Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mohinder Juneja And Lata Juneja vs M.T.N.L. And Anr.
2002 Latest Caselaw 860 Del

Citation : 2002 Latest Caselaw 860 Del
Judgement Date : 22 May, 2002

Delhi High Court
Mohinder Juneja And Lata Juneja vs M.T.N.L. And Anr. on 22 May, 2002
Author: M Sarin
Bench: M Sarin

JUDGMENT

Manmohan Sarin, J.

1. By this common judgment; CW No. 5609/2001 and CW. 5606/2001 are being disposed of. Aforesaid two writ petitions have been filed by Mr. Mohinder Juneja and his wife Mrs. Lata Juneja. Petitioners are aggrieved by the disconnection of their telephone connections bearing numbers 5103010 and 5447787. These telephones have been disconnected on account of outstandings of Mr. Vijay Juneja, who happens to be the brother of Mr. Mohender Juneja and brother-in law of Mr. Lata Juneja.

2. Briefly stated, Case of the petitioners is that they reside at Premises No. 53/41, Punjabi Bagh, New Delhi. The father of Mr. Mohinder Juneja had built Four independent flats/units in the property and gifted one to the petitioner Mr. Mohender Juneja. Other units are in the possession of other 3 brothers. Petitioners case is that each of the units is an independent one with separate water, electricity and other facilities. Petitioner No. 1 and his brothers live independently and do not hava a common kitchen. Petitioners have nothing to do either with the business or with the use of telephone of the defaulter Mr. Vijay Juneja and Mr. H. Sanjiv Chawla. Petitioners also state that they Have no interest as a partner of otherwise in the business and concerns of Mr. Vijay Juneja. Petitioners therefore could not be made liable simply on the basis that defaulter is the brother of the petitioners.

3. I have heard Mr. Ravi Sikri, counsel for the respondents in defense of the petition. He submits that since the municipal address of the premises given was 53/41, Punjabi Bagh, New Delhi and the defaulter was petitioner's brother, MTNL perhaps proceeded on the basis that telephones were installed in one premises and were in common use. This coupled with the relationship between the parties, led the department to proceed with disconnection of telephones in the name of petitioners for default by Mr. Vijay Juneja. Besides, he submits that at one stage during the course of the proceedings in the writ petition, petitioner Mohinder Juneja had offered to pay the sum of Rs. 20,000/- towards discharging the liability in respect of Vijay Juneja's telephone but did not ultimately pay. In my view this cannot be used as a plea to justify the disconnection of petitioners telephones. May be the petitioners in their anxiety to have the connection restored would have offered to pay the amount. However, the same does not give any right to the respondents MTNL unless they can prima facie show commonality of user. Respondents before they wish to invoke Rule 443 of the Indian Telegraph Rules to disconnect a subscriber's telephone on account of non payment of telephone charges must prima facie satisfy themselves that there is either commonality of user or the person whose telephone is disconnected has an access to the defaulting telephone or otherwise there is common business interest or shareholding between the parties. In the instant case, these elements are missing. It was incumbent upon MTNL to have thoroughly investigated the matter before proceeding to disconnect the petitioner's telephone.

4. Mr. Ravi Sikri is unable to point out what investigations were done and as to how the MTNL reached this conclusion. In the past, I have had the occasion to direct that before a decision is taken by MTNL to saddle another subscriber with liability under Rule 443 of the Indian Telegraph Rules, it must be reviewed by an officer at Senior level say that of a Deputy General Manager (Legal) before this billing is done. It appears that these directions are not being followed. Respondents are directed to restore forthwith the connections of the petitioners bearing No. 5103010 and 5447787. Respondents are also burdened with costs of Rs. 5000/- (Rs. 2500/- in each case).

5. Writ petition stands disposed of with the above directions.

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter