned Single Judge rightly declined to grant relief on equitable

considerations, and whether such exercise of discretion warrants

interference in this Letters Patent Appeal?

Patna High Court L.P.A No.140 of 2025 dt.20-02-2026

5. Whether the appellant is entitled to raise, in the

present Letters Patent Appeal, a new plea of violation of Clause 10

of the advertisement, which was neither pleaded nor urged in the

earlier proceedings, or whether such plea is barred by the doctrine

of constructive res judicata and the principle of finality of

pleadings?

FINDINGS ON ISSUE NO.1

1. Whether, under Clause 4 of the advertisement dated

01.09.2000, the mere pendency of a criminal case--where

charges had not been framed as on the date of submission of the

application--renders a candidate ineligible for allotment of a

retail outlet dealership?

Upon a careful re-appreciation of the factual matrix, the

rival submissions and the reasoning contained in the impugned

judgment, it becomes clear that the controversy under Clause 4 of

the advertisement dated 01.09.2000 cannot be decided merely by

isolating the expression "pendency of a criminal case" from its

contextual and textual setting. The appellant's principal contention,

as urged before the learned Single Judge and reiterated in this

appeal, is that since a criminal case had been registered and

cognizance taken prior to the submission of the application, the

ineligibility under Clause 4 stood automatically attracted, Patna High Court L.P.A No.140 of 2025 dt.20-02-2026

irrespective of whether charges had been framed. The submission

proceeds on the premise that the term "pendency" must be given

its widest possible amplitude. Respondent no. 10, who is presently

operating the retail outlet, and the Indian Oil Corporation have,

however, consistently contended that Clause 4, when read as a

whole and in the light of the scheme of the advertisement, does not

contemplate automatic disqualification at a mere preliminary stage

of proceedings, and that the authority was required to assess

whether the nature and stage of the criminal case were such as to

attract the intended bar.

The impugned judgment, which is detailed and

reasoned, records that as on the cut-off date, though a criminal

case had been registered, charges had not been framed against

respondent no. 10 and the matter had not crystallised into a stage

where culpability could even prima facie be inferred. The learned

Single Judge examined the language of Clause 4 and observed that

eligibility clauses, particularly those which operate as

disqualifications, must receive a strict construction. It was noticed

that the object of such a clause is to exclude persons whose

involvement in serious criminal proceedings casts a real and

substantial doubt on their suitability. A mechanical or literal Patna High Court L.P.A No.140 of 2025 dt.20-02-2026

construction divorced from context would defeat both fairness and

proportionality.

It is well settled that disqualification clauses in public

notices must be construed strictly and not expansively. In Ramana

Dayaram Shetty v. International Airport Authority of India,

(1979) 3 SCC 489, the Supreme Court emphasised adherence to

declared norms; however, the same line of authority also mandates

that conditions must be interpreted as they are written and not

extended by implication. If Clause 4 does not expressly stipulate

that mere registration of an FIR or pendency at a pre-charge stage

results in automatic ineligibility, the Court cannot supply such

words. The decision underscores that pendency by itself is not a

uniform or inflexible ground of disqualification in every context;

the employer or authority must consider the attendant

circumstances.

Learned Senior Counsel for the appellant has relied

upon Ramchandra Singh v. Savitri Devi & Ors : (2003) 8 SCC

319 to invoke the principle that fraud vitiates all acts;

Krishnamoorthy v. Shivakumar & Ors (2015) 3 SCC 467 to

contend that non-disclosure of material facts amounts to fraud;

Mohinder Singh Gill v. Chief Election Commissioner : (1978) 1

SCC 405 to submit that an order must stand or fall on the reasons Patna High Court L.P.A No.140 of 2025 dt.20-02-2026

recorded therein; and Kunwar Pal Singh (Dead) by LRS v. State

of U.P. & Ors. : (2007) 5 SCC 85 to emphasise that a statutory act

must be performed in the prescribed manner. The legal

propositions enunciated in these decisions are well settled;

however, they do not advance the appellant's case in the present

factual matrix. No foundational pleading or material establishing

fraud or deliberate suppression by respondent no. 10 has been

demonstrated; the decision of IOCL has been examined on the

basis of the reasons contemporaneously recorded, without any

supplementation; and the selection process has been conducted

strictly in accordance with the governing advertisement.

