High Court Punjab-Haryana High Court

Royal Darshan Gases Pvt. Ltd vs The State Of Punjab And Others on 3 September, 2008

Punjab-Haryana High Court
Royal Darshan Gases Pvt. Ltd vs The State Of Punjab And Others on 3 September, 2008
Civil Writ Petition No. 15625 of 2008                                    1




      In the High Court of Punjab and Haryana, at Chandigarh.


                   Civil Writ Petition No. 15625 of 2008

                        Date of Decision: 3.9.2008



Royal Darshan Gases Pvt. Ltd.
                                                                ...Petitioner
                                   Versus


The State of Punjab and Others
                                                            ...Respondents


CORAM: HON'BLE MR. JUSTICE HEMANT GUPTA
       HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.


Present: Mr. B.S.Bindra, Senior Advocate
         with Mr.P.S.Bajwa, Advocate
         for the petitioner.



Hemant Gupta, J.

The petitioner has claimed a writ of Mandamus for seeking

direction to respondents No.1 to 3 to ensure that the security personnel

of respondent No.4 do not illegally seal the factory premises of the

petitioner thereby stopping all the business activities and a writ of

prohibition for seeking direction to respondent No.4 not to interfere in

lawful business activities of the petitioner.

A perusal of the writ petition would show that there is a dispute

between the petitioner and respondent No.4 in respect of payment of

Rs.70,00,000/-. By invoking the writ jurisdiction, the petitioner seeks a

prohibitory injunction in respect of of disputed questions of fact.
Civil Writ Petition No. 15625 of 2008 2

The petitioner has efficacious alternative remedy for redressal

of its grievance.

In view of the said fact, we dismissed the present petition and

relegate the petitioner to avail its alternative remedy, in accordance with

law.

(Hemant Gupta)
Judge

(Kanwaljit Singh Ahluwalia)
Judge
September 3, 2008
“DK”