High Court Kerala High Court

Paulson vs Power Grid Corporation Of India … on 4 March, 2010

Kerala High Court
Paulson vs Power Grid Corporation Of India … on 4 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6582 of 2010(W)


1. PAULSON,S/O.OUSEPH,
                      ...  Petitioner
2. HAMEED, S/O.MOIDEENKUTTY HAJI,
3. KUNJU MUHAMMED, S/O.UNNYANKUTTY HAJI,

                        Vs



1. POWER GRID CORPORATION OF INDIA LTD.
                       ...       Respondent

2. THE DEPUTY CHIEF ENGINEER,

3. THE ADDITIONAL DISTRICT MAGISTRATE

                For Petitioner  :SRI.BIJU ABRAHAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :04/03/2010

 O R D E R
              P.R. RAMACHANDRA MENON, J.
                 -----------------------------------------------
                         WP(C) No. 6582 of 2010
                       --------------------------------------
                Dated, this the 4th day of March, 2010


                              J U D G M E N T

The petitioners are stated as aggrieved of the construction of a

tower in the property belonging to the petitioners for drawing high

tension line by the respondents 1 and 2. The learned standing counsel

appearing for the respondents 1 and 2 submits on instructions that the

alleged grievance is not at all liable to be entertained, in so far as no

such step has been pursued by the said respondents, but by the

Electricity Board who is not a party to the proceedings.

In the above circumstance, the learned counsel for the petitioner

seeks for permission to withdraw the Writ Petition, without prejudice to

the right of the petitioner to file appropriate Writ Petition, impleading the

appropriate parties to the proceedings. Permission is granted and the

Writ Petition is dismissed as withdrawn, reserving the liberty as above.

P. R. RAMACHANDRA MENON
JUDGE
dnc