Civil Writ Petition No. 15625 of 2008 1
In the High Court of Punjab and Haryana, at Chandigarh.
Civil Writ Petition No. 15625 of 2008
Date of Decision: 3.9.2008
Royal Darshan Gases Pvt. Ltd.
...Petitioner
Versus
The State of Punjab and Others
...Respondents
CORAM: HON'BLE MR. JUSTICE HEMANT GUPTA
HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
Present: Mr. B.S.Bindra, Senior Advocate
with Mr.P.S.Bajwa, Advocate
for the petitioner.
Hemant Gupta, J.
The petitioner has claimed a writ of Mandamus for seeking
direction to respondents No.1 to 3 to ensure that the security personnel
of respondent No.4 do not illegally seal the factory premises of the
petitioner thereby stopping all the business activities and a writ of
prohibition for seeking direction to respondent No.4 not to interfere in
lawful business activities of the petitioner.
A perusal of the writ petition would show that there is a dispute
between the petitioner and respondent No.4 in respect of payment of
Rs.70,00,000/-. By invoking the writ jurisdiction, the petitioner seeks a
prohibitory injunction in respect of of disputed questions of fact.
Civil Writ Petition No. 15625 of 2008 2
The petitioner has efficacious alternative remedy for redressal
of its grievance.
In view of the said fact, we dismissed the present petition and
relegate the petitioner to avail its alternative remedy, in accordance with
law.
(Hemant Gupta)
Judge
(Kanwaljit Singh Ahluwalia)
Judge
September 3, 2008
“DK”