High Court Kerala High Court

Sabunath.K.S vs Union Of India on 26 July, 2010

Kerala High Court
Sabunath.K.S vs Union Of India on 26 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23298 of 2010(J)


1. SABUNATH.K.S, AGED 41,
                      ...  Petitioner

                        Vs



1. UNION OF INDIA,
                       ...       Respondent

2. INDIAN OIL CORPORATION LTD.,

3. THE DEPUTY GENERAL MANAGER (LPG)

4. THE CHIEF LPG MANAGER,

5. THE SENIOR AREA MANAGER,

                For Petitioner  :SRI.PRAVEEN K. JOY

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :26/07/2010

 O R D E R
                            S. Siri Jagan, J.
              =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                      W.P(C) No. 23298 of 2010
              =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
               Dated this, the 26th day of July, 2010.

                           J U D G M E N T

The petitioner challenges Ext. P20 show cause notice issued to

him directing him to show cause why his LPG distributorship should

not be terminated. Insofar as Ext. P20 is only a show cause notice, I

am not inclined to interfere with the same at this stage. In fact, the

petitioner has already submitted Ext. P21 reply to the show cause

notice. Therefore, without prejudice to the right of the petitioner to

pursue Ext. P21, this writ petition is dismissed.

Sd/- S. Siri Jagan, Judge.

Tds/

[TRUE COPY]

P.S TO JUDGE.