Allahabad High Court High Court

Mahalakshmi Sugar Mills Co. Ltd. vs State Of U.P. And Others on 20 November, 1998

Allahabad High Court
Mahalakshmi Sugar Mills Co. Ltd. vs State Of U.P. And Others on 20 November, 1998
Equivalent citations: 1999 (2) AWC 1220
Bench: R Trivedi, R Singh


JUDGMENT

R.R.K. Trivedi and R.K. Singh, JJ.

1. We have heard Ms. Bharti Sapru, learned counsel for petitioners. Sri K.N. Mishra, learned standing counsel and Sri Siddharth, learned counsel for respondents.

2. As we were divided in opinion as to the decision to be given on three points, the questions were formulated and referred to Third Hon’ble Judge by our orders dated 6th March, 1998. By order dated 24.3.1998, Hon. the

Chief Justice nominated Hon. Palok Basu. J., to hear the case. Hon. Palok Basu. J., after hearing parties, by his order dated 13th November, 1998 has expressed his concurrence with the opinion given by one of us (Hon. Mr. Justice R.R.K. Trivedi). Consequently, the writ petitions are being decided finally according to the opinion of the majority in terms of the opinion dated 6th March. 1998 given by one of us (Hon. Mr. Justice R.R.K. Trivedi).

(a) The writ petitions are allowed. The impugned orders dated 23rd July, 1992, Annexure-4 and order dated 14th August, 1992 are quashed. The respondents are directed not to take coercive action for reailsation of the alleged collection charge from petitioners. They will redetermine the costs of recovery, if any, according to the processes issued. In determining this amount, they shall also afford opportunity to petitioners.

(b) The amount already realised shall be refunded to the petitioners in the terms mentioned in the order dated 6.3.1998,

(c) This order shall govern all the writ petitions.

(d) It is also made clear that this judgment shall not effect the recovery of amount as collection charges by State in other cases prior to this judgment except the two cases, mentioned above.

There will be, however, no order as to costs.