High Court Rajasthan High Court - Jodhpur

Chatur Filling Station vs Union Of India & Ors on 18 March, 2009

Rajasthan High Court – Jodhpur
Chatur Filling Station vs Union Of India & Ors on 18 March, 2009
           S.B. Civil Writ Petition No. 1541/2008
                 Chatur Filling Station, Udaipur
                               Vs.
                    Union of India and Ors.
Date of order                :     18.03.2009
           HON'BLE MR.GOPAL KRISHAN VYAS,J.

Dr. Sachin Acharya, for the petitioner.

Mr. J.P. Joshi, for the respondents.

Heard learned counsel for the parties.

It is contended by the learned counsel for the petitioner

that Notification, upon which action was taken against the

petitioner, has been withdrawn by the respondents for the

purpose of marker test. In this view of the matter the

respondents are required to allow the petitioner to operate the

pump. At this juncture, I deem it just and proper to grant liberty

to the petitioner to file a representation before the respondents

and apprise the respondents that the notification upon which

action was taken has already been withdrawn. Upon filing the

said representation, the respondents shall decide the question of

persuing business of petrol pump of the petitioner within a

period of one week from the date of receipt of certified copy of

the order and at the time of deciding the said representation, the

respondents shall consider the fact that the notification which is

earlier issued for marker test has been withdrawn.

With above observation, the writ petition is disposed of.

(GOPAL KRISHAN VYAS)J.

Rm/