IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 11850 of 2007(I)
1. K.M.SHEMI, PROPRIETRIX,
... Petitioner
Vs
1. BHARAT PETROLEUM CORPORATION LTD.,
... Respondent
2. THE TERRITORY MANAGER (LPG),
For Petitioner :SRI.K.JAJU BABU
For Respondent :SRI.N.N.SUGUNAPALAN
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :30/10/2007
O R D E R
S. SIRI JAGAN, J.
-----------------------------------
W.P.(C)No. 11850 OF 2007
-------------------------------------
Dated this the 30th day of October, 2007
JUDGMENT
The petitioner challenges Exts.P2 and P4 orders inter alia on
the ground that she has not been heard before passing those
orders. The averment that the petitioner has not been heard
before passing those orders is not disputed by the respondents.
2. In the above circumstances, Exts.P2 and P4 orders are
quashed and the respondents are directed to pass fresh orders
after affording an opportunity of being heard to the petitioner.
The writ petition is disposed of as above.
S. SIRI JAGAN, JUDGE
Acd