High Court Kerala High Court

Sachidhanandha Gopalakrishnan vs Kerala State Electricity Board on 30 July, 2010

Kerala High Court
Sachidhanandha Gopalakrishnan vs Kerala State Electricity Board on 30 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21275 of 2010(H)


1. SACHIDHANANDHA GOPALAKRISHNAN,
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. THE EXECUTIVE ENGINEER,

3. THE EXECUTIVE ENGINEER,

4. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.G.HARIHARAN

                For Respondent  : No Appearance

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

 Dated :30/07/2010

 O R D E R
                    P.R.RAMACHANDRA MENON, J.
                           ---------------------------
                        W.P.(C) No. 21275 OF 2010
                           --------------------------
                  Dated this the 30th day of July, 2010

                             J U D G M E N T

The petitioner has approached this Court seeking for a

direction to the first respondent to consider Ext.P1 representation for

restoration of power supply to ‘Meenakshipuram Lift Irrigation

Scheme’. A similar direction is sought for to be issued to the fourth

respondent to consider Ext.P4 representation for redressal of the

grievance of the petitioner.

2. The learned standing counsel appearing for the

respondent-Board submits that the power supply was cut off as

early as on 17.6.2008 and unless and until the arrears are cleared,

the connection is not liable to be restored under any circumstances.

3. The learned Government Pleader appearing for the

fourth respondent submits with reference to the materials on record

that Ext.P4 is only a representation preferred before the concerned

Minister and if at all the petitioner has any genuine grievance, it is to

be brought to the notice of the Secretary to the Department of Water

Resources and Irrigation Department, who is the concerned

authority to deal with the issue, since the connection provided is

WPC No.21275/2010
2

under a particular Scheme.

The petitioner is at liberty to approach the Government by

filing a proper representation before the Secretary to the Department

of Water Resources and Irrigation Department. If any such

representation is filed within ‘two weeks’ from the date of receipt of a

copy of this judgment, the same shall be considered and appropriate

orders shall be passed after giving an opportunity of hearing to the

petitioner as well as the Board. This shall be done as expeditiously

as possible at any rate, within one month thereafter.

Secretary to the Department of Water Resources and

Irrigation Department is ‘suo motu’ impleaded as the additional 5th

respondent and the learned Government Pleader entered

appearance on behalf of the said additional 5th respondent as well.

Petitioner shall produce a copy of the judgment and a copy of the

writ petition before the additional 5th respondent, along with the

representation, as aforesaid.

The writ petition is disposed of.

P.R.RAMACHANDRA MENON
(JUDGE)
vps

WPC No.21275/2010
3

WPC No.21275/2010
4