Wednesday, 29, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Adishakti Digital Network And Ors vs Union Of India And Ors
2016 Latest Caselaw 7387 Del

Citation : 2016 Latest Caselaw 7387 Del
Judgement Date : 14 December, 2016

Delhi High Court
Adishakti Digital Network And Ors vs Union Of India And Ors on 14 December, 2016
$~5

*IN THE HIGH COURT OF DELHI AT NEW DELHI
%                                   Judgment delivered on: 14.12.2016

+       W.P.(C) 10787/2016

ADISHAKTI DIGITAL NETWORK AND ORS ..... Petitioners

                           versus

UNION OF INDIA AND ORS                                  ..... Respondents
Advocates who appeared in this case:

For the Petitioner         :        Ms. Radhika Gupta, Advocate.

For the Respondents        :        Mr Vikas Mahajan, CGSC with Mr. S.S. Rai,
                                    Advocates for UOI.
                                    Mr Kirtiman Singh, Advocate for TRAI.
                                    SI Vijay Kasana, PS Vasant Kunj.

CORAM:-
HON'BLE MR JUSTICE SANJEEV SACHDEVA

                               JUDGMENT

14.12.2016 SANJEEV SACHDEVA, J. (ORAL) W.P.(C) 10787/2016

1. Since, 12th December, 2016 was declared as a holiday on account of 'Milad-un-Nabi', the matter is taken up today.

2. The petition has been filed seeking grant of time for installing the set-top boxes and till the completion of installation of set top

boxes, the respondent be restrained from stopping the supply of analogue signal.

3. The Ministry of Information & Broadcasting by Notification dated 11.11.2011 had, in public interest, notified that it shall be obligatory for every cable operator to transmit or re-transmit programmes of any channel in an encrypted form through a Digital Addressable System (DAS) in such cities, towns or areas, as specified in table contained therein.

4. Effective dates ranged between 30.06.2012 to 31.12.2014. The said period of implementation was subsequently extended from time to time and the last extension for the implementation of DAS Phase- III was granted upto 31.12.2015. The petitioner admittedly is part of the Phase-III implementation of the digital system.

5. The contention of the petitioner is that sufficient set top boxes are not available in the area of the petitioner to changeover to digital system.

6. Learned counsel appearing for the respondent submits that sufficient set top boxes are readily available in the open market and even through the cable operators and vendors. He further contends that originally digital set top boxes were being imported but now they are being indigenously manufactured by several manufacturers in the country and are available in abundance. He submits that there is no shortage of digital set top boxes.

7. Perusal of the petition shows that the petitioner is only seeking for grant of some more time for installation of digital set top boxes and for change over to DAS.

8. The notification was issued by the Government on 11.11.2011. Five years have elapsed from the said date when the cable operators were made aware that they have to changeover to DAS. The petition was filed in December, 2015 and now we are in December, 2016. The petitioners have already got sufficient time to complete the installation of set top boxes and the changeover to DAS. Even post the filing of the present petition, approximately twelve months have passed. There is no further justification in granting the petitioner any more time for completion of installation of digital set top boxes and changeover to DAS.

9. The Writ Petition is accordingly dismissed. No orders as to Costs.

10. The petitioner shall ensure that all analogue connections are converted to digital by installation of digital set top boxes within a period of two weeks from today. The petitioner shall duly inform the subscribers that on expiry of the said period, all analogue signals would be discontinued and the subscribers will be required to switch over from the analogue mode of transmission to digital mode of transmission on or before the cut-off date. To facilitate the change- over, the petitioner shall also display a scroll, in all analogue channels

being transmitted by them, informing the subscribers that they have to change over to digital system within the stipulated timeframe.

Dasti under signatures of Court Master.

SANJEEV SACHDEVA, J DECEMBER 14, 2016/st

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter