High Court Madras High Court

A.Anthaiah vs The Chief Engineer on 16 March, 2011

Madras High Court
A.Anthaiah vs The Chief Engineer on 16 March, 2011
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

Dated  16.3.2011

CORAM

THE HONOURABLE MR.JUSTICE R.SUDHAKAR

Writ Petition Nos.6270 and 6271 of 2011
and
M.P.No.1 of 2011 in both writ petitions 
 

A.Anthaiah.                             ... Petitioner in W.P.No.6270 of 2011

M.Pushparani.                         ... Petitioner in W.P.No.6271 of 2011

-Vs.-
 
1.The Chief Engineer,
   Tamil Nadu Electricity Board,    
   (General Civil Construction Division-II),
   10, Thiru.Vi.Ka. Industrial Estate,
   Guindy,
   Chennai-600 032.

2.The Superintending Engineer,   
   Tamil Nadu Electricity Board,    
   (General Civil Construction Division-II),
   10, Thiru.Vi.Ka. Industrial Estate,
   Guindy,
   Chennai-600 032.                  ... Respondents in both writ petitions  


	Writ Petition No.6270 of 2011 is filed under Article 226 of the Constitution of India praying to issue a Writ of Mandamus, forbearing the respondents, their agents, men and subordinates from laying high voltage overhead tower line over and above the petitioner's land in Survey No.25/2, Nemili Village, Sriperumanthur Taluk, Kancheepuram District, without recoursing to slight diversion by taking over high voltage over head tower line through adjacent poramboke land and lake area.

	Writ Petition No.6271 of 2011 is filed under Article 226 of the Constitution of India praying to issue a Writ of Mandamus, forbearing the respondents, their agents, men and subordinates from installing  high voltage  tower over and above the petitioner's land in Survey No.25/3, Nemili Village, Sriperumanthur Taluk, Kancheepuram District, without resourcing to slight diversion by installing high voltage   tower   on the adjacent poramboke land and lake area.


	For petitioner
	in both W.Ps.        : 	Mr.N.Kolandaivelu,
					 
	For respondents
	in both W.Ps.        : 	Mr.A.Selvendran.
	
  -----

COMMON ORDER
Writ Petition No.6270 of 2011 is filed praying to issue a Writ of Mandamus, forbearing the respondents, their agents, men and subordinates from laying high voltage overhead tower line over and above the petitioner’s land in Survey No.25/2, Nemili Village, Sriperumanthur Taluk, Kancheepuram District, without recoursing to slight diversion by taking over high voltage over head tower line through adjacent poramboke land and lake area.

2. Writ Petition No.6271 of 2011 is filed praying to issue a Writ of Mandamus, forbearing the respondents, their agents, men and subordinates from installing high voltage tower over and above the petitioner’s land in Survey No.25/3, Nemili Village, Sriperumanthur Taluk, Kancheepuram District, without resourcing to slight diversion by installing high voltage tower on the adjacent poramboke land and lake area.

3. Mr.A.Selvendran, learned counsel takes notice on behalf of the respondents electricity board in both the writ petitions. The relief sought for in both the writ petitions are one and the same. Hence, by consent of both the parties, both the writ petitions are taken up together for final disposal.

4. Both the petitioners have the grievance with regard to erection of power line over their property. Mr.A.Selvendran, learned counsel appearing for the respondents states that the whole project is as per the approved scheme. Insofar as the change of alignment is concerned it is open to the petitioners to make a detailed representation to the authority concerned so as to enable them to consider their objections in accordance with law.

5. Considering the submission made by the learned counsel for the respondents, the petitioners are at liberty to make a representation along with a copy of this order to the Chief Engineer, the first respondent who shall consider and dispose of the same on merits and in accordance with law within one week from the date of receipt such representation along with a copy of this order.

6. Both the Writ Petitions are disposed of as above. No costs. Consequently, connected miscellaneous petitions are closed.

ts

To

1.The Chief Engineer,
Tamil Nadu Electricity Board,
(General Civil Construction Division-II),
10, Thiru.Vi.Ka. Industrial Estate,
Guindy, Chennai-600 032.

2.The Superintending Engineer,
Tamil Nadu Electricity Board,
(General Civil Construction Division-II),
10, Thiru.Vi.Ka. Industrial Estate,
Guindy,
Chennai 600 032