High Court Kerala High Court

P.K.Gopi vs The Indian Oil Corporation Ltd on 10 March, 2008

Kerala High Court
P.K.Gopi vs The Indian Oil Corporation Ltd on 10 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 568 of 2008()


1. P.K.GOPI, PROPRIETOR,
                      ...  Petitioner

                        Vs



1. THE INDIAN OIL CORPORATION LTD.,
                       ...       Respondent

2. UNION OF INDIA, REP. BY THE SECRETARY,

                For Petitioner  :SRI.GEORGE THOMAS (MEVADA)

                For Respondent  :SRI.E.K.NANDAKUMAR

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH

 Dated :10/03/2008

 O R D E R
                        H.L.Dattu, C.J. & K.M.Joseph, J.
                        ----------------------------------------------
                               W.A.No.568 of 2008
                        ----------------------------------------------
                      Dated, this the 10th day of March, 2008

                                      JUDGMENT

K.M.Joseph,J.

The writ petitioner is the appellant. He approached this Court

seeking to quash Exhibit P10 to the extent it rejects the request of the appellant

to have the second test conducted at KRL Lab.

2. The appellant is running a retail outlet for vending petroleum

products of the first respondent-Indian Oil Corporation. Samples taken from the

outlet of the appellant did not pass the quality test conducted by the 1st

respondent. According to the appellant, out of the nine tests, only in one

sample taken from the appellant’s outlet failed. Therefore, the appellant sought

a direction to the 1st respondent to conduct another test in another Lab, namely

KRL Lab. The same was declined by the first respondent. That is how the writ

petition came to be filed.

3. The learned Single Judge took note of Clause 2.5.D of the

Marketing Discipline Guidelines and took the view that the samples are to be

tested only in the same lab. Finding that the action of the first

respondent-Corporation was in terms of the guidelines, the writ petition came to

be rejected.

4. We heard Sri.George Thomas Mevada, learned counsel

appearing for the appellant and Sri.E.K.Nandakumar, learned counsel

appearing for the first respondent-Corporation.

5. The learned counsel appearing on behalf of the first

respondent-Corporation points out that the first respondent is amenable to test

W.A.No.568 of 2008 – 2 –

the sample in IOC Lab or BPC Lab at Irumpanam. The learned counsel appearing

for the appellant submits that the appellant is amenable to have the sample tested

at BPC Lab at Irumpanam.

6. In the light of these developments, the Writ Appeal is disposed of

as follows:

The sample taken from the appellant shall be tested in BPC Lab at

Irumpanam, as proposed in Exhibit P10.





                                                     H.L.Dattu
                                                   Chief Justice



                                                    K.M.Joseph
vku/-                                                  Judge