Court No. - 34 Case :- WRIT - C No. - 44076 of 2009 Petitioner :- Satya Charan Rai Respondent :- State Of U.P. & Others Petitioner Counsel :- Chandan Sharma,Vijay Tripathi Respondent Counsel :- C. S. C.,Wasim Ali Hon'ble Prakash Chandra Verma,J.
Hon’ble Ram Autar Singh,J.
By means of the present writ petition, petitioner has prayed
for the following reliefs:-
i) Issue a writ, order or direction in the nature of mandamus
commanding upon the respondents no. 1 & 2 to forthwith
release payment of bills submitted by the petitioner
amounting to Rs. 3,51,877/- along with appropriate interest
on the said amount as the entire work has been completed
to the satisfaction of the respondents.
Considering the facts and circumstances of the case, but
without prejudice to the merits of the case, the petitioner is
not amenable to the writ jurisdiction of this Court as it
appears from the prayers made by the petitioner that the
matter is purely contractual. We, therefore, decline to
interfere in exercise of jurisdiction under Article 226 of the
Constitution of India.
This writ petition is accordingly dismissed. However, there
will be no order as to costs.
Order Date :- 29.7.2010
RKS/
Order Date :- 29.7.2010
RKS/