High Court Punjab-Haryana High Court

Sigma Diagnostic Limited vs Punjab State Electricity Board on 26 November, 2009

Punjab-Haryana High Court
Sigma Diagnostic Limited vs Punjab State Electricity Board on 26 November, 2009
Civil Writ Petition No. 18074 of 2009                                 1




      In the High Court of Punjab and Haryana, at Chandigarh.


                 Civil Writ Petition No. 18074 of 2009

                    Date of Decision: 26.11.2009


Sigma Diagnostic Limited
                                                             ...Petitioner
                                 Versus
Punjab State Electricity Board, Patiala and Others
                                                          ...Respondents


CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.


Present: Mr. Sumeet Mahajan, Senior Advocate
         with Mr. Amit Kohar, Advocate
         for the petitioner.


Kanwaljit Singh Ahluwalia, J. (Oral)

For redressal of grievance of the petitioner, Authorities had

relegated petitioner to approach Zonal Level Disputes Settlement

Committee. Counsel for the petitioner states that petitioner be permitted

to withdraw the present writ petition to approach Zonal Level Disputes

Settlement Committee. Counsel further states that common experience

shows that Zonal Level Disputes Settlement Committee, take long time

to adjudicate the dispute, therefore, he will be carving for indulgence of

this Court that directions be issued to Zonal Level Disputes Settlement

Committee to adjudicate upon the dispute, within a specified time.

Counsel further submits that petitioner be also granted liberty for taking

further recourse to alternative remedy i.e. after Zonal Level Disputes

Settlement Committee, to Consumer Disputes Redressal Forum and
Civil Writ Petition No. 18074 of 2009 2

then to approach the Electricity Ombdusman.

As prayed, present writ petition is dismissed as withdrawn with

an observation that Zonal Level Disputes Settlement Committee shall

take a final decision, within two months from the date when the

Committee is approached for adjudication of the dispute. Liberty, as

prayed, is also granted.

(Kanwaljit Singh Ahluwalia)
Judge
November 26, 2009
“DK”