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petitioner, has been withdrawn by the respondents for the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action was taken has already been withdrawn.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earlier issued for marker test has been withdrawn.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/