Court No. - 9 Case :- WRIT - C No. - 33527 of 2008 Petitioner :- Vinod Kumar Gupta Respondent :- Varishtha Mandal Retail Sales Manager, I.O.C. And Another Petitioner Counsel :- Manoj Kumar Rajvanshi Respondent Counsel :- P. Padia Hon'ble Vijay Manohar Sahai,J.
Hon’ble Mrs. Jayashree Tiwari,J.
Heard counsel for the petitioner and Sri Prakash Padia, learned
counsel appearing for the respondents.
The petitioner has challenged the advertisement by which earlier
advertisement issued for Nandpur was cancelled. A decision was
taken for issuing another advertisement in the name of the Village
Aher. The reason was that Nandpur was a Majra (Hamlet) which
was a small village and therefore, the location was correctly
advertised, subsequently, in the name of village Aher, which has
been challenged by this Court.
It is always open to the respondents to correct the mistake in the
advertisement. We do not find any illegality in correction of
mistake by the respondents and communication of advertisement
in the name of village Aher.
Even if the petitioner was selected by the respondents for village
Nandpur since the advertisement itself was cancelled and again
issued in the name of village Aher, the petitioner cannot be granted
the dealership of the respondent for the village Nandpur.
For the aforesaid reasons we do not find any merit in the writ
petition. The writ petition is accordingly dismissed.
Order Date :- 29.7.2010
AKJ