High Court Patna High Court - Orders

M/S Rakesh Eatables &Amp; General vs The State Of Bihar &Amp; Ors on 4 April, 2011

Patna High Court – Orders
M/S Rakesh Eatables &Amp; General vs The State Of Bihar &Amp; Ors on 4 April, 2011
                           IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     CWJC No.5169 of 2010
       1. M/S RAKESH EATABLES & GENERAL PRODUCTS PRIVATE LIMITED, B-4,
       INDUSTRIAL AREA, HAJIPUR, DISTT.- VAISHALI THROUGH ITS DIRECTOR
       SURESH PRASAD CHOUDHARY, S/O LATE BINDA PRASAD CHOUDHARY, R/O C-503,
       KAUSHALYA ESTATE, BANDAR BAGICHA, P.S. KOTWALI, TOWN & DISTT.- PATNA
                                            Versus
       1. THE STATE OF BIHAR, THROUGH THE PRINCIPAL SECRETARY, DEPARTMENT OF
       INDUSTRIES, GOVT. OF BIHAR, VIKAS BHAWAN, PATNA
       2. THE BIHAR INDUSTRIAL AREA DEVELOPMENT AUTHORITY, UDYOG BHAWAN, EAST
       GANDHI MAIDAN, PATNA, THROUGH ITS MANAGING DIRECTOR
       3. THE MANAGING DIRECTOR, BIHAR INDUSTRIAL AREA DEVELOPMENT AUTHORITY,
       UDYOG BHAWAN, EAST GANDHI MAIDAN, PATNA
       4. THE EXECUTIVE DIRECTOR, BIHAR INDUSTRIAL AREA DEVELOPMENT
       AUTHORITY, UDYOG BHAWAN, EAST GANDHI MAIDAN, PATNA
       5. THE EXECUTIVE DIRECTOR (ADMINISTRATION), BIHAR INDUSTRIAL AREA
       DEVELOPMENT AUTHORITY, REGIONAL OFFICE, BELA, MUZAFFARPUR
                                         -----------

3. 04.04.2011 Heard learned Counsel for the petitioner and the learned

Counsel for the BIADA.

The controversy emerging in the present writ application is with

regard to the meaning and interpretation of the words “maintenance

charges” in the agreement dated 23.1.2008 executed between the

parties.

Both sides appear to be having their own interpretation which

the Court does not consider necessary to take note of as that is a

matter to be determined by the appropriate authority.

Clause 9 of the agreement contains an arbitration clause. It

needs no reiteration and the Counsel for the parties find it difficult to

persuade the Court otherwise that when there is an arbitration clause

the writ court shall be loath to interfere. Nothing has been placed or

demonstrated that the present case comes within the exception clause

where notwithstanding the arbitration clause the writ court may still

interfere in the matter.

Counsel for the parties are agreed that on presentation of a

copy of this order before the Managing Director the matter shall be

referred by him for arbitration forthwith so that it may be ultimately

concluded and Award made within a maximum period of two months
from the date of receipt and/or presentation of a copy of this before the

Managing Director provided the parties themselves cooperate.

It is apparent that Clause 9 itself visualizes adequate opportunity

to both sides to present their stand before the arbitrator so that it may

take a reasoned and considered decision.

The writ application stands disposed.

Snkumar/-                                  (Navin Sinha,J.)