High Court Karnataka High Court

Sri Srishaila V Bidarur S/O … vs Union Of India on 18 November, 2009

Karnataka High Court
Sri Srishaila V Bidarur S/O … vs Union Of India on 18 November, 2009
Author: H.Billappa
IN THE HIGH COURT OF KARNATAKA,

CIRCUIT BENCH AT DHARWAD

DATED THIS, THE 18TH DAY OF NOVE1MBE}?{;V2(fiv'O§5'CI"'   C'

BEFORE   

HON' BLE MR. JUSTICE I;i1;BI:i;LAPI5A    

WP No. 1361CciFe2oCo7%%d   

Between:

1.

Sri Srishaila V Bidarur S / 0 Sri \Z'ifupa.E;_S11e§pp$;
Aged About 44 Yeas   .  '- _   " 
R/o Shvianand_an'agar V.
Gadag, GadagV]D_ist;='iC: . C'

81111; Gangawwa 'G i§Var1gaIa.d"=.' «. & 3.
W/0 Late"Gi:ija13pa'Adiveppa Sarigiad
Aged About 58V'x".e:a1.:s*.A  . '
R/At Shiv_a}iuet,"?t_h ~Cr.Qss_  V ,
Gajendrag'addRoad;._R0n _ N V'
Gadag  - - I

 , 'Smtvfifnitha V Gaddi  Vijay Kumar Gaddi
C 'Aged'e'Abdiit 35_Years

2 R,/_O' "H am_19:gi1"idV Road
Gadag =-- ..5'as.2 "10~?_.~~

Sri A/XdViVep~pa'_  O Appayappa Pattanashetty

_ 'V Aged About 57 Years
~  113/ 0 'Sanubmddi Nilaya', Mutta Road
V' eAriL:a-iggi Post, Gokak T aluk

C  B_e1gau.m District



Smt Neelamma Adiveppa Pattanashetty
W / o Adiveppa Appayappa Pattanashetty
Aged About 48 Years

R/0 'Sambruddi Nilaya', Mutta Road
Ankalagi Post, Gokak Taiuk

Belgaum

(By: Sri. Ravivarma Kumar, For P 2,4 85 5

and G.A. Srikante Goweda,.:Advs,) ag  C

And:

1.

Union Of india

Reptd. By Its Secretary  
Dept. Of Petroleum 8:; Natural Gas *  
Shastri Bhavan, New Delhi" _ p "  '

11313 Company Limited    'V
Head Office,   j    
By Its DeputygC.}ener'a1 Manager(Mar_ket] 

IBP cofnpany I.C.Vin*;=?te(::1'" 

IBP House, 84-A,VNirjmaI--.Chandra Street
Ko1katta--7GQ_ O13 " _  = 
By its Managing Director "

V'  The"Cenera1~»Manager"['South Region)

18?, Companyiimited, 10

V C  Mayor _V 'R.' Rainanathan Road

Chetput} Chennai--600 031

TheC.DivisCionai Manager

W._1BP Comjoany Limited

  ' "  2nd Floor, Ranka Chambers

 '.No.3'1~,_. Cunningham Road
_  }*:':'.an'gaIore

L/no

. . . 



6. Indian Oil Corporation Limited
Rep. By its Chief Divisional Manager
Retaii Sales Manager, Belgaum Division
Sri. G. Ramesh
Khanapur Road
Tilakwadi
BELGAUM ---- 590 006

(By:Sri. R Gopala Krishna, Advocate  . 2 it K
R2,R3 and R4.) *   V = '

This w.p. is filed praying to d_i_ree_t the respondents 1 to

5 to issue regular dealership to petitioners/noirninees as
dealers to operate outlets estab-l.ishei{d j.by’*th.e’I?.2 to RS on the
lands of petitioners, in land o_v§/nereC_catego14y– .111 terms of policy
vide annexwa. etc an:d._to quaisiii the.jji.rV_npu~gded letter dated
6.9.06 issued by R]. timid:-2. an;d”–le~tter Dt. 13.10.06
issued by R2 visdei”_Anne;g:–F-,_’–«.__Vln ‘f_ar__as it relates to the

outlets to on the properties of
Petitioners are eonce1″nfed4;i .. ‘ –

This petition eorning._Von.:.”–~i’or hearing this day, the court

made the follo_wing:~. ” ‘

in¢thg”ant§§ufion,underAxudes226;uui227cfithe

i’v:’ggConstitut’ion <.o.f"Ir1dia, the petitioners have sought for the

4. .followxingtr_eiiefs:

“iWrit in the nature of mandamus or any other

appropriate order or direction directing the

:;fRESPONfiENTShiH\

‘n
2 4

respondents 1 to 5 to issue regular dealership to
petitioners / nominees as dealers to operate outlets
established by the respondents 2 to 5 on thev_la_nds
of petitioners, in land owners category in

policy Annexure ~ A.

A Writ in the nature of certiorarih
appropriate writ or order qtiasliingp
06/09/200:8.’ _
19011/9/2oo1–1oc is’si;1ed by*-nhfe respaiaeent No.1

letter dtd.

AnneXure–E and letter _VV13/l1’O/:2’O06V;bearing
No.JRO/COCO”:1(No.1_~S5V/Vdflifijfllr”-}__ isstiedldl by the
respondent far as it relates
to the outlets establisl:e:dA..V:by theirespondents 2 to

5 on p:§ope1fti’es1of pe.t:’tioners’:are concerned.

}’:,_ny._ writ or order that be

deemed fit._tofgran–t:inlthe facts and circumstances

_ or the”case..be Apalssed in the interest of justice and

“e:Ql1ity. _____ .. e
counsel for the petitioners submits that
liW….the matter ispcojvelred by the decision of this court in WP

_ .. . fig
…f_jNo_.’1Q16/20Q’?:’. and/Kother connected cases and therefore, the

.;~»,.e*'”

may be disposed of in terms of the order passed

H 1016/07 and the other connected cases.

3. The iearned counsel for the first respondent does not

dispute this and submits that the writ petition .«n1.ay-._i’b.e

disposed of in terms of the order passed

1016/2007 and the other connected cases… A

4. This court in WP No.ii1.Q”1..6V/QCDVUY. “other ‘V V

connected cases has ordered as fcdio-wjs–:

” Accordingly, the allowed. The
respective Annexures areflherve iquashed.

The resp€~:>.,1§1¢i’.i”.~ii?i%1pi2is.i”‘ directed to process the
applications'”filed’:ip:1?yiiii§§h’eTjpetitioineirs, or their nominees,
for issue of with the lease of land
on which tI1e*,_ret_ail ‘are established. And on
similar terms and-e_onditi’ons as in the case of other land
“iirnrned’iatel5r”prior to February 2003. The

respon’dents”asliallp:comply with the same within a period

four” the date of receipt of a copy of this

order.”

_>_}’3ip§:cording1y, the petition is disposed of, in terms of

passed in WP No. 3016/2007 and the other

connected cases. Annexures E and F are hereby quashed.

The respondents are directed to process the applicati:oi1s”‘of

the petitioners or their nominees for issue of dealership-s”lco”‘–*

terminus with the lease of land on which the reta_il:’o:i1_tletsi’.areA

established.

The respondents shall oomp.ly”Wi._thVVthe directions Within
4 months from the date of reoeiptlof Vthis order.

bisy it