High Court Kerala High Court

Dr.V.V.Pyarelal vs The Kerala State Electricity … on 6 March, 2009

Kerala High Court
Dr.V.V.Pyarelal vs The Kerala State Electricity … on 6 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10645 of 2007(P)


1. DR.V.V.PYARELAL, SARASWATHAM,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. THE ASSISTANT EXECUTIVE ENGINEER,

3. THE ADDITIONAL DISTRICT MAGISTRATE,

4. THANKAMMA K.V., KATTUNILATH,

                For Petitioner  :SRI.J.OM PRAKASH

                For Respondent  :SRI.A.F.SEBASTIAN

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :06/03/2009

 O R D E R
               THOTTATHIL B RADHAKRISHNAN, J
                  ...........................................
                 WP(C).NO. 10645                 OF 2007
                  ............................................
        DATED THIS THE            6TH DAY OF MARCH, 2009

                                JUDGMENT

This matter relates to a proceedings under Section 16(1) of

Telegraph Act. The petitioner challenges the order of the

Additional District Magistrate.

2. Following different earlier orders, the Electricity Board

has placed on record a statement dated 17.2.2009 producing

Ext.R2(c) sketch. The Assistant Executive Engineer of the

Electrical Sub Divisional, Cherthala who has prepared Ext.R2(c) is

also present.

3. After hearing the parties, I do not find any conflict or

controversy as to the correctness of the contents of Ext.R2(c).

Therefore the issues could be settled once for all with reference

to that sketch.

4. The Board proposed the route `ABC’ to provide energy

to the fourth respondent, and applicant whose dwelling house is

shown as `C’ in Ext.R2(c). The Assistant District Magistrate

approved that proposal and overruled the objections, however,

WPC 10645/2007 2

without stating too many reasons. During the course of this

case, the Board has placed a proposal, an alternate one, which is

`AEDC’. If that proposal is accepted, the line would go farther to

the boundary of the petitioner’s property though it may be nearer

to the property of one Vijayan, who it appears, would not be

disturbed by that alignment. Another alternate route which is

suggested by the petitioner and noted by the Assistant Executive

Engineer is the second alternate proposal, `XYC’. That route is

only 58 metres long, but it calls for a pole in a marshy land,

which is water logged and the line has to be drawn where there

are other dwelling houses, including that of Pappachan and

Mathai. While that aligment may not touch those lands, I do not

deem it advisable to compel the Board to draw the line through

alignment `XYC’ because of the proximity of the dwelling house

to the marshy land and the chances of very many unfortunate

situations, which may arise in the case of any eventuality.

5. Within the parameters of the jurisdiction under Article

226, all that needs to be done, as of now, is to provide the

petitioner the opportunity to have the line refixed as `AEDC’. It

also needs to be noticed that Ext.P3 order was issued by

WPC 10645/2007 3

Additional District Magistrate on 8.3.2007 and the fourth

respondent had applied for energy in 2005. Therefore even

without making any remand of the matter to the Additional

District Magistrate, in view of the fact situation noticed above, it

is ordered that the decision of the Additional District Magistrate

will stand modulated by what is stated herein and the alignment

will be `AEDC’. The Kerala State Electricity Board authorities

will take immediate action to provide the said alignment to

ensure prompt supply of energy to the fourth respondent.

Writ petition ordered accordingly. Let line be energised at

the earliest from the date of receipt of a copy of this judgment.

THOTTATHIL B RADHAKRISHNAN,
JUDGE

lgk/9/3