IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
CIVIL WRIT PETITION NO. 13442 OF 2009
DATE OF DECISION : September 07, 2009.
Parties Name
Kulvinder Kaur
...PETITIONER
VERSUS
Indian Oil Corporation Ltd. and others
...RESPONDENTS
CORAM: HON'BLE MR. JUSTICE JASBIR SINGH
PRESENT: Mr. J.S.Thind,
Advocate, for the petitioner.
Mr. Ashish Kapoor, Advocate,
for respondents No. 1 and 2.
JASBIR SINGH, J. (oral)
ORDER:
This writ petition was filed with a prayer that directions be
issued to the respondents to declare result of interview held on May 14,
2008, for allotment of Dealership outlet of Kissan Seva Kendra at
Hanumangarh Road, Bani.
Following order was passed by this Court on August 31, 2009:
“Notice of motion.
Mr. Ashish Kapoor, Advocate, accepts notice. He wishes to get
instructions to inform this Court as to what is the reason for not
declaring result for allotment of dealership of Kissan Seva
Kendra, for which interviews were conducted on 14.5.2008.
Counsel for the petitioner is directed to supply him two copies
CIVIL WRIT PETITION NO. 13442 OF 2009 -2-
of the writ petition during course of the day.
Adjourned to 7.9.2009.”
In response thereto, reply has been filed, wherein it is stated
that result was declared on August 18, 2009, and as per result , respondent
No. 1 is at No. 1 in the list of eligible candidates. Copy of the result sheet
has also been handed over to counsel for the petitioner in Court today.
In view of facts, mentioned above, this writ petition has
become infructuous and the same is disposed of by giving liberty to the
petitioner to challenge the result/ allotment of dealership as per law.
( Jasbir Singh )
Judge
September 07, 2009.
DKC