IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31996 of 2008(H)
1. BEENA K.F., W/O. JOSE C.A.,
... Petitioner
Vs
1. UNION OF INDIA, REPRESENTED BY
... Respondent
2. THE BHARAT PETROLEUM CORPORATION LTD.,
3. MRS. RAKHY SUNIKUMAR, AGE NOT KNOWN,
4. MRS. ROLLY K.J., AGE NOT KNOWN
For Petitioner :SRI.BABU S. NAIR
For Respondent :SRI.S.SUJIN
The Hon'ble MR. Justice V.GIRI
Dated :18/06/2009
O R D E R
V.GIRI, J
-------------------
W.P.(C).31996/2008
--------------------
Dated this the 18th day of June, 2009
JUDGMENT
Petitioner responded to a notification issued by
the 2nd respondent for award of distributorship of LPG
in Chazhoor. Ext.P1 is the notification published in
the newspaper. Ext.P2 is a more detailed version
published on the website. Petitioner participated in
the selection and ultimately higher marks were
awarded to the contesting respondents and hence the
writ petition praying for several reliefs. One of the
reliefs prayed for relates to the validity of clause 14(1)
and (2) of Ext.P2 inter alia to the extent to which the
clause contemplates higher marks, to be awarded for
a better financial stability, to be demonstrated by the
participants. Learned counsel for the petitioner
submits that at this stage, petitioner will be satisfied
with a direction to the Territory Manager to consider
Ext.P6, a comprehensive representation.
2. I heard learned counsel for the 2nd respondent
W.P.(C).31996/08
2
also in this regard. In the result, writ petition is
disposed of directing the 2nd respondent to consider
and pass orders on Ext.P6 and if the 2nd respondent is
inclined to accept the same, notice shall be issued to
respondents 3 and 4 before taking a final decision in
this regard.
V.GIRI,
Judge
mrcs