IN THE HIGH COURT OF JHARKHAND, RANCHI
CWJC No. 1793 OF 2001
Madhu Sudan Mittal Vs. Jharkhand State Electricity Board & Ors.
With
W.P (PIL) No. 4611 OF 2009
Rohit Kumar Choudhary Vs. State of Jharkhand & Ors.
With
W.P (PIL) No. 2918 OF 2010
Palamau Chamber of Commerce Vs. State of Jharkhand & Ors.
-------
CORAM HON'BLE THE CHIEF JUSTICE
HON'BLE MR.JUSTICE D.N.PATEL
For the Appellant/Petitioner Mr.A.K.Singh, Amicus Curiae
For the Respondent-State JC to A.G.
For he Respondent-Board M/s.V.P.Singh, Sr.Advocate,
A.K.Pandey, P.K.Singh
For Respondent Regulatory Commission Mr. Sudershan Srivastava
For Respondent -D.V.C. Mr. R.S. Mazumdar, Sr. Advocate
---------
213 /28.2.2011
Heard the counsel for the parties.
Amicus Curiae submitted that he has argued before the Commission and
the Commission is receptive of the arguments advanced by him. Learned counsel for
the Commission has submitted that the Commission has considered the question of
appointing an Expert to investigate in respect of the Jharkhand State Electricity Board.
There was no submission on behalf of the State as the learned counsel
appearing for the State submitted that he has no instruction.
Learned counsel appearing for the D.V.C raised the issue that they are not
being paid their dues by the Board.
Learned counsel for the Board disputed that there is any dues of D.V.C
pending with them.
The dispute between the D.V.C and the Board will be considered by the
Court at an appropriate stage.
Since it is submitted on behalf of the Regulatory Commission that the
Regulatory Commission is likely to do something on 26.3.2011, the matter may be
taken up on 28.3.2011.
(Bhagwati Prasad,C.J.)
(D.N.Patel,J.)
dey/SI