High Court Kerala High Court

Kottayam And Idukki District … vs Union Of India on 3 August, 2010

Kerala High Court
Kottayam And Idukki District … vs Union Of India on 3 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21133 of 2010(N)


1. KOTTAYAM AND IDUKKI DISTRICT PETROLEUM
                      ...  Petitioner
2. KES & COMPANY, IOC DELAER, MUNDAKKAYAM
3. JAK & COMPANY, HPC DEALER, K.K.ROAD,
4. THARA PETROLEUM AGENCIES, KADUTHURUTHY

                        Vs



1. UNION OF INDIA,REPRESENTED BY THE
                       ...       Respondent

2. M/S.INDIAN OIL CORPORATION LTD.,

3. M/S.HINDUSTAN PETROLEUM CORPORATION LTD

4. THE BHARAT PETROLEUM CORPORATION LTD.

5. THE KERALA CIVIL SUPPLIES CORPORATION

6. FLUID CONTROL RESEARCH INSTITUTE,

                For Petitioner  :SRI.M.RAMESH CHANDER

                For Respondent  :SHRI.K.HARILAL, CGC

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :03/08/2010

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

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

                          W.P.(C).No.21133 of 2010

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

                     Dated this the 3rd day of August, 2010

                                J U D G M E N T

The 1st petitioner is an association of petroleum dealers in Kottayam

and Idukki districts. Petitioners 2 to 4 are petroleum dealers who are

members of the 1st petitioner association. Their grievance in this writ petition

is that oil companies who supply petroleum products to their dealers do not

supply the same in standard litres. They would submit that a standard litre

means one litre of petroleum product at 15 degree centigrade. According to

them, oil companies themselves transact in petroleum products on the basis

of the volume of petroleum products at 15 degree centigrade. But that

practice is not being followed by the oil companies when they supply

petroleum products to the dealers at their outlets, insofar as at the time of

supply of the petroleum products at the outlets, temperature would be far

higher than 15 degree centigrade. The petitioners submit that that would

give the oil companies undue advantage and would give them opportunity to

unjustly enrich themselves. They, therefore, would contend that appropriate

standardization should be made in respect of supply of petroleum products to

their outlets. They would submit that, by Ext.P1, the Government of India

had evolved a standardization process which is not being followed by the oil

companies. Airing their grievances, the petitioners have submitted Ext.P3

representation before the 1st respondent. The petitioners seek a direction to

the 1st respondent to consider and pass orders on Ext.P3 expeditiously.

w.p.c.21133/10 2

2. Although I had directed the learned Assistant Solicitor General to

get instructions from the 1st respondent as to whether they have any

objections in their considering Ext.P3, the Assistant Solicitor General now

submits that the file has been handed over to the Central Government

Counsel who has some inconvenience today. It is further submitted that

instructions from the 1st respondent have not yet been received.

Insofar as the only direction called for in this writ petition is to direct

the 1st respondent to pass orders on Ext.P3, I do not think it necessary to

await further instructions from the 1st respondent. Accordingly, this writ

petition is disposed of with the following directions;

The 1st respondent shall take up and pass orders on Ext.P3 after

affording an opportunity of being head to a representative of the petitioners

and the oil companies, as expeditiously as possible, at any rate, within two

months from the date of receipt of a certified copy of this judgment. It would

be open to the petitioners to request the 1st respondent to obtain a report in

this matter from the 6th respondent, who is stated to be the expert agency

competent to give advice regarding the matter, which shall also be

appropriately considered by the 1st respondent.

Sd/-

sdk+                                                  S.SIRI JAGAN, JUDGE

           ///True copy///




                                  P.A. to Judge