Gujarat High Court High Court

Indian vs Ahmedabad on 25 June, 2010

Gujarat High Court
Indian vs Ahmedabad on 25 June, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6403/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6403 of 2010
 

 
 
=========================================================

 

INDIAN
OIL CORPORATION LTD - Petitioner(s)
 

Versus
 

AHMEDABAD
MUNICIPAL CORPORATION - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MANISH R BHATT, SENIOR ADVOCATE WITH MS MAUNA M BHATT
for
Petitioner(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 1, 
MR
ABHISHEK MEHTA FOR M/S TRIVEDI & GUPTA for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 25/06/2010 

 

 
ORAL
ORDER

Mr.Abhishek
Mehta, learned advocate for respondent, states, upon instructions,
that some stock of petrol and diesel is lying in the disputed
premises, which belongs to the petitioner. It is submitted by him
that by order dated 21.05.2010, this Court (Coram: Hon’ble Mr.Justice
K.A.Puj), had directed the existing stock to be removed on
24.05.2010. To this, Mr.Manish Bhatt, learned Senior Advocate, has
submitted that the Pump was sealed and it is not until 12.06.2010
that the seals were removed by respondent Corporation.

List
the matter on 01.07.2010. In the meanwhile, the learned counsel for
the petitioner may file an affidavit putting on record, the factual
position regarding the removal of stock, subsequent to passing of
order dated 21.05.2010.

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top