Rajasthan High Court – Jodhpur
M/S. Shanker Labour Sahakari … vs Executive Engineer W.R.(Irr.) D. … on 16 January, 2009
S.B.CIVIL WRIT PETITION NO.244/2009
(M/s Shankar Labour Sahakari Kunwaiya
Vs.
Executive Engineer & Anr.
Date of order : 16.01.2009
HON'BLE MR.GOPAL KRISHAN VYAS,J.
Mr.Sunil Beniwal for the petitioner.
Heard learned counsel for the petitioner.
In view of the fact that there is arbitration clause in the
contract, which is clause No. 23, whereby there is a provision
for settlement of dispute by the standing committee, this writ
petition is dismissed with liberty to the petitioner to take
recourse to said clause of the contract.
It is expected from the respondents that question of
referring matter to the standing committee for settlement of
dispute will be decided ignoring the delay, if any, and the
application for condonation of delay may be decided accordingly.
(GOPAL KRISHAN VYAS)J.