High Court Patna High Court - Orders

M/S Gaya Coke Company Pvt. Ltd vs The Coal India Ltd. &Amp; Ors on 25 October, 2010

Patna High Court – Orders
M/S Gaya Coke Company Pvt. Ltd vs The Coal India Ltd. &Amp; Ors on 25 October, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 LPA No.553 of 2004

                   M/S Gaya Coke Company Pvt. Ltd., through its Managing
                   Director Ashok Kumar Singh, son of Sri Babban Singh,
                   resident of Lakhibagh, P.S. Muffasil, Gaya, District- Gaya
                                                   ------ Petitioner-Appellant.
                                          Versus
                   1. The Coal India Limited, through its Chairman, Head
                   Quarter, Park Street, Kolkatta.
                   2. The Regional Sales Manager, Regional Sales Office, Coal
                   India Limited, Azad Bhawan, Sri Krishnapuri, Patna.
                   3. The Central Coalfield Limited (C.C.L.), through its
                   Chairman-cum-Managing Director, Darbhanga House,
                   Ranchi.
                   4. The Chief General Manager, Central Coalfield Limited,
                   Darbhanga House, Ranchi ---- 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. 3783 of 2002( M/S Gaya Coke

Company Pvt. Ltd. V. The Coal India Ltd. & Ors.), 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
2

appeal is confined to C.W.J.C. No. 3783 of 2002.

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.)