Court No. - 9 Case :- WRIT - C No. - 5182 of 2010 Petitioner :- U.P. Petroleum Traders Association (Regd.) & Ors. Respondent :- Union Of India & Others Petitioner Counsel :- Ajay Kumar Singh,Vivek Kumar Singh Respondent Counsel :- A.S.G.I.,Vikas Budhwar Hon'ble Vijay Manohar Sahai,J.
Hon’ble Virendra Kumar Dixit,J.
We have heard learned counsel for the petitioners and Sri Vikas Buadhwar,
Advocate appearing for respondent no.3 and Additional Solicitor General of
India has accepted notice on behalf of respondent no.1.
The petitioners claim that they run petrol pump outlet granted by the Indian
Oil Corporation. They are aggrieved by sanction of another petrol pump by
Hindustan Petroleum Corporation. They have urged that their business is
suffering and they would not be able to lift the quota fixed by Indian Oil
Corporation and the sale will go down. The petitioners cannot insist that other
petroleum companies should not open the petrol pump near the petrol pump
of the petitioners. There should be healthy competition in the business. We do
not find any reason to issue a direction to respondents for not opening a petrol
pump. Moreover no useful purpose will be served by directing the
respondents to decide the objection of the petitioners.
We find no merit in this petition and the writ petition is accordingly
dismissed.
Order Date :- 3.2.2010
SC