IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 36411 of 2002(I)
1. P. NARENDRA MENON, PAN PETRO GRID,
... Petitioner
2. M. SIMAIL, S/O. SAIDALAVI
Vs
1. BHARATH PETROLEUM CORPORATION LTD.,
... Respondent
For Petitioner :SRI.K.JAJU BABU
For Respondent :SRI.N.N.SUGUNAPALAN
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :14/02/2007
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
O.P.No.36411 of 2002
-----------------------------------------
Dated this the 14th day of February, 2007
JUDGMENT
Petitioners are aggrieved since the 1st petitioner’s request for
inducting the 2nd petitioner as partner has been rejected as per Ext.P2.
It is submitted that by a common judgment dated 3-6-2004 in
O.P.No.29483/2002 and connected case, this court had already directed
similar grievance to be considered by the Corporation. Petitioners pray
that in view of the intervening developments they may also be
permitted to make fresh representation before the respondent. The writ
petition is disposed of making is clear that in case the petitioners file
fresh representation before the respondent within a period of two
months from today, the same shall be considered with notice to the
petitioner and appropriate orders in accordance with law shall be
passed by the respondent within a period of another three months.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
O.P.NO.36411/2002
JUDGMENT
14th February, 2007