Allahabad High Court High Court

M/S Arvind Singh And Co. Company … vs U.P. Public Works Department … on 26 July, 2010

Allahabad High Court
M/S Arvind Singh And Co. Company … vs U.P. Public Works Department … on 26 July, 2010
Court No. - 34

Case :- WRIT - C No. - 28207 of 2010

Petitioner :- M/S Arvind Singh And Co. Company Midha Ballia Trhu' Kashi
P.
Respondent :- U.P. Public Works Department Thru' Tis Secretary,
U.P.Shasan
Petitioner Counsel :- Shyam Kumar,N.K. Singh
Respondent Counsel :- C.S.C.

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

Heard learned counsel for the parties.

By means of present writ petition the petitioners seek to enforce contractual
right, which can not be determined by this Court in exercise of jurisdiction
under Article 226 of the Constitution of India. However, it is provided that the
representation of the petitioner pending before the Executive Engineer be
decided expeditiously in accordance with law after granting an opportunity of
hearing to the parties concerned.

With the aforesaid observation, this writ petition is dismissed. No order as to
costs.

Order Date :- 26.7.2010
Abhishek Sri.