Punjab-Haryana High Court
Ms. Parminder Kaur vs Union Of India And Others on 3 May, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CIVIL WRIT PETITION NO.5465 OF 2009
DATE OF DECISION: MAY 03 ,2011
Ms. Parminder Kaur
.....Petitioner
VERSUS
Union of India and others
....Respondents
CORAM:- HON'BLE MR.JUSTICE RANJIT SINGH
PRESENT: Mr. Sanjeev Thakur, Advocate for
Mr. A. R. Takkar, Advocate,
for the petitioner.
Mr. Ashish Kapoor, Advocate,
for respondent Nos.2 and 3.
Mr. Dharmender Singh, Advocate,
for respondent No.4.
****
RANJIT SINGH, J.
The petitioner has filed this writ petition to challenge the
selection of respondent No.4 for distribution of LPG Indane
Distributorship. On the basis of the complaint, which was got
investigated by the respondents, the panel which was prepared, has
been scrapped.
In view of this the writ petition is rendered infructuous and
is disposed of as such.
May 03 ,2011 (RANJIT SINGH ) khurmi JUDGE