Allahabad High Court High Court

M/S. Black Cat Security & Allied … vs State Of U.P. & Others on 8 January, 2010

Allahabad High Court
M/S. Black Cat Security & Allied … vs State Of U.P. & Others on 8 January, 2010
Court No. - 2

Case :- WRIT - C No. - 70929 of 2009

Petitioner :- M/S. Black Cat Security & Allied Services
Respondent :- State Of U.P. & Others
Petitioner Counsel :- K. Shahi
Respondent Counsel :- C.S.C.,A.K. Shukla

Hon'ble Ashok Bhushan,J.

Hon’ble Virendra Singh,J.

Heard learned counsel for the petitioner and Sri A.K. Singh for
respondent nos. 2 to 4.

By this writ petition, the petitioner has prayed for a mandamus
directing the respondent nos. 2 to 4 to pay the difference of the
amount on the basis of the revised service tax, D.A. and minimum
wages of the security personnels.

The petitioner was allotted certain work by the Respondent-
University under contract (Annexure 1 to the writ petition), but
under Clause 13 of the contract, it is provided that in case of any
dispute regarding interpretation of the agreement, decision of the
Vice Chancellor shall be binding on both the parties.
The petitioner’s rights having been based on contract, it is open for
the petitioner to invoke Clause 13 of the Agreement in accordance
with law which may be considered and disposed of expeditiously.
The writ petition is disposed of with the aforesaid observations.
Order Date :- 8.1.2010
Jaideep/-