High Court Kerala High Court

Bharat Sanchar Nigam Ltd vs Kerala State Electricity Board on 28 October, 2009

Kerala High Court
Bharat Sanchar Nigam Ltd vs Kerala State Electricity Board on 28 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28788 of 2009(P)


1. BHARAT SANCHAR NIGAM LTD.,
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. DEPUTY CHIEF ENGINEER, KSEB

3. DEPUTY CHIEF ENGINEER, ELECTRICAL

4. ASSISTANT ENGINEER, ANTI-POWER

5. ASSISTANT EXECUTIVE ENGINEER, KSEB,

6. SUB ENGINER, ELECTRICAL SUB DIVISION

                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 :28/10/2009

 O R D E R
                              S.SIRI JAGAN, J.
                       ==================
                        W.P(C).No.28788 of 2009
                       ==================
                Dated this the 28th day of October, 2009
                              J U D G M E N T

This writ petition is respect of a dispute between the Bharat

Sanchar Nigam Ltd. and the Kerala State Electricity Board, two

Government entities, one owned by the Government of India and the

other by the State of Kerala. The Supreme Court has held that

disputes between Government entities shall not be dragged to courts

and the same shall be resolved by a high power committee appointed

by the Government for the purpose. In fact, consequent to a direction

of the Division Bench of this Court, certain other disputes between the

same parties have been referred to a high power committee

constituted for that purpose. In the above circumstances, I am of

opinion that the dispute in this writ petition should also be resolved by

that high power committee. Accordingly, the very same high power

committee which has been constituted as per the direction of the

Division Bench of this Court, shall consider the dispute involved in this

writ petition also, for which purpose, the 1st respondent shall, by

addressing the Government, take appropriate steps in the matter. The

high power committee shall give their decision as expeditiously as

possible, at any rate, within six months from the date of receipt of a

certified copy of this judgment.

The writ petition is disposed of as above.

Sd/-

sdk+                                              S.SIRI JAGAN, JUDGE
          ///True copy///

                                P.A. to Judge

2