High Court Madras High Court

Mrs.D.Palaneeswari vs The Chairman on 5 January, 2010

Madras High Court
Mrs.D.Palaneeswari vs The Chairman on 5 January, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED: 05-01-2010

CORAM:

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

W.P.NO.26143 of 2009

Mrs.D.Palaneeswari					.. Petitioner.

Versus

1.The Chairman
Tamil Nadu Electricity Board,
K..R.Maaligai,
800, Anna Salai, Chennai-2.

2.The Assistant Engineer/O&M,
Chennai Electricity,
Distribution Circle/South,
Tamil Nadu Electricity Board,
Indira Nagar Section, Chennai-20.			.. Respondents.


Prayer: Petition filed under Article 226 of the Constitution of India praying to issue a Writ of Mandamus directing the respondents herein to give domestic electricity service connection and power supply to the petitioner's new dwelling Unit bearing Door No.11/2, New No.27, Govindarajapuram 2nd Street, Adyar, Chennai-20, within a time to be stipulated by this Hon'ble Court. 

		For Petitioner     :   Mr.V.Ramana Reddy

		For Respondents:   Mr.A.Selvendran




					O R D E R

This writ petition has been filed praying for a Writ of Mandamus to direct the respondents to give domestic electricity service connection and power supply to the petitioner’s dwelling unit bearing Door No.11/2, New No.27, Govindarajapuram 2nd Street, Adyar, Chennai-20, within the time stipulated by this Court.

2. The petitioner has built a house bearing Door No.11/2, New No.27, Govindarajapuram 2nd Street, Adyar, Chennai. After completing the construction, the petitioner had applied to the Tamil Nadu Electricity Board, for domestic electricity service connection to the said house. On 1.9.2009, he had remitted the application fee of Rs.50/-, with the second respondent. Further, on 7.9.2009, he had remitted a sum of Rs.2,490/-, as the necessary charges. In spite of several requests, the Tamil Nadu Electricity Board had not given the electricity service connection, as requested by the petitioner. In such circumstances, the petitioner has filed the present writ petition before this Court, under Article 226 of the Constitution of India.

3. The learned counsel appearing on behalf of the respondents had submitted that the petitioner’s brother, one Krishnamurthy, has raised certain objections in granting electricity service connection to the petitioner. He has also submitted that, on the petitioner fulfilling all the necessary formalities and on his submission of the relevant records, his request for electricity service connection would be considered, subject to the objections that may be raised by the other interested persons.

4. In view of the submissions made on behalf of the parties concerned, the second respondent is directed to consider the request of the petitioner for providing electricity service connection to the house bearing Door No.11/2, New No.27, Govindarajapuram 2nd Street, Adyar, Chennai, and to grant the electricity service connection, subject to the petitioner fulfilling the necessary requirements, as per law, within a period of eight weeks from the date of receipt of a copy of this order.

The writ petition is disposed of with the above directions. No costs.

csh

TO

1.The Chairman
Tamil Nadu Electricity Board,
K..R.Maaligai,
800, Anna Salai, Chennai-2.

2.The Assistant Engineer/O&M,
Chennai Electricity,
Distribution Circle/South,
Tamil Nadu Electricity Board,
Indira Nagar Section,
Chennai 20