High Court Patna High Court - Orders

Manju Kiran vs Indian Oil Corporation … on 12 October, 2010

Patna High Court – Orders
Manju Kiran vs Indian Oil Corporation … on 12 October, 2010
            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/