High Court Kerala High Court

C.K.Mohini vs Hindustan Petrolium Corporation … on 8 August, 2007

Kerala High Court
C.K.Mohini vs Hindustan Petrolium Corporation … on 8 August, 2007
       

  

  

 
 
  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