IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24097 of 2008(S)
1. M.R.BIJU. MEPPURATH HOUSE,
... Petitioner
2. STATE LEVEL CO.OPDINATOR,
3. PRESIDENT, ALL KERALA FEDERATION
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.ABRAHAM SAMSON
For Respondent :SRI.K.JAJU BABU
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :27/01/2009
O R D E R
KURIAN JOSEPH & P.R.RAMACHANDRA MENON, JJ.
----------------------------------------------
W.P.(C) No.24097 of 2008
----------------------------------------------
Dated 27th January, 2009.
J U D G M E N T
Kurian Joseph, J.
This writ petition is filed in public interest mainly with
the following prayers:
i) “To issue a writ in the nature of mandamus or any other
appropriate writs, orders or directions directing the 1st
respondent to enforce the Kerala Petroleum Products
Dealers Licensing Order, 1981.
(ii) That, issue a writ in the nature of mandamus or any
other order or direction, directing the first respondent to
take action against the members of the 3rd respondent
Federation, who contravenes the provisions of the Kerala
Petroleum Products Dealers Licensing Order, 1981.”
It is seen that the impugned order itself has been struck down by
judgment dated 05.12.2008 in W.P.(C) No.27738/2008 and that
judgment has become final. We agree with the reasoning and
finding of the learned Single Judge referred to above.
Therefore, this writ petition is dismissed. However, we
make it clear that we have not adverted to the contention
WP(C) NO.24097/08 2
regarding the working hours of the petrol pumps and that issue is
left open.
KURIAN JOSEPH, JUDGE.
P.R.RAMACHANDRA MENON, JUDGE.
tgs
KURIAN JOSEPH &
P.R.RAMACHANDRA MENON, JJ
———————————————-
W.P.(C) No.24097 of 2008
———————————————-
J U D G M E N T
Dated 27th January, 2009.