High Court Kerala High Court

Bindu Joseph vs Ibp Co. Ltd on 18 August, 2009

Kerala High Court
Bindu Joseph vs Ibp Co. Ltd on 18 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32631 of 2004(I)


1. BINDU JOSEPH, W/O.GEORGE K.V.,
                      ...  Petitioner

                        Vs



1. IBP CO. LTD.,
                       ...       Respondent

2. THE CHAIRMAN AND MANAGING DIRECTOR,

3. THE OIL SELECTION COMMITTEE,

4. MS.LASITHA,

5. THE DISTRICT COLLECTOR,

                For Petitioner  :SRI.JINO ANTONY

                For Respondent  :SRI.P.GOPAKUMARAN NAIR, SC, IBP.CO.LTD.

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :18/08/2009

 O R D E R
                    V.K.MOHANAN, J.
          ----------------------------------------
               W.P.C. No.32631 OF 2004
          ----------------------------------------
          Dated, 18th the day of August , 2009

                        JUDGMENT

No representation for the petitioner.

2. The subject matter in this writ petition is with

respect to the award of dealership (Retail outlet

Dealership) of M/s. IBP Co.Ltd. At Sreekandapuram. The

4th respondent was selected for the dealership and the

same was awarded to her during the year 2004.

3. This writ petition was once dismissed as not

pressed on 16.6.2005. But the same was restored by

order dated 11.7.2005. Today, when the matter is taken

for consideration, neither the petitioner nor her counsel

present. Counsel for the 4th respondent is present.

Therefore, the writ petition is dismissed for default.

V.K.MOHANAN, JUDGE

kvm/-

-:2:-

V.K.MOHANAN, J.

O.P.No.

JUDGMENT

Dated:..