IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24911 of 2010(L)
1. THE KOTTAYAM AND IDUKKI DISTRICTS
... Petitioner
Vs
1. THE INDIAN OIL CORPORATION LTD.,
... Respondent
2. THE GENERAL MANAGER,INDIAN OIL
For Petitioner :SRI.C.S.MANILAL
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :18/08/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No. 24911 of 2010
==================
Dated this the 18th day of August, 2010
J U D G M E N T
The petitioner is a registered association of petroleum dealers of
Kottayam and Idukki districts. They are now aggrieved by the alleged
oral direction issued by the 1st respondent directing the dealers to avail
of the service of the trucks offered by the transporting contractors for
transporting petroleum products from the 1st respondent to the retail
outlets of the petroleum dealers, instead of using own trucks of the
dealers. In respect thereof, the petitioner has filed Ext.P3
representation before the 2nd respondent. The petitioner seeks a
direction to the 2nd respondent to consider and pass orders on Ext.P3
expeditiously.
2. I have heard the learned standing counsel appearing for
the respondents also.
3. Having heard both sides, I dispose of this writ petition with
a direction to the 2nd respondent to consider and pass orders on Ext.P3
as expeditiously as possible, at any rate, within one month from the
date of receipt of a certified copy of this judgment after affording an
opportunity fo being heard to the petitioner .
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2