IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 10133 of 2003(F)
1. M/S. APPAVU MOOTHAN & SONS,
... Petitioner
Vs
1. THE CHIEF GENERAL MANAGER, TELECOM,
... Respondent
2. THE GENERAL MANAGER,
3. THE DEPUTY GENERAL MANAGER,
4. THE ASSISTANT GENERAL MANAGER(MARKETING)
5. M/S. R.B. AGENCIES,
For Petitioner :SRI.M.A.SHAFIK
For Respondent :SRI.N.N.SUGUNAPALAN (SR.)
The Hon'ble MR. Justice V.K.MOHANAN
Dated :12/06/2009
O R D E R
V.K.MOHANAN, J.
---------------------------------------------
O.P.No. 10133 of 2003 - F
---------------------------------------------
Dated this the 12th day of June, 2009
J U D G M E N T
The petitioner, who has preferred this writ
petition, is a registered partnership firm, who is an aspirant
for getting distributorship for marketing cellular services at
Palakkad. The prayer in this proceedings is to quash Exts.P1
to P3 by which the fifth respondent was appointed as
distributor for marketing cellular service at Palakkad.
2. The counsel for respondents 1 to 4 submits that the
writ petition became infructuous as the contract was for a
period of two years from 14.3.2003 and the contractual period
was over. It is also pointed out that the business model of
B.S.N.L. has been changed and presently, the B.S.N.L.
engages franchisees on non-inclusive basis for marketing of
its products. The above submission is not controverted.
The writ petition is accordingly dismissed as
infructuous.
V.K.Mohanan,
MBS/ Judge
V.K.MOHANAN, J.
——————————————–
O.P.NO. 10133 OF 2003
——————————————–
J U D G M E N T
DATED: 12-6-2009