High Court Punjab-Haryana High Court

M/S Umrao Singh Har Prashad vs Haryana State Roads & Bridges on 3 November, 2008

Punjab-Haryana High Court
M/S Umrao Singh Har Prashad vs Haryana State Roads & Bridges on 3 November, 2008
                          C. W. P. No. 19556 of 2007                       1




IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH.


                         Case No. : C. W. P. No. 19556 of 2007
                         Date of Decision : November 03, 2008.


            M/s Umrao Singh Har Prashad           ....   Petitioner
                         Vs.
            Haryana State Roads & Bridges
            Development Corporation Ltd.          ....   Respondent

CORAM : HON’BLE MR. JUSTICE ADARSH KUMAR GOEL

HON’BLE MR. JUSTICE L. N. MITTAL

* * *

Present : Mr. Rajesh Garg, Advocate
for the petitioner.

Mr. Vivek Lamba, Advocate
for the respondent.

* * *

ADARSH KUMAR GOEL, J. (Oral) :

1. This petition seeks quashing of letter dated 01.10.2007
(Annexure P-9) directing shifting of toll collection point to its original
position.

2. Case of the petitioner is that the point at which the petitioner
was making collection was the point under the contract and shifting is
sought not to the original position but to a different position, which was
against the contract. This has been disputed by the respondents by filing
reply. It is also pointed out that in case of dispute, under Clause 29 of the
Agreement, the matter could be referred to Arbitrator.

C. W. P. No. 19556 of 2007 2

3. In view of availability of alternative remedy, we do not find any
ground for entertaining this petition.

4. Dismissed.



                                             (ADARSH KUMAR GOEL)
                                                     JUDGE



November 03, 2008                                  ( L. N. MITTAL )
monika                                                   JUDGE