IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
C.W.P. No.9942 of 2009 (O&M)
Date of decision:16.07.2009.
Gurtej Singh Gill ...Petitioner
Versus
Union of India and others ..Respondents
CORAM: HON'BLE MR. JUSTICE JASBIR SINGH
Present: Mr. P.S.Dhaliwal, Advocate,
for the petitioner.
Mr. Ashish Kapoor, Advocate,
for respondent Nos.2 to 4.
*****
JASBIR SINGH, J.
Application is allowed. Written statement on behalf of
respondent Nos.2 to 4 is taken on record.
In this writ petition, it has been stated that name of the
petitioner was not considered for allotment of LPG distributorship. Hence
this writ petition.
In reply to the writ petition, it has been stated that interview for
allotment of LPG distributorship was conducted on 26.02.2009 and it has
been allotted to Smt. Hemlata Jain and letter of intent has already been
issued to her.
In view of the above fact, this writ petition is disposed of.
However, petitioner is given liberty to lay challenge to the
allotment made by the respondents. Counsel for the respondent is directed
to supply complete particulars of the allottee Smt. Hemlata Jain and
persons at Sr. Nos.2 and 3 in the waiting list. Respondents shall also
supply copy of the letter of intent issued to the allottee Smt. Hemlata Jain
to counsel for the petitioner, within a period of 7 days from the date of
receipt of copy of the order.
July 16, 2009. ( JASBIR SINGH ) vinod JUDGE