Allahabad High Court High Court

M/S Kumar Udyog Service Station … vs Union Of India And Others on 11 August, 2010

Allahabad High Court
M/S Kumar Udyog Service Station … vs Union Of India And Others on 11 August, 2010
Court No. - 2

Case :- WRIT - C No. - 47600 of 2010

Petitioner :- M/S Kumar Udyog Service Station And Another
Respondent :- Union Of India And Others
Petitioner Counsel :- Durga Singh,Shashi Nandan
Respondent Counsel :- A.S.G.I.,Archana Singh

Hon'ble Vineet Saran,J.

Hon’ble Abhinava Upadhya,J.

The submission of the learned counsel for the petitioners is that the
petitioner-Firm has retail diesel dealership of the respondent-
Indian Oil Corporation for the last several years and without
passing any order, the supply of diesel has been stopped by the
Corporation with effect from 12.7.2010.

Mr. Archana Singh, learned counsel appearing for the contesting
respondents no. 2 to 4-Indian Oil Corporation prays for time to
obtain instructions and inform this Court as to whether any
specific order withdrawing the supply of diesel to the petitioner-
Firm has been passed by the Corporation or not.

On her request, put up on 16.8.2010 as a fresh case.

It is provided that in case no order in writing has been passed to
stop the supply of diesel/petroleum products to the petitioner, for
which the petitioner is a dealer, the respondent shall ensure that the
supply of diesel is given to the petitioner-Firm.

Order Date :- 11.8.2010
abHiShEk