IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 28246 of 2007(K)
1. PAUL LIJI JOHN, PROPRIETOR,
... Petitioner
Vs
1. INDIAN OIL CORPORATION LTD.,
... Respondent
2. THE DEPUTY MANAGER (RETAIL SALES),
For Petitioner :SRI.K.JAJU BABU
For Respondent :SRI.A.M.SHAFFIQUE (SR.)
Dated :04/12/2007
O R D E R
S.SIRI JAGAN, J.
=======================
W.P.(C) No. 28246 of 2007(K)
=======================
Dated, this the 4th day of December, 2007
JUDGMENT
The petitioner has filed Ext.P12 representation before the
2nd respondent-the Deputy Manager (Retail Sales) against the
termination of the dealership of Petroleum Retail Outlet. The
petitioner seeks expeditious disposal of the same.
2. I have heard the learned standing counsel for the
respondents. After hearing both sides, I dispose of the writ
petition with a direction to the 2nd respondent to consider and
pass appropriate orders on Ext.P12 as expeditiously as possible
at any rate within one month from the date of receipt of a copy of
the judgment after giving an opportunity for hearing to the
petitioner.
S.SIRI JAGAN,
JUDGE
jp