Allahabad High Court
Anand Prakash Gupta vs Indian Oil Corporation Limited … on 3 July, 2010
Court No. - 2 Case :- MISC. BENCH No. - 6231 of 2010 Petitioner :- Anand Prakash Gupta Respondent :- Indian Oil Corporation Limited Lucknow And Another Petitioner Counsel :- Niraj Kumar Srivastava Respondent Counsel :- Manish Jauhari Hon'ble Uma Nath Singh,J.
Hon’ble Devendra Kumar Arora,J.
Learned counsel for Indian Oil Corporation reiterated the statement made in
Writ Petition No.8733 (M/B) of 2009 dated 08.09.2009, which is as under:-
“……… the learned counsel for the Corporation has clarified that the
Corporation is not going to make any allotment against its own policy,
therefore, the apprehension which has been raised by the learned cousnel for
the petitioner is a designed motive just to create abstacles in the matter of
allotment of Kisan Sewa Kendra”.
Thus, nothing would survive in this writ petition.
Hence, disposed of.
Order Date :- 3.7.2010
Suresh/-