ORDER SHEET
IN THE HIGH COURT AT CALCUTTA
Constitutional Writ Jurisdiction
ORIGINAL SIDE
W. P. No.1279 of 2009
In the matter of:
BHASKAR INDUSTRIAL DEVELOPMENT
LTD. & ANOTHER
Vs.
UNION OF INDIA & OTHERS
PRESENT
The Hon’ble Justice
PRANAB KUMAR CHATTOPADHYAY
Date : January 27, 2010
THE COURT: In view of the prayer made on behalf of the
petitioners, this writ petition stands dismissed as not pressed.
However, liberty is granted to the petitioners to take
necessary steps in terms of the arbitration clause of the agreement for
redressal of the grievances of the said petitioners.
Let it also be on record that I have not decided any of the
issues raised in this wirt petition on merits and all the issues are left open
for adjudication in future, if necessary, by the competent forum.
There will, however, be no order as to costs.
2
All parties concerned are to act on a xeroxed signed copy of
this order on the usual undertaking.
( Pranab Kumar Chattopadhyay, J.)
SKD