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