1999 INSC 0842 SUPREME COURT OF INDIA Modern Steel Industries Vs. State of U.P. (S.B.Majmudar, M.Srinivasan and U.C.Banerjee JJ.) 27.10.1999 ORDER The Text below is only a summarized version of the order pronounced Whether revenue recovery certificate issued by respondent on behalf of State for recovering minimum guarantee charges from appellant could be legally sustained or not. High Court states that appellant may seek remedy by way of arbitration before a person nominated by Chairman of Electricity Board. High Court without examining matter asked appellant to go for arbitration. Matter restored to file of High Court.