High Court Kerala High Court

J.Prasannakumar vs Government Of India on 3 July, 2009

Kerala High Court
J.Prasannakumar vs Government Of India on 3 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16362 of 2009(M)


1. J.PRASANNAKUMAR, AGED 60 YEARS,
                      ...  Petitioner
2. J.PRABHASH, AGED 44 YEARS,

                        Vs



1. GOVERNMENT OF INDIA,
                       ...       Respondent

2. THE REGIONAL MANAGER,

3. J.MOHANDAS, HAPPY FUELS,

4. THE MANAGING DIRECTOR,

                For Petitioner  :SRI.KILLIYOOR P.GOPALAKRISHNAN NAIR

                For Respondent  :SMT.MOLLY JACOB,SC,SUPPLYCO

The Hon'ble MR. Justice V.GIRI

 Dated :03/07/2009

 O R D E R
                             V.GIRI,J.
                      -------------------------
                 W.P ( C) No.16362 of 2009
                      --------------------------
                Dated this the 3rd July,2009

                        J U D G M E N T

Third respondent was licensed as a dealer for

conducting a petrol pump at Vedivachancoil in

Thiruvananthapuram in the SC/ST quota. Petitioners are

brothers of the 3rd respondent. It seems that they had

advanced substantial amounts to 3rd respondent to enable

him to start a petrol pump and also to obtain loan from

the State Bank of Travancore. It further seems that the

dealership of the 3rd respondent has been suspended by

the Oil Company and it has now been entrusted to the 4th

respondent. Petitioners approached the Oil Company

with a request that since they had advanced money to the

3rd respondent and the amount has not been repaid, they

should be permitted to run the petrol pump. This writ

petition has been filed in relation to the said request made

to the Oil company.

W.P ( C) No.16362 of 2009
2

2. A statement has been filed on behalf the 2nd

respondent pointing out that the 3rd respondent has invoked

the arbitration clause against the 2nd respondent oil

company, challenging the order of termination of his

dealership and arbitration proceedings are pending. There

is no privity of contract between the petitioners and the 2nd

respondent and hence they are unable to countenance the

request made by the petitioners.

3. Heard learned counsel for the petitioners,

learned standing counsel for the 2nd respondent and the

learned standing counsel for the 4th respondent.

4. As pointed out by the 2nd respondent, there is no

privity of contract between the petitioners and 2nd

respondent. If the petitioners have a grievance against

their brother to whom they have allegedly advanced money

and also stood surety for availing loan from a bank, it is up

to them to take steps against the 3rd respondent. This

obviously can be done only before a Civil Court. Second

respondent cannot be compelled to let the petitioners

participate in the running of the petrol pump merely

W.P ( C) No.16362 of 2009
3

because the petitioners claim to have advanced money to

the 3rd respondent.

In these circumstances, I find no merit in the writ

petition. Without prejudice to the right of the petitioners to

take appropriate steps in relation to 3rd respondent, the

writ petition is dismissed.

(V.GIRI,JUDGE)
ma

W.P ( C) No.16362 of 2009
4

W.P ( C) No.16362 of 2009
5