Allahabad High Court High Court

Devendra Kumar Mishra vs Union Of India Thr Sec. Minir Of … on 5 July, 2010

Allahabad High Court
Devendra Kumar Mishra vs Union Of India Thr Sec. Minir Of … on 5 July, 2010
Court No. - 36

Case :- WRIT - C No. - 38087 of 2010

Petitioner :- Devendra Kumar Mishra
Respondent :- Union Of India Thr Sec. Minir Of Petrolium And Nat And
Ors.
Petitioner Counsel :- R.B. Tripathi
Respondent Counsel :- Dhirendra Singh,A.S.G.I.,Prakash Padia,S.K. Tyagi

Hon'ble Sheo Kumar Singh,J.

Hon’ble Rajesh Chandra,J.

Heard learned counsel for the petitioners and Shri Prakash Padia for the
respondents.

As agreed by the learned counsel for the parties this writ petition is finally
disposed of.

Challenge in this petition is to the final select list for settling rights in respect
of retail outlet.

During course of arguments, there appears to be no dispute about the fact that
petitioners have already filed complaint which is pending disposal before
reddressal grievance system.

During course of arguments, there is also no dispute about the fact that
according to own brochure of the Corporation (para 4.2) clearly states that till
such time a final decision is taken with regard to a complaint, further progress
will be kept in abeyance with regard to Letter of Intent/Letter of Appointment,
etc. In case LOI has already been issued, the same will be kept in abeyance
with due information to the LOI holder.

In view of aforesaid, if the complaint of petitioners has not been finally
disposed of then in that case, in view of own brochure of the Corporation,
letter of intent is not to be issued and as and when final decision is taken, then
all concerned will be at liberty to proceed further in accordance with law.
At this stage, Sri Padia, learned counsel for the Corporation submits that
petitioners may be asked to file certified copy of this order before respondent
no.3 annexing copy of earlier complaint so that if matter has not been
processed then that may immediately be attended by the concerned authority.
With the aforesaid observation, this petition stands disposed of.

Order Date :- 5.7.2010
Shahid