High Court Punjab-Haryana High Court

Ms. Parminder Kaur vs Union Of India And Others on 3 May, 2011

Punjab-Haryana High Court
Ms. Parminder Kaur vs Union Of India And Others on 3 May, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                 CIVIL WRIT PETITION NO.5465 OF 2009
                 DATE OF DECISION: MAY 03 ,2011


Ms. Parminder Kaur
                                                    .....Petitioner

                      VERSUS


Union of India and others

                                                    ....Respondents


CORAM:- HON'BLE MR.JUSTICE RANJIT SINGH


PRESENT:         Mr. Sanjeev Thakur, Advocate for
                 Mr. A. R. Takkar, Advocate,
                 for the petitioner.

                 Mr. Ashish Kapoor, Advocate,
                 for respondent Nos.2 and 3.

                 Mr. Dharmender Singh, Advocate,
                 for respondent No.4.

                            ****

RANJIT SINGH, J.

The petitioner has filed this writ petition to challenge the

selection of respondent No.4 for distribution of LPG Indane

Distributorship. On the basis of the complaint, which was got

investigated by the respondents, the panel which was prepared, has

been scrapped.

In view of this the writ petition is rendered infructuous and

is disposed of as such.

May 03 ,2011                                  (RANJIT SINGH )
khurmi                                            JUDGE