Allahabad High Court High Court

M/S Hindustan Construction Co. … vs State Of U.P. Thrtu’ Secretary … on 7 January, 2010

Allahabad High Court
M/S Hindustan Construction Co. … vs State Of U.P. Thrtu’ Secretary … on 7 January, 2010
Court No. - 27

Case :- WRIT - C No. - 27378 of 2006

Petitioner :- M/S Hindustan Construction Co. Ltd.
Respondent :- State Of U.P. Thrtu' Secretary Power, U.P. Govt. Lwk. & Ors.
Petitioner Counsel :- Dr. Archana Pandey,Rajendra Kumar Pandey
Respondent Counsel :- C.S.C.,H.P.Dube,W.H. Khan

Hon'ble Sibghat Ullah Khan,J.

On the principles of Section 89 C.P.C. the court
suggests to both the parties to settle the dispute
amicably. One of the possible modes of
settlement may be that the petitioner gives up
its right to the amount of Rs.10 lacs already
deposited in terms of order passed in another
writ petition (i.e. writ petition no.19526 of 2004)
involving the same dispute and the respondent
power corporation gives up its right to rest of the
amount. Put up tomorrow in order to know the
response of the parties through their learned
counsel.

Office is directed to supply a copy of this order
free of cost to Shri H.P.Dubey, learned counsel
for Power Corporation today.

Order Date :- 7.1.2010
RS