Allahabad High Court High Court

M/S Ekta Gas Service Lucknow … vs Union Of India Through Secy. … on 22 July, 2010

Allahabad High Court
M/S Ekta Gas Service Lucknow … vs Union Of India Through Secy. … on 22 July, 2010
Court No. - 1

Case :- MISC. BENCH No. - 6822 of 2010

Petitioner :- M/S Ekta Gas Service Lucknow Through Its Prop. And Another
Respondent :- Union Of India Through Secy. Ministry Of Petroleum And
Lique
Petitioner Counsel :- Manish Kumar
Respondent Counsel :- A.S.G.,Sunil Sharma

Hon'ble Pradeep Kant,J.

Hon’ble Ritu Raj Awasthi,J.

Heard the counsel for the petitioner Manish Kumar, Sri Sunil Sharma for the
Corporation and Sri Neeraj Kumar for Union of India.

With the consent of the parties’ counsel, we dispose of the writ petition
finally.

Sri Sunil Sharma, appearing for respondents no. 2 and 3, says that in terms of
Clause 24(b) read with Clause 28-A of the agreement, the supplies have been
stopped.

He further says that it is open to the petitioners and rest of the partners to
approach the Corporation and assure about their functioning and if they do so,
the Corporation would release the supplies.

We, therefore, do not find any ground to pass any orders for release of
supplies, but do give an opportunity to the petitioners and other partners to
approach the Corporation, if they so desire, within a maximum period of one
month and if such an approach is made, the matter shall be considered by the
Corporation in accordance with law and the norms prescribed.

The petition is disposed of accordingly.

Order Date :- 22.7.2010
MFA