Aneesh Bava vs Indian Oil Corporation Limited on 10 February, 2011

0
28
Kerala High Court
Aneesh Bava vs Indian Oil Corporation Limited on 10 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7405 of 2008(F)


1. ANEESH BAVA,
                      ...  Petitioner

                        Vs



1. INDIAN OIL CORPORATION LIMITED,
                       ...       Respondent

2. SRI. MANOJ KUMAR,

3. THE SENIOR TERMINAL MANAGER,

4. DEPUTY GENERAL MANAGER (RETAIL SALES),

                For Petitioner  :SRI.K.P.DANDAPANI (SR.)

                For Respondent  :SRI.E.K.NANDAKUMAR

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :10/02/2011

 O R D E R
                             S.SIRI JAGAN, J.

                      ==================

                        W.P.(C).No. 7405 of 2008

                      ==================

               Dated this the 10th day of February, 2011

                             J U D G M E N T

The learned counsel for the petitioner submits that since senior

advocate is appearing, the case may be passed over. If I pass over

this case, I will have to have another case to be heard. But none is

prepared to argue any other case. I cannot dismiss the next case for

default without first dismissing this case also. The counsel representing

submits that he is not instructed to argue the case. Therefore, this writ

petition is dismissed for default.

Sd/-

sdk+                                               S.SIRI JAGAN, JUDGE

          ///True copy///




                              P.A. to Judge

LEAVE A REPLY

Please enter your comment!
Please enter your name here