IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31581 of 2009(P)
1. BHARAT SANCHAR NIGAM LTD.,
... Petitioner
Vs
1. KERALA STATE ELECTRICITY BOARD,
... Respondent
2. ASSISTANT ENGINEER, KSEB,
3. SUB ENGINEER, KSEB,
For Petitioner :SRI.C.S.RAMANATHAN
For Respondent :SRI.P.P.THAJUDEEN, SC, K.S.E.B
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :18/11/2009
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 31581 of 2009
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 18th November, 2009.
J U D G M E N T
The dispute in this writ petition is between the Bharat Sanchar
Nigam Ltd., and the Kerala State Electricity Board, two Government
entities. Several of their earlier disputes on identical questions were
referred to a High Power Committee constituted for that purpose, in
view of the Supreme Court decisions to the effect that disputes
between Governmental entities should not be dragged to the courts.
In view of the same, the learned standing counsel for the Kerala State
Electricity Board submits that this dispute would also be referred to
the High Power Committee.
In the above circumstances, the writ petition is closed
recording the said undertaking. The High Power Committee shall
give its decision within four months of entering on the disputes. Till
then, status quo as on today shall be maintained.
Sd/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.