IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27422 of 2008(S)
1. THE MEKHALA COMMITTEE, ERNAKULAM
... Petitioner
2. THE MEKHALA COMMITTEE, ERNAKULAM
Vs
1. DISTRICT COLLECTOR, ERNAKULAM.
... Respondent
2. THE CHIEF GENERAL MANAGER,
3. THE DISTRICT SUPPLY OFFICER,
4. THE TALUK SUPPLY OFFICER,
5. ABHILASH GAS AGENCIES, KADAVATH ROAD,
6. VINAYAK GAS AGENCIES, KODUNGALLUR,
For Petitioner :SRI.A.X.VARGHESE
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER
Dated :17/09/2008
O R D E R
H.L.Dattu, C.J. & A.K.Basheer, J.
----------------------------------------------
W.P.(C).No.27422 of 2008-S
----------------------------------------------
Dated, this the 17th day of September, 2008
JUDGMENT
H.L.Dattu,C.J.
Sri.A.K.Jayasankar, learned counsel, takes notice for the
2nd respondent.
(2) In our view, for the disposal of this writ petition, the
2nd respondent is only the contesting respondent.
(3) The petitioner is an organization, having its Regional
Office at North Paravur. Petitioner claims that it is engaged in
co-ordinating and safeguarding the interest of every family of each
members of the association.
(4) In the writ petition, it is stated that the 5th respondent
was supplying gas cylinders to the consumers in North Paravur
Municipality and Chennamangalam and Ezhikkara Panchayats. It is the
further grievance of the petitioner, that, the said gas agency has closed
down its business and the 2nd respondent has directed all the consumers
to get supply of gas cylinders from the 6th respondent, whose business
premises is situated at least 13 kilometers away from the 5th respondent’s
business premises.
(5) In the writ petition that is filed in the style of “public
interest litigation”, the petitioner seeks a direction to the 2nd respondent
W.P(C).No.27422 of 2008-S
– 2 –
to make alternative arrangements for supply of gas cylinders to the
consumers of North Paravur Municipality and Ezhikkara and
Chennamangalam Panchayats.
(6) Sri.A.K.Jayasankar, learned counsel appearing for the
2nd respondent, on instructions, would submit, that, appropriate
arrangements will be made for supply of gas cylinders to the consumers,
whose needs was catered by the 5th respondent till it closed down its
business, within three weeks from today.
(7) In view of the submission made by Sri.A.K.Jayasankar,
learned counsel appearing for the 2nd respondent, it may not be necessary
for us, at this stage, to issue a direction as is sought for by the petitioner in
the writ petition.
(8) Accordingly, placing on record the submission made by
Sri.A.K.Jayasankar, learned counsel appearing for the 2nd respondent, this
writ petition is disposed of.
Ordered accordingly.
H.L.Dattu
Chief Justice
A.K.Basheer
vku/dk Judge