High Court Patna High Court - Orders

M/S Aman Coke Plant Pvt. Ltd vs The Bharat Coking Coal … on 25 October, 2010

Patna High Court – Orders
M/S Aman Coke Plant Pvt. Ltd vs The Bharat Coking Coal … on 25 October, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 LPA No.566 of 2004

                   M/S Aman Coke Plant Pvt. Ltd. through its Managing
                   Director, Parmeshwar Prasad son of Sri Harihar Prasad,
                   Industrial Area, Aurangabad, P.O. & P.S. and District-
                   Aurangabad           -----Writ petitioner ---- Appellant.
                                           Versus
                   1. The Bharat Coking Coal Limited through its Chairman-
                   cum-Managing Director, Koyala Bhawan, Koyala Nagar,
                   Dhanbad.
                   2. The Coal India Limited through its Regional Sales
                   Manager (Sales and Marketing), Azad Bhawan, Sri
                   Krishnapuri, Patna      ---- Respondents --- Respondents.
                                          -------------

4. 25.10.2010 Heard learned counsel for the appellant, and

learned counsel for the respondents. This appeal under

Clause 10 of the Letters Patent of the High Court of

Judicature at Patna raises a grievance with respect to the

order dated 12.3.2004, passed by a learned Single Judge of

this Court, in C.W.J.C. No. 1835 of 2002( M/S Aman Coke

Plant Pvt. Ltd. V. The B.C.C.L. & another), whereby the

writ petition along with the analogous writ petitions were

disposed of with the direction to the respondent Company to

supply coal to the petitioners keeping in view the directions

given by the Jharkhand High Court in the case of M/S Maya

Fuel Pvt. Ltd. We may make it clear that the impugned order

disposed of a large number of writ petitions, and the present

appeal is confined to C.W.J.C. No. 1835 of 2002.
2

Learned counsel for the respondents submits that

the issues are concluded by an agreement inter-parties. In

deed the Supreme Court had taken up the issues in question

in the case of Ashoka Smokeless Coal India Limited vs.

Union of India, 2007(2) S.C.C. 640, whereby the Union of

India was directed to constitute a committee and take a

policy decision. The committee so constituted had submitted

its report, the policy decision was announced, and the parties

have entered into separate agreements. We are convinced

that the parties in the present case have also entered a valid

agreement arrived at between the parties.

In the result, we find that the cause of action for

the appeal has dissolved during the pendencny of the present

proceedings. It is accordingly disposed of in terms of the

agreement inter-parties.



                                    ( S. K. Katriar,J. )


Vinay/                      (Birendra Prasad Verma, J.)