W.P.No. 14066/2010 (Kapoor Chand Gupta v, Hindustan Petroleum Corpn. & two ors.) 27-10-2010 Shri Pratyush Tripathi, learned counsel for the petitioner. Shri Akhil Singh, learned counsel for the respondent No.3.
The petitioner has filed this petition being aggrieved by the
result of proceedings taken up by the respondents No. 1 and 2
towards finalizing the case for allotment of an out let wherein the
respondent No. 3 has been placed at serial no. 1.
It is submitted by the learned counsel for the petitioner that
he has filed an objection before the respondent No. 2 which is
pending adjudication in which he has raised issues regarding
eligibility of the respondent No. 3 in view of the fact that the land
does not vest absolutely in favour of respondent No. 3 and there is
only an interim order passed by the trial Court staying the
proceedings in the civil suit.
Shri Akhil Singh, learned counsel has entered appearance
on caveat for the respondent No. 3 and submitted that all the
issues raised by the petitioner can be heard and decided by the
respondent No.2.
In the circumstances, without entering into the merits of the
case and without making any comments on the entitlement of the
petitioner the petition filed by the petitioner is disposed of with a
direction that the respondent No. 2 shall consider and decide the
objections filed by the petitioner including the aforesaid issues
raised by him, expeditiously in accordance with law. To enable the
respondent No. 2 to do so, a copy of the order passed by this
Court today along with a copy of the petition be furnished before
the said authority by the petitioner.
With the aforesaid directions the petition filed by the
petitioner stands disposed of accordingly.
C.C. as per rules.
(R.S.Jha)
Judge
mct