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As prayed, present writ petition is dismissed as withdrawn with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”