Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 14, Cited by 1]

Allahabad High Court

Awadesh Narayan Singh vs State Of U.P. And 4 Ors. on 4 December, 2017

Bench: Sudhir Agarwal, Ajit Kumar





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

AFR
 
Court No. - 34
 
Case :- WRIT - C No. - 16026 of 2015
 

 
Petitioner :- Awadesh Narayan Singh
 
Respondent :- State Of U.P. And 4 Ors.
 
Counsel for Petitioner :- J.P.N. Singh
 
Counsel for Respondent :- C.S.C.,S. Tiwari
 

 
Hon'ble Sudhir Agarwal,J.
 

Hon'ble Ajit Kumar,J.

1. Heard learned counsel for petitioner and perused the record.

2. Petitioner is a Contractor and claimed to have executed some civil work in respect whereto payment has not been made. It is stated that amount is not disputed, therefore, writ petition is maintainable and reliance is placed on Food Corporation of India and another Vs. M/s Seil Ltd. and others, AIR 2008 SC 1101; M/s Chitra Gupta Trading vs. U.P. Public Works Department and others, 2010(5) ADJ 299 (DB); and, M/s Pratiksha Constructions Vs. State of U.P. and others (Writ Petition No. 41238 of 2013), decided on 11.02.2015.

3. However, we do not find that aforesaid authorities help petitioner in the present matter. In Food Corporation of India (supra) dispute relates to supply of levy sugar pursuant to Government orders which was governed by Essential Commodities Act, 1955 (hereinafter referred to as the "Act, 1955"). Under Section 3(2)(f) of Act, 1955 Central Government is empowered to direct any manufacturer of sugar to sell sugar to Central Government or State Government or a body owned or controlled by them for the purpose of making it available to public at fair price. This sugar is known commonly as levy sugar. Price of such levy sugar was fixed by Central Government in exercise of statutory power conferred under Section 3(3C) of Act, 1955 on yearly basis. Price of levy sugar although is required to be notified when sugar year commences but their exist a practice to notify previous year's price as a levy sugar on an ad hoc basis in October and final price used to be notified later on. Pursuant to such directions and notifications issued by Central Government under the provisions of Act, 1955 respondents Sugar Company supplied levy sugar to agencies of Central Government, i.e., Food Corporation of India as also UPPCF. The sugar mill demanded price of levy sugar from both, Food Corporation of India as also Directorate of Sugar, Ministry of Food. It is this non payment of price of levy sugar which caused sugar mill to approach Delhi High Court by filing writ petition. In respect of supply made to Central Government, Delhi High Court held that direction for making payment should be made but in respect of supply of levy sugar made to other agencies it was held that such direction is impermissible and remedy lies in common law. When matter came to Supreme Court it was held that supply of sugar was made in terms of statutory order as also on the directions made by Central Government and there is no factual dispute. Court held that contractual disputes involving public law elements are amenable to writ jurisdiction.

4. In other two judgments of this Court, i.e., M/s Chitra Gupta Trading (supra) and M/s Pratiksha Constructions (supra) directions for payment were issued but question as to whether writ petition is maintainable or not as such was not an issue raised, argued and decided.

5. This question has been considered specifically in Hindustan Petroleum Corporation Limited and another Vs. Dolly Das 1999 (4) SCC 450 wherein Court said that in absence of any constitutional or statutory rights being involved, a writ proceeding would not lie to enforce contractual obligations even if it is sought to be enforced against State or to avoid contractual liability arising thereto. In the absence of any statutory right, Article 226 cannot be availed to claim any money in respect of breach of contract or tort or otherwise.

6. In Kerala State Electricity Board and another Vs. Kurien E. Kalathil and others 2000 (6) SCC 293, Court said that interpretation and implementation of a clause in a contract cannot be subject-matter of a writ petition. Whether a contract envisages actual payment or not is a question of construction of contract. If a term of contract is violated, ordinarily remedy is not the writ petition under Article 226. A contract would not become statutory simply because it is for construction of a public utility and it has been awarded by a statutory body. A statute may expressly or impliedly confer power on a statutory body to enter into contracts in order to enable it to discharge its functions. Disputes arising out of the terms of such contracts or alleged breaches have to be settled by the ordinary principles of law of contract. The fact that one of the parties to the agreement is a statutory or public body will not by itself affect the principles to be applied. The disputes about the meaning of a covenant in a contract or its enforceability have to be determined according to the usual principles of the Contract Act. Every act of a statutory body need not necessarily involve an exercise of statutory power. Statutory bodies have power to contract or deal with property like private parties. Such activities may not raise any issue of public law. When it is not shown that contract is statutory and parties are within the realm of their authority, contract between the parties is in the realm of private law. The disputes relating to interpretation of terms and conditions of such contract cannot be agitated in a petition under Article 226 of the Constitution. The Court further said:

"That is a matter for adjudication by a civil court or in arbitration if provided for in the contract. Whether any amount is due and if so, how much and refusal of the appellant to pay it is justified or not, are not the matters which could have been agitated and decided in a writ petition."

7. Following the above authorities, a Division Bench of this Court in M/S Prabhu Construction Company through its Proprietor Vs. State of U.P. and another (Writ C No. 25075 of 2014) decided on 05.05.2014 said as under:

"In the present case, there is nothing on the record which may persuade us to hold that the contract is a statutory contract. The remedy of the contractor, if he is aggrieved by non-payment, would be to either file an ordinary civil suit or if there is an arbitration agreement between the parties, to invoke the terms of the agreement."

8. The Court also relied on its earlier decision in M/s R.S. Associate Vs. State of U.P. and others (Writ-C No. 11544 of 2014) decided on 24.02.2014.

9. Again in Alaska Tech Vs. State of U.P. 2014 (6) ADJ 591, a Division Bench of this Court observed as under:

"2. We are of the view that, in a matter of this nature which pertains to alleged non-payment of dues under a contract for supply of goods, it would neither be prudent nor judicious for this Court, in exercise of its jurisdiction under Article 226 of the Constitution, to grant relief, which is in substance, is a prayer for a money decree. These matters, it must be emphasized, are not those relating to statutory contracts but are purely non-statutory contracts. Whether work has been satisfactorily performed, whether the rates which had been quoted are in accordance with the terms of the contract, whether the goods were of a quality as mandated, and above all, whether the claim is within limitation or otherwise, are issues which cannot appropriately be adjudicated upon under Article 226 of the Constitution."

10. The same view has been reiterated in M/S Goyal Stationary Mart through its Proprietor State of U.P. (Misc. Bench No. 10971 of 2015) decided on 27.11.2015; Budh Gramin Sansthan Vs. State of U.P. 2014 (7) ADJ 29; Kaka Advertising Agency Vs. U.P. Technical University and others 2014 (11) ADJ 227; M/s A.K. Constructions Vs. State of U.P. and others (Misc. Bench No. 1909 of 2014) decided on 07.03.2014; Major Travels through Proprietor Vs. State of U.P. and others (Misc. Bench No. 3472 of 2014) decided on 25.04.2014; and Uttaranchal Paper Converters and Publishers through Proprietor Vs. State of U.P. and others (Misc. Bench No. 3898 of 2015) decided on 13.05.2014.

11. In view thereof, we are clearly of the view that mandamus sought by petitioner cannot be granted in extraordinary equitable jurisdiction under Article 226 of the Constitution.

12. Dismissed. Interim order, if any, stands vacated.

Order Date :- 04.12.2017 AK