High Court Madras High Court

K.Chandran vs The Chief Regional Manager on 13 May, 2008

Madras High Court
K.Chandran vs The Chief Regional Manager on 13 May, 2008
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

     DATED:13.05.2008

CORAM;

THE HONOURABLE MR.JUSTICE G.RAJASURIA

W.P.NO.12094 OF 2008
				AND M.P.NO.1 OF 2008

K.Chandran							..Petitioner

	vs

The Chief Regional Manager
Hindustan Petroleum Corporation Ltd.,
18/3, Big Bazar Street
Coimbatore -1							..Respondent

	Writ Petition is filed under Article 226 of the Constitution of India for the issue of writ of Mandamus directing the respondent herein to resume the sales and supplies in the petitioner's Retail Outlet situate at Punjai Puliyampatti, Sathyamangalam Taluk, Erode District in the light of the satisfactory explanation submitted by him on 18.03.2008 to the show cause notice dated 14.03.2008 issued by the respondent, by considering the petitioner's representation made in the form of legal notice dated 21.04.2008.
			for petitioner :Mr.N.Manokaran

					........
ORDER

The learned counsel for the petitioner would pray for issuing direction to the respondent to consider the petitioner’s representation dated 21.4.2008.

2. Under these circumstances, the following direction is passed.
‘The respondent shall consider the representation of the petitioner dated 21.4.2008 and pass orders within 15 days from the date of receipt of the copy of the order.’

3. The writ petition is disposed of accordingly. No costs. Consequently, M.P.No.1/2008 is also disposed of.

13.05.2008
index:yes
internet:yes

Note to office: Issue order copy on 14.05.2008
sal
To
The Chief Regional Manager
Hindustan Petroleum Corporation Ltd.,
18/3, Big Bazar Street,Coimbatore -1

G.RAJASURIA,J.

(sal)

W.P.NO.12094/2008
and
M.P.No.1 OF 2008

13.05.2008