IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
CWP No. 19159 of 2008.
Date of Decision: 10.11.2008.
Paramjit Singh
....Petitioner
Versus
The Food Corporation of India ....Respondent
CORAM: HON’BLE MR. JUSTICE HEMANT GUPTA
HON’BLE MR. JUSTICE NAWAB SINGH
Present : Mr. B.S. Sidhu, Advocate,
for the petitioner.
1. Whether Reporters of local papers may be allowed to see the
judgment ?
2. To be referred to the Reporters or not ?
3. Whether the judgment should be reported in the Digest ?
HEMANT GUPTA. J.
The challenge in the present writ petition is to the
communication dated 3/4.10.2008 (Annexure P-5) whereby, the
handling and transport contract awarded to the petitioner was
terminated in respect of handling under Clause IX(iii) of the
Agreement.
The sole argument raised by learned counsel for the
petitioner is that in terms of the aforesaid clause, the agreement can
be terminated in its entirety and not in part.
We do not find any merit in the said argument. If the
agreement can be terminated as a whole, it necessarily implies that
part of the agreement can also be terminated. Apart from the said
fact, we are of the opinion that even if the agreement has been
wrongfully terminated, the petitioner has effective alternative remedy
of claiming damages for wrongful termination of the agreement in the
civil suit. We do not find any merit in the present writ petition and the
CWP No. 19159 of 2008. (2)
same is hereby dismissed. However, it shall be open to the petitioner
to seek his remedy of damages on establishing wrongful termination
and the extent of damages from the appropriate Court.
(HEMANT GUPTA)
JUDGE
(NAWAB SINGH)
JUDGE
10.11.2008.
SN