Consequently, the aforesaid authorities are distinguishable on facts

and do not warrant interference.

In the present case, as noted in the impugned order, the

Corporation considered the status of the criminal proceedings, the

absence of framing of charge on the relevant date, and the

surrounding facts before arriving at its decision. The learned

Single Judge, after examining the material, found that the

appellant had not demonstrated that Clause 4 mandated automatic

rejection at a stage anterior to framing of charge. It was further

held that eligibility must be assessed on a rational and contextual

interpretation of the clause, and that no perversity or arbitrariness Patna High Court L.P.A No.140 of 2025 dt.20-02-2026

was established in the Corporation's understanding thereof.

Respondent no. 10's selection, therefore, was not shown to be

contrary to the governing advertisement.

It is also significant that the appellant's interpretation

would require reading Clause 4 in a manner that enlarges the scope

of disqualification beyond what is expressly provided. Such an

approach would run contrary to settled principles of interpretation,

particularly where civil consequences ensue.

In the limited jurisdiction of a Letters Patent Appeal,

interference is warranted only where the interpretation adopted is

manifestly erroneous or contrary to law. The view taken in the

impugned judgment--that mere pendency of a criminal case at a

stage where charges had not been framed does not ipso facto

render a candidate ineligible under Clause 4, absent an express

stipulation to that effect--is a plausible and legally sustainable

construction. It aligns with principles of strict interpretation of

disqualification clauses and with the broader jurisprudence on

assessment of antecedents.

Accordingly, this Court finds no infirmity in the

conclusion reached by the learned Single Judge on this issue.

Clause 4 does not mandate automatic ineligibility merely on

account of pendency of a criminal case where charges had not Patna High Court L.P.A No.140 of 2025 dt.20-02-2026

been framed as on the date of submission of the application. The

contention of the appellant to the contrary is devoid of merit, and

the finding in favour of respondent no. 10 warrants no interference

in this intra-court appeal.

FINDINGS ON ISSUE NO.2

2. Whether, in case of any apparent variance between

the eligibility conditions set out in the advertisement and the

wording contained in the application form, the advertisement

constitutes the governing instrument, or whether the application

form can independently enlarge the scope of disqualification?

The second issue which arises for consideration is

whether, in the event of any apparent variance between the

eligibility conditions stipulated in the advertisement dated

01.09.2000 and the wording employed in the application form, the

advertisement constitutes the governing instrument of the selection

process, or whether the application form can independently enlarge

or modify the scope of disqualification. The respondent-

Corporation, supported by respondent no. 10, has consistently

maintained that the advertisement is the foundational document of

the selection process and that the application form is merely a

procedural vehicle to elicit information in furtherance of the

eligibility conditions already prescribed.

Patna High Court L.P.A No.140 of 2025 dt.20-02-2026

At the outset, it must be emphasised that in matters of

public selection, whether in employment or in contractual

allotments such as retail outlet dealerships, the advertisement

inviting applications is the charter that governs the rights and

obligations of the parties. It sets out the eligibility criteria, the

conditions of participation, and the parameters within which the

selection is to be conducted. The application form, by contrast, is

an ancillary instrument designed to operationalise the

advertisement; it does not and cannot exist independently of it. The

legal position in this regard is no longer res integra. The Hon'ble

Supreme Court in Ramana Dayaram Shetty v. International

Airport Authority of India, (1979) 3 SCC 489, held that a public

authority is bound by the norms and standards which it professes

in the advertisement and cannot depart from them arbitrarily. The

advertisement thus acquires binding force and operates as the

"rules of the game," which must remain constant throughout the

selection process.

It necessarily follows that the advertisement cannot be

diluted, modified, or enlarged by a subsequent document such as

an application form, unless such modification is expressly notified

and made uniformly applicable to all aspirants. To permit the

application form to independently expand the scope of Patna High Court L.P.A No.140 of 2025 dt.20-02-2026

disqualification would be to introduce uncertainty and arbitrariness

into the process. Conversely, if the form were interpreted as

narrowing or contradicting the advertisement, such an

interpretation would undermine the sanctity of the eligibility

conditions publicly declared at the threshold. In Monarch

Infrastructure (P) Ltd. v. Commissioner, Ulhasnagar Municipal

Corporation, (2000) 5 SCC 287, the Supreme Court reiterated that

the terms of the invitation are sacrosanct and cannot be altered to

the prejudice or advantage of any participant. The rationale

underlying this principle is that transparency and predictability are

essential attributes of fairness in public dealings.

In the present case, as noticed in the impugned order, the

learned Single Judge undertook a detailed comparative analysis of

Clause 4 of the advertisement and the relevant column of the

application form. The impugned judgment records that the

advertisement clearly stipulated disqualification in the event of

pendency of a criminal case, whereas the application form required

disclosure of criminal antecedents through an affidavit and

declaration. The learned Single Judge, after examining the

language of both documents in juxtaposition, rightly concluded

that the application form was not intended to redefine or

circumscribe the eligibility criteria, but rather to secure a Patna High Court L.P.A No.140 of 2025 dt.20-02-2026

declaration in aid of verifying compliance with the advertisement.

IOCL, being the author of the selection documents, is best placed

to interpret and understand its own requirements. Reliance is

placed by IOCL upon the authoritative pronouncement of the

Hon'ble Supreme Court in Caretel Infotech Ltd. v. HPCL (2019)

14 SCC 81, wherein it has been held that the author of the

document is the best person to appreciate its requirements and

courts should exercise restraint in substituting their own

interpretation for that of the authority, unless the decision is

arbitrary or perverse The reasoning reflects a correct appreciation

of the hierarchical relationship between the two documents. The

advertisement was the source of eligibility; the form was a

medium for disclosure and verification.

The appellant's attempt to rely upon the wording of the

application form to contend that the scope of disqualification stood

confined or altered cannot be countenanced. Firstly, the

advertisement was a public document addressed to all prospective

applicants and constituted the primary representation of eligibility

norms. Secondly, the application form must be read harmoniously

with the advertisement, not in isolation. A harmonious construction

would require that both documents be read together, with the

advertisement prevailing in the event of any inconsistency. Patna High Court L.P.A No.140 of 2025 dt.20-02-2026

Thirdly, it is settled that a candidate who participates in a selection

process with full knowledge of the terms of the advertisement

cannot subsequently challenge or reinterpret those very terms to

suit her convenience.

It is also pertinent to note that the respondent-

Corporation, including IOCL, has acted consistently on the basis

that the advertisement governed eligibility. There is nothing on

record to suggest that the Corporation sought to enlarge the scope

of disqualification beyond what was prescribed in Clause 4. On the

contrary, the impugned order demonstrates that the authority and

the learned Single Judge confined their consideration strictly

within the four corners of the advertisement. The detailed

reasoning of the learned Single Judge, which meticulously

examined the interplay between the advertisement and the form,

does not reveal any misdirection in law. Rather, it reinforces the

settled proposition that the application form cannot operate as an

independent source of eligibility or disqualification.

In an intra-court appeal, the scope of interference is

circumscribed. Unless it is shown that the learned Single Judge

misconstrued the governing document or adopted an interpretation

that is manifestly erroneous or perverse, the Division Bench would

be slow to substitute its own view. In the present case, the Patna High Court L.P.A No.140 of 2025 dt.20-02-2026

conclusion that the advertisement constitutes the governing

instrument and that the application form cannot independently

enlarge or curtail the scope of disqualification is firmly anchored

in established principles of administrative and contractual law. To

hold otherwise would unsettle the uniform application of eligibility

conditions and open the door to subjective interpretation of

ancillary documents.

