High Court Kerala High Court

S.K.Sankaranarayana Iyer & Sons vs Indian Oil Corporation Ltd. on 29 August, 2008

Kerala High Court
S.K.Sankaranarayana Iyer & Sons vs Indian Oil Corporation Ltd. on 29 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20594 of 2004(B)


1. S.K.SANKARANARAYANA IYER & SONS,
                      ...  Petitioner

                        Vs



1. INDIAN OIL CORPORATION LTD.,KERALA
                       ...       Respondent

2. DEPUTY GENERAL MANAGER,

3. SENIOR DIVISIONAL RETAIL SALES MANAGER,

4. PARUKUTTY AMMA, PROPRIETRIX,

5. DISTRICT COLLECTOR,

6. DISTRICT SUPPLY OFFICER,

7. TALUK SUPPLY OFFICER,

8. TALUK SUPPLY OFFICER,

9. TALUK SUPPLY OFFICER,

                For Petitioner  :SRI.P.N.RAVINDRAN

                For Respondent  :SRI.P.VIJAYA BHANU

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :29/08/2008

 O R D E R
                          KURIAN JOSEPH, J.
               ----------------------------------------------
                   W.P.(C) No.20594 of 2004
               ----------------------------------------------
                   Dated 29th August, 2008.

                            J U D G M E N T

Petitioner approached this court aggrieved by

Ext.P9 by which the licence granted to the petitioner was

cancelled on the ground of violation of certain conditions. On

13.7.2007, this court passed the following order :

“Interim order as prayed for, on condition that the
petitioner executes a registered document cancelling Ext.P5,
with Mr.C.J.Glenny as a witness to the execution of that
document.”

Thereafter, it was reported that the power of attorney in favour of

Mr.Glenny was cancelled. The writ petition is hence disposed of in

terms of the above interim order making it cleat that in the event

of violation of any of the licence conditions, it will be open to the

first respondent to take appropriate action against the petitioner

in accordance with law.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.20594 of 2004

———————————————-

J U D G M E N T

Dated 29th August, 2008.