IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.17434 of 2010
MANJU KIRAN
Versus
INDIAN OIL CORPORATION LTD.&ORS
-----------
2. 12.10.2010 Learned counsel for the petitioner submits that the
requirement of land to be provided as given in the
advertisement for outlet dealership was 45 meter x 45
meter = 2025 square meter which, according to learned
counsel for the petitioner, comes to 21.789 square feet and
would equivalent to 51 decimals; whereas the lease deed of
the land provided by the respondent No.6 shows only
42.024 decimals of land which cannot exceed to a
measurement 41 meter x 41 meter as also stated in the
letter dated 28.8.2010 of the Circle Officer, Taraiya(Saran),
but the authority of the respondent Oil Company without
considering the clear-cut arithmetical calculation supplied
by the petitioner has rejected the complaint of the
petitioner by one sentence order.
Issue notice to respondent No.6. Requisites both
under ordinary process and registered cover with A/D must
be filed by 26th October, 2010.
Put up among top twenty cases in the main list on
29th November, 2010.
In the meantime, status quo as of today shall be
maintained.
(Ramesh Kumar Datta,J.)
Spal/