Accordingly, this Court holds that in the event of any

apparent variance between the advertisement and the application

form, the advertisement must prevail as the controlling and

authoritative instrument. The application form is merely

supplemental and cannot independently enlarge, modify, or dilute

the scope of disqualification prescribed therein. The view taken in

the impugned order is legally sound and does not warrant

interference in Letters Patent Appeal. The issue is, therefore,

answered against the appellant.

FINDINGS ON ISSUE NO.3

3. Whether the decision of the Indian Oil Corporation

disposing of the appellant's representation, pursuant to liberty

granted in the earlier round of litigation, suffers from

arbitrariness, illegality, or non-application of mind so as to

warrant interference in appellate jurisdiction? Patna High Court L.P.A No.140 of 2025 dt.20-02-2026

The third issue which falls for determination is whether

the decision of the Indian Oil Corporation (IOCL), rendered while

disposing of the appellant's representation pursuant to liberty

granted in the earlier round of litigation, is vitiated by

arbitrariness, illegality, or non-application of mind so as to warrant

interference in intra-court appellate jurisdiction. The appellant has

assailed the said decision on the ground that the authority

mechanically reiterated its earlier stand without independently

examining the factual and legal nuances highlighted in the

representation, particularly with regard to the stage of the criminal

proceedings and the interpretation of Clause 4 of the

advertisement. It is urged that the order lacks objective

consideration and is, therefore, liable to be set aside as arbitrary.

The respondent-Corporation, on the other hand, has submitted that

the representation was considered in detail, relevant records were

scrutinized, and a reasoned decision was rendered strictly in

accordance with the governing eligibility criteria. Respondent no.

10 has supported this stand, contending that the decision was

neither perfunctory nor predetermined, but rather a lawful

reaffirmation of the ineligibility which existed on the cut-off date.

From a perusal of the impugned judgment, it is evident

that the learned Single Judge undertook an exhaustive examination Patna High Court L.P.A No.140 of 2025 dt.20-02-2026

of the decision-making process adopted by IOCL while disposing

of the appellant's representation. The impugned order specifically

records that liberty had earlier been granted to the appellant to

approach the Corporation with a representation, and that the

authority, in compliance with the judicial direction, considered the

same and passed a speaking order assigning reasons. The authority

had adverted to the relevant clause of the advertisement, the status

of the criminal proceedings as on the crucial date, and the legal

implications thereof. The reasoning was not confined to a bare

recital but reflected application of mind to the material placed

before it. This aspect, as observed in the impugned order, negates

the allegation of non-application of mind.

The scope of judicial review over administrative

decisions in contractual or dealership matters is well

circumscribed. It is not the function of the Court to sit in appeal

over the merits of the decision, but only to examine the decision-

making process. The parameters laid down in Tata Cellular v.

Union of India, (1994) 6 SCC 651, though in the context of tender

matters, are equally applicable here: judicial review is concerned

with illegality, irrationality, and procedural impropriety. So long as

the authority acts within the bounds of the governing terms and

applies its mind to relevant considerations, the Court does not Patna High Court L.P.A No.140 of 2025 dt.20-02-2026

substitute its own view merely because another view is possible.

The impugned judgment has, in fact, adverted to these principles

while declining to interfere.

The appellant's submission that the authority acted

mechanically does not find support from the record. As noticed in

the impugned order, the decision of IOCL specifically dealt with

the contention that charges had not been framed and explained

why, in its view, pendency of the criminal case itself did not attract

the disqualification under Clause 4. The authority also considered

the timeline of events and reaffirmed that eligibility had to be

determined with reference to the last date of submission of

applications. These aspects, which are clearly reflected in the

reasoning portion of the administrative order and noted by the

learned Single Judge, demonstrate due consideration rather than

arbitrariness. The mere fact that the authority did not accept the

appellant's interpretation does not render the decision arbitrary.

