IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 25815 of 2007(S)
1. K. VIJAYAKUMAR, S/O. LATE A.D.NAMBIAR,
... Petitioner
Vs
1. UNION OF INDIA,
... Respondent
2. HINDUSTAN PETROLEUM CORPORATION LTD.,
3. INDIAN OIL CORPORATION LTD.,
4. BHARAT PETROLEUM CORPORATION LTD.,
For Petitioner :SRI.R.SURENDRAN
For Respondent :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :19/09/2007
O R D E R
H.L. DATTU, C.J. & K.T. SANKARAN, J.
...................................................................................
W.P.(C) No. 25815 OF 2007
...................................................................................
Dated this the 19th September, 2007
J U D G M E N T
H.L. Dattu, C.J.:
In our view, the reliefs sought for in this Writ Petition are premature.
Therefore, we decline to entertain this Writ Petition. However, we reserve
liberty to the petitioner to approach this court, if and when respondents issue
notification inviting applications for allotment of L.P.G. distributorship. We also
reserve liberty to the petitioner to raise all such contentions which are
available to him including the contentions raised in this Writ Petition in
appropriate proceedings.
With these observations and directions, the Writ Petition is disposed
of.
H.L. DATTU,
CHIEF JUSTICE.
K.T. SANKARAN,
JUDGE.
lk