IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 34281 of 2004(F)
1. C.K.MOHINI,
... Petitioner
Vs
1. HINDUSTAN PETROLIUM CORPORATION LTD.,
... Respondent
2. INDIAN OIL CORPORATION LTD.,
3. BHARAT PETROLIUM CORPORATION LTD.,
4. IBP CO. LTD., REP. BY ITS SENIOR
5. RELIANCE INDUSTRIES LTD.,
6. ESSAR OIL LTD., REP. BY HEAD SOUTH
7. THE UNION OF INDIA, REP. BY THE
For Petitioner :SRI.JOY GEORGE
For Respondent :SRI.N.N.SUGUNAPALAN, SC, BPC
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :08/08/2007
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P. (C). NO. 34281 OF 2004
---------------------------------------
Dated this the 8th day of August, 2007.
J U D G M E N T
This writ petition is filed with the following prayers:
i) Issue a writ of mandamus or order or direction
directing the 7th respondent to formulate a policy for the
survival of existing retail outlets which were awarded
under SC/ST quota due to the liberal policy of starting
new outlets.
ii) Issue a writ of mandamus or order or direction
directing the respondents 1 to 6 not to award or notify
new outlets in the locations in which SC/ST dealership is
running to avoid competition of SC/ST dealers with the
general category.
2. Since the petitioner has sought for a writ of mandamus,
it is for the petitioner to first approach the competent authority.
This writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp