Kerala High Court
Sabunath.K.S vs Union Of India on 26 July, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23298 of 2010(J)
1. SABUNATH.K.S, AGED 41,
... Petitioner
Vs
1. UNION OF INDIA,
... Respondent
2. INDIAN OIL CORPORATION LTD.,
3. THE DEPUTY GENERAL MANAGER (LPG)
4. THE CHIEF LPG MANAGER,
5. THE SENIOR AREA MANAGER,
For Petitioner :SRI.PRAVEEN K. JOY
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :26/07/2010
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W.P(C) No. 23298 of 2010
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 26th day of July, 2010.
J U D G M E N T
The petitioner challenges Ext. P20 show cause notice issued to
him directing him to show cause why his LPG distributorship should
not be terminated. Insofar as Ext. P20 is only a show cause notice, I
am not inclined to interfere with the same at this stage. In fact, the
petitioner has already submitted Ext. P21 reply to the show cause
notice. Therefore, without prejudice to the right of the petitioner to
pursue Ext. P21, this writ petition is dismissed.
Sd/- S. Siri Jagan, Judge.
Tds/
[TRUE COPY]
P.S TO JUDGE.