2000 INSC 1157 SUPREME COURT OF INDIA Birla Jute Manufacturing Co. Vs. State of M.P. C.A.No.6975 of 1994 (V.N.Khare and S.N.Variava JJ.) 02.11.2000 ORDER The Text below is only a summarized version of the order pronounced Appellant taking supply of raw water from State. Dispute is related to rate of water charges which appellant was liable to pay. Appellant entered into agreement with State and gave undertaking to pay specified rate. Appealed before Supreme Court contending that undertaking was given under duress and therefore it was not undertaking in eyes of law. Supreme Court dismissed appeal as there was no material to come to conclusion that undertaking given by appellant was under duress.