Allahabad High Court
M/S. Seema Enterprises Sambhal And ... vs State Of U.P. And 3 Others on 1 October, 2019
Bench: Ramesh Sinha, Ajit Kumar
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 1 Case :- WRIT - C No. - 32266 of 2019 Petitioner :- M/S. Seema Enterprises Sambhal And Another Respondent :- State Of U.P. And 3 Others Counsel for Petitioner :- Amar Nath Vishwakarma,Kuldeep Johri Counsel for Respondent :- C.S.C.,Saurabh Tiwari Hon'ble Ramesh Sinha,J.
Hon'ble Ajit Kumar,J.
Heard Sri A.N. Vishkarma, learned counsel for the petitioners, Sri Saurabh Tiwari, learned counsel for respondent nos.2 and 3 and learned Standing Counsel for the respondent no.1.
By means of this writ petition, the petitioner has raised his grievance for non-payment of the outstanding dues arising out of work order issued by the respondents pursuant to which the petitioner has already completed work.
From the perusal of record, we find that the work done by the petitioner is for the year 2003 and we fail to understand why the petitioner has approached this Court after so much lapse of time.
Learned counsel for the respondents raised preliminary objection regarding maintainability of the writ petition as the disputed question of fact is involved with regard to the payment of dues arising out of the work done under a contract work. He has placed reliance upon the judgement and order of coordinate Bench of this Court passed in Writ-C No.-11544 of 2014 M/s R.S. Associate through proprietor Reeta Singh Vs. State of U.P decided on 24.2.2014, in which vide paragraph no.4 the Court has held as under:-
"On the other hand, we have heard this petition for final disposal and we are firmly of the view that it will not be appropriate for this Court to exercise jurisdiction in the matter. It is true that there is no absolute bar in entertaining a petition in a contractual matter. However, in cases such as the present, several issues on facts which have been noted in the earlier part of this judgement have to be determined by the competent authority. The exercise of jurisdiction under Article 226 is not warranted for what the petitioner seeks in essence is a decree in a civil suit which cannot be granted in this proceeding, particularly having regard to the nature of the issues involved. The Court, therefore, declines to entertain this petition."
In view of the above, we are of the considered opinion that the petitioner has remedy to apply under common law. Accordingly, the present writ petition is dismissed and consigned to record.
(Ajit Kumar, J.) (Ramesh Sinha, J.) Order Date :- 1.10.2019 Shiraz