It is equally significant that respondent no. 10, who

stood to be affected by any alteration of the selection outcome,

emphasized before the learned Single Judge that the decision was

taken after affording the appellant an opportunity to place her case

and that the Corporation acted uniformly in applying the eligibility

criteria. The impugned judgment records this submission and finds Patna High Court L.P.A No.140 of 2025 dt.20-02-2026

no material to suggest mala fides, bias, or extraneous

considerations. In the absence of any allegation of personal malice

or demonstrable procedural violation, the plea of arbitrariness

remains unsubstantiated.

In an intra-court appeal, the Division Bench exercises

supervisory jurisdiction over the correctness of the judgment under

challenge. Unless it is shown that the learned Single Judge failed

to consider a material aspect, misapplied settled principles, or

upheld a decision that is patently unreasonable, interference would

not be justified. The impugned order reflects a detailed and

reasoned analysis of the administrative decision, accords due

weight to the submissions of all parties, and applies the settled

principles of judicial review. The decision of IOCL, as examined

therein, cannot be characterised as suffering from illegality,

irrationality, or non-application of mind. Rather, it represents a

considered reiteration of the eligibility position based on the

governing advertisement.

Accordingly, this Court is of the considered view that

the decision of IOCL disposing of the appellant's representation

does not warrant interference in appellate jurisdiction. The

impugned judgment, having scrutinised the administrative action

within the permissible contours of judicial review and having Patna High Court L.P.A No.140 of 2025 dt.20-02-2026

found no infirmity therein, does not call for reversal. The issue is,

therefore, answered against the appellant.

FINDINGS ON ISSUE NO.4

4. Whether, in the facts and circumstances of the case,

including the lapse of time, operationalisation of the retail

outlet, and substantial investments made by Respondent No. 10,

the learned Single Judge rightly declined to grant relief on

equitable considerations, and whether such exercise of

discretion warrants interference in this Letters Patent Appeal?

The final issue which arises for consideration is whether,

in the totality of the facts and circumstances of the case, including

the lapse of considerable time, the operationalisation of the retail

outlet, and the substantial investment made by respondent no. 10,

the learned Single Judge was justified in declining relief on

equitable considerations, and whether such exercise of judicial

discretion calls for interference in the present Letters Patent

Appeal.

The appellant has contended that once it is demonstrated

that the initial selection suffered from legal infirmity, equitable

considerations such as passage of time or investment made by a

successful candidate cannot be pressed into service to perpetuate

an illegality. It is urged that equity cannot override law and that if Patna High Court L.P.A No.140 of 2025 dt.20-02-2026

the selection was vitiated at inception, subsequent developments

cannot validate it. It has further been submitted that the appellant

had been diligently pursuing remedies, including the earlier round

of litigation culminating in liberty to file a representation, and

therefore the doctrine of delay and laches ought not to be invoked

against her.

On the other hand, respondent no. 10 has emphatically

submitted that the retail outlet was commissioned long ago

pursuant to a concluded selection process; that substantial capital

investment was made in infrastructure, manpower, statutory

compliances and day-to-day operations; and that the dealership has

been functioning continuously without interruption. It is contended

that unsettling the allotment at this stage would cause grave

prejudice, not merely to respondent no. 10 but also to third-party

interests and the public at large. The respondent-Corporation,

IOCL, has supported this stand, pointing out that the selection

process had attained finality, the dealership agreement was

executed, and the outlet has been operational for a considerable

period. It is further submitted that interference at such a belated

stage would disrupt an established commercial arrangement and

adversely impact the distribution network.

Patna High Court L.P.A No.140 of 2025 dt.20-02-2026

The impugned order of the learned Single Judge, which

is under challenge before us, has dealt with this aspect in

considerable detail and has taken note of the chronology of events,

the lapse of time between the original allotment and the institution

of the challenge, and the fact that respondent no. 10 had altered his

position irreversibly by investing substantial resources in the

establishment and running of the outlet. The impugned judgment

records that even assuming arguendo that a debatable issue existed

on interpretation of eligibility, the grant of relief after such

prolonged delay would result in manifest inequity.

