Citation : 2022 Latest Caselaw 10741 Mad
Judgement Date : 21 June, 2022
W.A.No.1804 of 2021
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 21.06.2022
CORAM :
THE HON'BLE MR.MUNISHWAR NATH BHANDARI, CHIEF JUSTICE
AND
THE HON'BLE MRS.JUSTICE N.MALA
W.A.No.1804 of 2021
M/s.Balaji Enterprises (Pondy) Private
Limited, 16, Zamindar Garden,
Puducherry-605 001,
Rep. by its Director. .. Appellant
vs
1. The Union of India,
Rep. by Chief Secretary to Government,
Government of Puducherry,
Puducherry.
2. The Excise Commissioner,
Government of Puducherry,
Puducherry.
3. The Puducherry Agro-Products, Food &
Civil Supplies Corporation Limited,
(A Govt. of Puducherry Undertaking)
Agricultural Complex, Tattanchavadi,
Puducherry 605 009, Rep. by
its Managing Director. .. Respondents
Prayer: Appeal filed under Clause 15 of the Letters Patent against the
order dated 22.02.2021 passed in W.P.No.699 of 2021 on the file of
this Court.
___________
Page 1 of 4
https://www.mhc.tn.gov.in/judis
W.A.No.1804 of 2021
For the Appellant : Mr.AR.L.Sundaresan,
Senior Counsel
for M/s.AL.Gandhimathi
For the Respondents : Mr.J.Balamurugane
Govt. Pleader (Puducherry)
for RR 1 and 2
: Mr.T.P.Manoharan
Senior Counsel
for Mr.T.M.Naveen for R-3
*****
JUDGMENT
(Judgment of the Court was delivered by the Hon'ble Chief Justice)
A memo has been filed by the appellant to offer for the
settlement. The schedule of payment has been given and if the
payment is made as per the schedule given in the memo, then the
appellant would forego the claim of interest at the rate of 14% per
annum. The learned counsel appearing for the respondents, on
instructions, submits that the respondents have agreed to make the
payment as per the schedule given in the memo.
___________
https://www.mhc.tn.gov.in/judis W.A.No.1804 of 2021
In the light of the aforesaid, nothing would survive in the
appeal and accordingly, the memo is taken on record and the writ
appeal is disposed of with a direction to the respondents to make
the payment as per the schedule given in the memo and as agreed
by them. In case of default, the appellant would be entitled to the
interest at the rate of 14% per annum. It would be expected from
the respondent Corporation and also the State Government to make
arrangements for the payment within the stipulated time so as to
save the burden of interest. Any default in it can be viewed against
the administration which is managing the affair of the Corporation.
No costs.
(M.N.B., CJ.) (N.M., J.) 21.06.2022 Index : Yes/No sra
To:
1. The Chief Secretary to Government, Union of India, Government of Puducherry, Puducherry.
2. The Excise Commissioner, Government of Puducherry, Puducherry.
___________
https://www.mhc.tn.gov.in/judis W.A.No.1804 of 2021
M.N.Bhandari, CJ.
and N.Mala, J.
(sra)
3. The Managing Director, Puducherry Agro-Products, Food & Civil Supplies Corporation Limited, (A Govt. of Puducherry Undertaking) Agricultural Complex, Tattanchavadi, Puducherry 605 009.
W.A.No.1804 of 2021
21.06.2022
___________
https://www.mhc.tn.gov.in/judis
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!