IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31256 of 2008(U)
1. K.P.ANILKUMAR, S/O.PARMESWARAN PILLAI,
... Petitioner
Vs
1. THE MANAGING DIRECTOR, THE FACT LIMITED,
... Respondent
2. THE SENIOR SALES OFFICER, THE FACT LTD,
For Petitioner :SRI.B.MOHANLAL
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :03/11/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).31256/2008
--------------------
Dated this the 3rd day of November, 2008
JUDGMENT
I heard learned counsel for the petitioner and
learned Standing Counsel.
2. Petitioner made Ext.P2 application to the FACT
for appointing him as an agent of Fertilizer Dealership
Agency at Sooranadu North area. Writ petition has
been filed seeking a direction to the respondents to
consider the application and appoint the petitioner as
an agent.
3. Learned counsel for the FACT submits that due
to short supply of fertilizers, respondents have taken a
decision not to appoint any other dealer in the area.
Submission is recorded. Petitioner’s request as
contained in Ext.P7 is pending. It is only appropriate
that the petitioner is given a reply by the second
respondent.
W.P.(C).31256/2008
2
4. In the result, writ petition is disposed of directing
the second respondent to give the petitioner a reply to
Ext.P7, within six weeks from the date of receipt of a
copy of this judgment.
V.GIRI,
Judge
mrcs