The doctrine of delay and laches is well entrenched in

constitutional jurisprudence. It is settled that a person who seeks

equitable relief must approach the Court with reasonable

promptitude. In State of Maharashtra v. Digambar, (1995) 4 SCC

683, the Supreme Court held that unexplained delay coupled with

the creation of third-party rights constitutes a valid ground to

decline relief in writ jurisdiction. The Court held that persons

sleeping over their rights for an unreasonable period cannot seek

discretionary relief, as the court should not aid those who are not

prompt in pursuing their remedies.These principles are particularly

relevant where commercial arrangements have been acted upon

and substantial investments have been made.

Patna High Court L.P.A No.140 of 2025 dt.20-02-2026

In the present case, it is not disputed that the retail outlet

stood commissioned and has been operational for a significant

period. Respondent no. 10, as noticed in the impugned order, has

made substantial financial commitments in land development,

infrastructure, equipment, manpower and statutory compliances.

These are not ephemeral or reversible steps; they represent a

complete alteration of position based on a concluded selection.

The doctrine of fait accompli, though not a shield for illegality, is a

relevant consideration in moulding relief. Courts are slow to

unsettle long-standing arrangements unless a glaring and

foundational illegality is established.

It is also pertinent that the learned Single Judge did not

rest the dismissal solely on equitable considerations; rather, after

examining the merits of the challenge and upholding the decision

of the Corporation, the Court additionally observed that even on

equitable grounds, interference would not be warranted. This

layered reasoning demonstrates a judicious exercise of discretion

rather than an abdication of adjudicatory duty. The impugned order

reflects a conscious balancing of competing interests -- the

appellant's grievance on the one hand, and the settled commercial

rights and public interest on the other.

Patna High Court L.P.A No.140 of 2025 dt.20-02-2026

In an intra-court appeal, the scope of interference with a

discretionary order is limited. It is a settled principle that an

appellate court will not lightly substitute its own discretion for that

exercised by the court of first instance, unless it is shown that the

discretion was exercised arbitrarily, capriciously, or on wholly

untenable grounds. The exercise of discretion by the learned

Single Judge in the present case is supported by cogent reasons,

rooted in established doctrines of delay, laches, and equitable

balance. No perversity or misapplication of principle has been

demonstrated before us.

Ultimately, writ jurisdiction is not exercised in a

vacuum; it operates within the framework of equity, fairness and

public interest. Even where a technical infraction is alleged, the

Court must weigh the consequences of granting relief. In the facts

at hand, the prolonged lapse of time, the operationalisation of the

retail outlet, the substantial and irreversible investment by

respondent no. 10, and the absence of any demonstrable mala fides

or patent illegality collectively justify the refusal of relief. The

learned Single Judge, in declining to unsettle a concluded and

operational arrangement, exercised discretion in a manner

consistent with settled legal principles.

Patna High Court L.P.A No.140 of 2025 dt.20-02-2026

Accordingly, this Court finds no ground to interfere with

the discretionary conclusion reached in the impugned judgment.

The issue is answered against the appellant, and the exercise of

discretion by the learned Single Judge does not warrant

interference in this Letters Patent Appeal.

FINDINGS ON ISSUE NO.5

5. Whether the appellant is entitled to raise, in the

present Letters Patent Appeal, a new plea of violation of Clause

10 of the advertisement, which was neither pleaded nor urged in

the earlier proceedings, or whether such plea is barred by the

doctrine of constructive res judicata and the principle of finality

of pleadings?

The appellant has, during the course of arguments in the

present Letters Patent Appeal, sought to contend that even

assuming the disqualification under Clause 4 of the advertisement

was not attracted on a strict construction, respondent no. 10 was

nonetheless ineligible on account of alleged non-disclosure of the

pendency of the criminal case in the application form, thereby

violating Clause 10 of the advertisement which mandated that the

application and its enclosures be complete in all respects. It is

urged that such suppression of material facts vitiates the very

selection process and that the learned Single Judge erred in Patna High Court L.P.A No.140 of 2025 dt.20-02-2026

confining the adjudication primarily to Clause 4 without

independently examining the alleged breach of Clause 10.

At the outset, it must be noted that the pleadings

constitute the foundation of adjudication in writ proceedings. It is

a settled principle that parties are bound by their pleadings, and

courts ordinarily adjudicate upon issues that arise from the

pleadings placed on record. A perusal of the appeal, as well as the

earlier rounds of litigation culminating in the liberty granted to

submit a representation, indicates that the principal challenge was

anchored in the alleged violation of Clause 4 of the advertisement.

The specific plea that respondent no. 10 had violated Clause 10 by

suppressing material facts, independent of Clause 4, was neither

distinctly pleaded nor developed as a separate ground in the writ

proceedings. Even in the memorandum of appeal in the present

LPA, no specific foundation has been laid asserting Clause 10 as a

standalone ground of challenge. The contention has surfaced only

during oral submissions.

The doctrine of constructive res judicata, embodied in

Explanation IV to Section 11 of the Code of Civil Procedure has

been consistently held to be applicable in principle to prevent

multiplicity of litigation and to secure finality in judicial

determinations. The Supreme Court has repeatedly held that a Patna High Court L.P.A No.140 of 2025 dt.20-02-2026

party cannot be permitted to raise in subsequent proceedings a

ground which might and ought to have been raised in the earlier

round. The principle is rooted in public policy, ensuring that

litigation attains finality and that parties do not engage in

piecemeal challenges by keeping grounds in reserve.

In the present case, the factual basis for the alleged non-

disclosure was very much within the knowledge of the appellant at

the time of filing the writ petition. If the appellant intended to

assail the selection of respondent no. 10 on the independent

ground of violation of Clause 10, nothing prevented him from

expressly pleading and substantiating that contention before the

learned Single Judge. The failure to do so cannot now be cured by

raising a fresh legal submission at the appellate stage, particularly

in an intra-court appeal where the scope of interference is already

circumscribed.

It is equally well settled that an appellate court,

especially in Letters Patent jurisdiction, does not ordinarily permit

a wholly new factual or mixed question of fact and law to be

raised for the first time, unless it goes to the root of jurisdiction or

involves a pure question of law not requiring further factual

inquiry. The plea of suppression under Clause 10 is a matter which

ought to have been specifically pleaded and adjudicated upon in Patna High Court L.P.A No.140 of 2025 dt.20-02-2026

the writ proceedings. To entertain such a contention at this stage

would not only enlarge the scope of the appeal but also cause

prejudice to respondent no. 10, who had no occasion to meet such

a distinct plea before the learned Single Judge.

Therefore, this Court is of the considered view that the

appellant is not entitled to raise, at the stage of the present Letters

Patent Appeal, a new and independent ground alleging violation of

Clause 10 of the advertisement, when such plea was neither

specifically pleaded nor urged in the earlier proceedings. The

attempt is clearly hit by the principles analogous to constructive

res judicata and the settled doctrine of finality of pleadings.

Accordingly, the issue is answered against the appellant.

24. In view of the foregoing discussion on all the issues

framed for consideration, and having found no error of law,

perversity of reasoning, or jurisdictional infirmity in the impugned

judgment, this Court is of the considered opinion that the learned

Single Judge has rightly appreciated the factual matrix, correctly

interpreted the governing eligibility conditions, and judiciously

exercised discretion within the well-settled parameters of judicial

review. The administrative decision of the Corporation has been

examined on the touchstone of legality, rationality, and procedural

propriety and has been found to withstand scrutiny. No ground is Patna High Court L.P.A No.140 of 2025 dt.20-02-2026

made out for interference in the limited scope of intra-court

appellate jurisdiction.

25. Accordingly, the Letters Patent Appeal stands

dismissed. There shall be no order as to costs.



                                                             (Alok Kumar Sinha, J)


                                                          (Sangam Kumar Sahoo, CJ)


Prakash Narayan
AFR/NAFR                AFR
CAV DATE                11.02.2026
Uploading Date          20.02.2026
Transmission Date       NA
 

 
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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter