High Court Jharkhand High Court

Madhu Sudan Mittal vs Jharkhand State Electricity Bo on 25 April, 2011

Jharkhand High Court
Madhu Sudan Mittal vs Jharkhand State Electricity Bo on 25 April, 2011
            IN THE HIGH COURT OF JHARKHAND AT RANCHI
                            C.W.J.C. No. 1793 of 2001
          Madhu Sudan Mittal Vs. Jharkhand State Electricity Board & Ors.
                                      With
                         W.P.(P.I.L.) No. 4611 of 2009
               Rohit Kumar Choudhary Vs. State of Jharkhand & Ors.
                                      With
                         W.P.(P.I.L.) No. 2918 of 2010
           Palamau Chamber of Commerce Vs. State of Jharkhand & Ors.
                                        ------

             CORAM:        HON'BLE THE CHIEF JUSTICE
                           HON'BLE MR. JUSTICE PRAKASH TATIA
                                            ------
             For the Appellant/Petitioner :           Mr.    A.K.Singh,     Amicu
             Curiae
             For the Respondent-State :               Mr. R.R.Mishra, G.P.
             For the Respondent-Board :               M/s.     V.P.Singh,      Sr.
             Advocate,
                                                                     A.K.Pandety,
             P.K.Singh,
             For Respondent Regulatory Commissioner : Mr. Sudershan Srivastava
             For Respondent- D.V.C.                   Mr.    R.S.Mazumdar,     Sr.
             Advocate.
                                            ------
216/25.04.2011

The learned counsel for the C.B.I. has come-up with a
definite conclusion that there are irregularities and illegalities which
require investigation and for that they need assistance of experts in
financial matters and technical matters.

They are praying that a direction be issued to the
Central Electricity Authority and the Comptroller and Auditor
General of India for assistance.

The authorities mentioned herein-above on being
approached by C.B.I. would consider extending assistance to the
C.B.I. because the matter involved is very serious in nature and
unless technical assistance is available to the C.B.I., they may not
be able to conclude definite what is required to be done.

In that view of the matter, both the authorities i.e. the
Central Electricity Authority and the Comptroller and Auditor
General of India may consider the request of the C.B.I. favourably.

The matter will be taken up by this Court again on 18th
May, 2011 and by that time both these authorities may extend
assistance to the C.B.I.

The report submitted by the C.B.I. is returned in
original to the C.B.I. counsel.

We are informed by the learned counsel for the C.B.I.
that in an earlier enquiry, a list of such erring officers has already
been submitted to the Chief Secretary of the State but so far no
action has been taken against any of the officers.

The learned Advocate General present in the Court is
directed to apprise the Chief Secretary in the matter for taking
action against such erring officers. The same may also be reported
to this Court by the next date.

I.A. No. 1141 of 2011
Interlocutory Application No. 1141 of 2011 has been
filed complaining that adhocism is going on in Tenughat Vidyut
Nigam Limited.

The State Government, which is the controlling
authority of the company, should see to it that since it has the
controlling authority of the company, adhocism is not continued any
further and immediate steps should be taken to appoint regular staff
in the higher posts.

I.A. No. 1290 of 2010
The Jharkhand State Electirity Board may file reply to
the Interlocutory Application No. 1290 of 2010 by the next date.

(Bhagwati Prasad, C.J.)

                                                                                 (Prakash Tatia, J.)

D.S./Sudhir.