IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
HARYANA AT CHANDIGARH.
C.W.P. No. 21239 of 2008.
Date of Decision: 6th February, 2009.
Surjeet Kaur ....Petitioner
through
Mr. Ashok Singla, Advocate
Versus
Union of India & Ors. ..Respondents
through
Mr. Ashish Kapoor, Advocate.
CORAM:
HON’BLE MR. JUSTICE SURYA KANT.
1. Whether Reporters of local papers may be allowed to see the judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?
SURYA KANT, J. [ORAL)
The petitioner seeks quashing of the order dated
3.12.2008 whereby she has been declared ineligible for the award of
LPG Distributorship.
While issuing notice of motion, a Division Bench of this
Court vide order dated 18.12.2008 directed the respondents to permit
the petitioner to participate in the selection process, without creating
any equitable and legal right in her favour.
Mr. Kapoor, learned counsel for the respondents submits
that in deference to the aforesaid order, the petitioner’s candidature
has been considered. However, as per the original result, which he
has produced in Court, the petitioner – Surjit Kaur wife of late Baldev
Singh has not been selected and is far below in the order of merit.
Mr. Kapoor, learned counsel for the respondents undertakes to hand-
over a photo copy of the final result to learned counsel for the
petitioner during the course of day.
In this view of the matter, learned counsel for the
petitioner does not press this writ petition and the same is dismissed
as withdrawn, however, with liberty to the petitioner to challenge the
final result, if so advised.
February 6, 2009. ( SURYA KANT ) dinesh JUDGE