Telecom Disputes Settlement Tribunal Tribunal

Shiv Cable Vision vs Star India Private Limited And … on 6 March, 2006

Telecom Disputes Settlement Tribunal
Shiv Cable Vision vs Star India Private Limited And … on 6 March, 2006
Bench: N S Hegde, D Sehgal


ORDER

1. Learned counsel for the petitioner submits that second respondent has been served dasti, but has refused the service. He says an affidavit in this regard will be filed on 7th March, 2006. Let this affidavit be filed as prayed.

2. Learned counsel for first respondent submits that there is no subsisting agreement between the parties hence without any such agreement, it is not possible for the petitioner to seek signals from the respondent. While petitioner submits that in spite of his client approaching the MSO of the first respondent he has refused to sign any subscription agreement.

3. Therefore, we direct the petitioner to approach the MSO of the respondent to enter into a subscription agreement so that the petitioner can get signals of the first respondent. If any MSO nominated by the first respondent refuses to sign the agreement then the first respondent shall take steps to see that the petitioner gets the signals either directly or through some other intermediary.

4. List on 18th April, 2006 for directions/further proceedings.