Patna High Court – Orders
Bhogendra Nath Jha vs M/S Hindustan Petroleum Corpor on 21 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.20597 of 2010
BHOGENDRA NATH JHA
Versus
M/S HINDUSTAN PETROLEUM CORPORATION LTD. & ORS.
-----------
02/ 21.12.2010 Heard learned counsel for the petitioner, learned
counsel for M/s Hindustan Petroleum Corporation Ltd. and its
authorities as well as learned counsel for the State of Bihar and
its authorities.
Learned counsel for the petitioner wants to file
documents of his title along with a supplementary affidavit by
03.01.2011. Accordingly, this case is passed over for the day.
Till further orders the Collector, Saharsa shall not
issue No Objection Certificate pertaining to the land in
question to anyone and no dealership of petrol pump over the
said land shall be awarded by the respondent Corporation.
Harish (S.N. Hussain, J.)