High Court Punjab-Haryana High Court

Kulvinder Kaur vs Indian Oil Corporation Ltd. And … on 7 September, 2009

Punjab-Haryana High Court
Kulvinder Kaur vs Indian Oil Corporation Ltd. And … on 7 September, 2009
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