IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 1287 of 2008(C)
1. SALINI GOPALAKRISHNA PILLAI,
... Petitioner
Vs
1. INDIAN OIL CORPORATION LTD.,
... Respondent
2. THE CHIEF DIVISIONAL RETAIL SALES
3. SHRI. S.KESAVA PILLAI,
For Petitioner :SRI.K.JAJU BABU
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :10/01/2008
O R D E R
S.SIRI JAGAN, J.
=======================
W.P.(C) No. 1287 of 2008(C)
=======================
Dated this the 10th day of January, 2008
JUDGMENT
The petitioner was an applicant for Kissan Seva Kendra
(Retail Outlet) dealership for which the 1st respondent had
invited applications. Petitioner’s grievance in this writ petition is
that, although the petitioner is eligible for award of the
dealership, the 3rd respondent has been preferred to the
petitioner. Petitioner submits that this is because of the
discrepancy in awarding of marks during interview. According to
the petitioner, she has got the right to file the petitioner against
the award for marks and she has filed Ext.P5 objection in this
regard to the 2nd respondent. Petitioner now seeks direction to
the 2nd respondent to consider and pass appropriate orders on
Ext.P5 expeditiously.
2. I have heard the learned standing counsel for the
respondents 1 and 2 also. In the facts and circumstances of the
case, I direct the 2nd respondent-Deputy General of 1st
W.P.(C) No. 1287/2008/C -2-
respondent, Cochin to consider and pass appropriate orders on
Ext.P5, as expeditiously as possible,at any rate, within one
months from the date of receipt of a copy of this judgment, after
affording an opportunity of being heard to the petitioner as well
as the 3rd respondent.
The writ petition is disposed of as above.
S.SIRI JAGAN,
JUDGE
jp