IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.9382 of 2011
Chankya Technos Pvt. Ltd. through its Director Ravi Shankar Pathak,
son of Late Hari Shankar Pathak, Shiv Kripa House No. 23, Road No.
D, Shivpuri, Patna.
...... Petitioner.
Versus
1. General Manager East Central Railway, Hazipur.
2. Deputy Chief Engineer Cont/ South, East Central Railway,
Dighaghat.
3. C.A.O. Construction South Mahendru Ghat Patna.
4. Cheif Engineer, Ganga Bridge, Mahendru Ghat, Patna.
..... Respondents.
-----------
For the petitioner : Mr. Buxis S.R.P. Sinha, Senior Advocate with
Mr. Binod Kumar Yadav, Advocate.
For the respondents : Dr. Kumar Uday Pratap, Advocate.
——–
02.09.2011 Heard learned counsel for the petitioner and learned
counsel for the respondents.
2. This writ petition has been filed by the petitioner
challenging order dated 15.03.2011 by which the Deputy Chief
Engineer (Con) G.B., E.C. Railway Dighaghat, Patna has directed
the different High Officials of all the Railways to recover
Rs.88,48,061.40 from the dues of the petitioner, if any, with them.
It is also stated that the aforesaid dues was claimed by the
respondents by way of risk and cost amount as per the failure of
the contractor in completing the work, namely linking of track,
points and crossing of other P. Way Work and supply of ballast
between Danapur, Phulwarisharif & Digha (New Line) in
connection with construction of Ganga Rail Bridge, Patna.
3. Learned counsel for the petitioner submits that the
matter is pending for arbitration before the Tribunal and without
-2-
giving any counter claim respondent no.3 has issued the impugned
order for recovery of the amount. Hence, he prays for permission
to withdraw this writ petition with permission to raise this issue
also before the arbitral Tribunal.
4. Accordingly, this writ petition is disposed of as
withdrawn with the aforesaid liberty. However, petitioner must file
an application in the said arbitral proceeding on the next date
fixed, i.e.13.09.2011 along with a copy of this order raising the
dispute and the said Tribunal shall consider the entire matter and
take appropriate decision in accordance with law. If the petitioner
requires any interim order he will be at liberty to approach the
arbitral Tribunal for the said purpose which should be decided at
the earliest.
(S. N. Hussain, J.)
Sunil