High Court Punjab-Haryana High Court

Shri Balaji Transport Company vs Food Corporation Of India & Others on 9 July, 2009

Punjab-Haryana High Court
Shri Balaji Transport Company vs Food Corporation Of India & Others on 9 July, 2009
    IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                          CHANDIGARH.


                                           C.W.P. No.9969 of 2009
                                          Date of decision: 9.7.2009

Shri Balaji Transport Company.
                                                       -----Petitioner
                             Vs.
Food Corporation of India & others
                                                   -----Respondents

CORAM:- HON'BLE MR JUSTICE ADARSH KUMAR GOEL
        HON'BLE MRS JUSTICE DAYA CHAUDHARY

Present:-   Mr. Vijay Kumar Jindal, Advocate
            for the petitioner.
                  -----

ORDER:

The petitioner has filed this petition with the grievance

of its bid having been rejected without giving any reason or

without any intimation.

Before moving such a petition, it would have been

appropriate if the petitioner had at least approached the

concerned authority with its grievance.

In view of above, the petition is allowed to be

withdrawn without prejudice to any fresh petition being filed, if

necessary and if so advised.


                                          (ADARSH KUMAR GOEL)
                                                  JUDGE


July 09, 2009                              ( DAYA CHAUDHARY )
ashwani                                           JUDGE
 CWP No.9969 of 2009   2