Court No. - 36 Case :- WRIT - C No. - 70428 of 2009 Petitioner :- Smt. Kusum Singh Respondent :- Union Of India & Others Petitioner Counsel :- Rahul Sahai Respondent Counsel :- A.S.G.I.,Vikas Budhwar Hon'ble Prakash Krishna,J.
Hon’ble Yogesh Chandra Gupta,J.
By means of the present petition, the petitioner has sought quashing of the
select list dated 18-11-2009 prepared by the Members Selection Committee,
dealer Selection Office, Hidnustan Petroleum Office, Mahtura.
It appears that applications for appointment of retail outlet dealership was
invited by Hindustan Petroleum Corporation Ltd and the petitioner was one of
the applicants therein. Ultimately the petitioner’s name finds place at Sl. No.2.
The grievance of the petitioner is that her name should have found place in
the select list at Sl. No. 1 instead of Sl. No.2. In this regard the petitioner has
filed a representation/objection on 9-12-2009 addressed to the General
Manager, Hindustan Petroleum Corporation Ltd., a copy whereof has been
filed as Annexure-5 to the writ petition.
Sri Vikas Budhwar, learned counsel appearing on behalf of respondent nos. 2
to 4, on the other hand, submits that in view of clause 19 of Information
Brochure, a Grievance Redressal Committee has been constituted to examine
such matters and the matter is engaging attention of the said Committee. He
further submits that the respondent no. 3 has not been properly described in
the array of the parties. It should be as Chief Regional Manager.
After hearing the learned counsel for the parties, the writ petition is disposed
of with direction to the petitioner to file the representation afresh addressed to
the Chief Regional Manager, Hindustan Petroleum Corporation Ltd. within a
period of 15 days. If such a representation is filed within stipulated period, as
indicated above, the Grievance Redressal Committee shall decide the matter
in accordance with law within a period of three months. Till the decision is
taken by the Grievance Redressal Committee, the respondents shall not issue
any letter of intent in favour of any person.
Order Date :- 4.1.2010
ALS