C. W. P. No. 19556 of 2007 1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH.
Case No. : C. W. P. No. 19556 of 2007
Date of Decision : November 03, 2008.
M/s Umrao Singh Har Prashad .... Petitioner
Vs.
Haryana State Roads & Bridges
Development Corporation Ltd. .... Respondent
CORAM : HON’BLE MR. JUSTICE ADARSH KUMAR GOEL
HON’BLE MR. JUSTICE L. N. MITTAL
* * *
Present : Mr. Rajesh Garg, Advocate
for the petitioner.
Mr. Vivek Lamba, Advocate
for the respondent.
* * *
ADARSH KUMAR GOEL, J. (Oral) :
1. This petition seeks quashing of letter dated 01.10.2007
(Annexure P-9) directing shifting of toll collection point to its original
position.
2. Case of the petitioner is that the point at which the petitioner
was making collection was the point under the contract and shifting is
sought not to the original position but to a different position, which was
against the contract. This has been disputed by the respondents by filing
reply. It is also pointed out that in case of dispute, under Clause 29 of the
Agreement, the matter could be referred to Arbitrator.
C. W. P. No. 19556 of 2007 2
3. In view of availability of alternative remedy, we do not find any
ground for entertaining this petition.
4. Dismissed.
(ADARSH KUMAR GOEL)
JUDGE
November 03, 2008 ( L. N. MITTAL )
monika JUDGE