1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY:
NAGPUR BENCH: NAGPUR
WRIT PETITION NO.5213 OF 2009
PETITIONER: :
Smt. Santoshi Jagdish Agrawal, aged about 43 years, occupation :
agriculturist, r/o Near Post Office, Dr. Bihade Block Telhara, Tq.
Telhara Dist. Akola.
VERSUS
RESPONDENT:
Hindustan Petroleum Corporation Ltd. [A Govt. India
Enterprises] through its Senior Regional Manager, Nagpur having
Regional office at Khapri LPG Filling Plant, Near Khapri
Railway Station, Khapri Nagpur 441108.
===================================================
Shri J.B. Gandhi, advocate for petitioner
Shri P.D. Meghe, advocate for respondent
===================================================
CORAM: S.A. BOBDE & SMT. VASANTI A. NAIK, JJ.
DATE: 14TH JANUARY, 2010.
ORAL JUDGMENT: [PER – S.A. BOBDE, J]
Rule returnable forthwith. Heard by consent of parties.
2] After hearing for some, the following order is passed by consent
of parties.
::: Downloaded on – 09/06/2013 15:30:54 :::
2
3] Petitioner’s representation which is said to be pending is directed
to be decided within a period of 15 days, by the Committee under
Grievance Redressal System of the respondent. Till such a decision and
for a period of one week thereafter, the respondent will not allot the
distributorship to any party. Petitioner shall be at liberty to approach
this court in case the decision is adverse to the petitioner.
4] Order accordingly. Rule disposed of.
JUDGE JUDGE
smp.
::: Downloaded on - 09/06/2013 15:30:54 :::