High Court Kerala High Court

K.M.Shemi vs Bharat Petroleum Corporation Ltd on 30 October, 2007

Kerala High Court
K.M.Shemi vs Bharat Petroleum Corporation Ltd on 30 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 11850 of 2007(I)


1. K.M.SHEMI, PROPRIETRIX,
                      ...  Petitioner

                        Vs



1. BHARAT PETROLEUM CORPORATION LTD.,
                       ...       Respondent

2. THE TERRITORY MANAGER (LPG),

                For Petitioner  :SRI.K.JAJU BABU

                For Respondent  :SRI.N.N.SUGUNAPALAN

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :30/10/2007

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

                   -----------------------------------

                     W.P.(C)No. 11850 OF 2007

                  -------------------------------------

                 Dated this the 30th day of October, 2007


                               JUDGMENT

The petitioner challenges Exts.P2 and P4 orders inter alia on

the ground that she has not been heard before passing those

orders. The averment that the petitioner has not been heard

before passing those orders is not disputed by the respondents.

2. In the above circumstances, Exts.P2 and P4 orders are

quashed and the respondents are directed to pass fresh orders

after affording an opportunity of being heard to the petitioner.

The writ petition is disposed of as above.

S. SIRI JAGAN, JUDGE

Acd