High Court Kerala High Court

Sri.Javert G.Akkara vs Smt.Rosy on 1 October, 2010

Kerala High Court
Sri.Javert G.Akkara vs Smt.Rosy on 1 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27880 of 2010(H)


1. SRI.JAVERT G.AKKARA, S/O.GEORGE,
                      ...  Petitioner

                        Vs



1. SMT.ROSY, D/O.RAPPAI, PARAKKADAN HOUSE,
                       ...       Respondent

2. SHRI.MANI, S/O.KRISHNAN,

3. THE ASSISTANT EXECUTIVE ENGINEER,

4. THE ADDITIONAL DISTRICT MAGISTRATE,

                For Petitioner  :SRI.M.R.DHANIL

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :01/10/2010

 O R D E R
                        C.T. RAVIKUMAR, J
          - - - - - - - - - - - - -- - - - - - - - - - - - - - - -
                  W.P.(C) No.27880 OF 2010
          - - - - - - - - - - - - - - - - - - - - - - - - - - - -
         Dated this the 1st day of October, 2010

                          J U D G M E N T

Aggrieved by the action on the part of the 3rd

respondent to draw electric lines for granting electric

connection to the residential houses of respondents 1 and 2

through the property of the petitioner, this writ petition has

been filed. According to the petitioner he had never given any

consent for drawing electric connection through the proposed

route and therefore, he has raised objection before the 3rd

respondent. Evidently, based on the objection raised by the

petitioner the matter was referred to the 4th respondent in

accordance with the provisions. The matter is now admittedly,

pending before the 4th respondent. The learned Government

Pleader upon instructions submitted that the enquiry

including the site inspection has been conducted by the 4th

respondent and 3rd respondent was directed to submit a report

regarding the alternative proposal made by the petitioner

during the site inspection. On receipt of such a report a

decision will be taken after hearing the petitioner and the

concerned respondents. This is recorded. As the matter is,

thus, pending before the 4th respondent, there is no need to

WPC No.27880/2010 2

pursue this writ petition.

Accordingly, after recording the above submission this

writ petition is closed. However, the 3rd respondent shall not

draw electric lines to grant electric connection to respondents

1 and 2 through the petitioner’s property without obtaining

orders from the 4th respondent.

Sd/-

C.T. RAVIKUMAR, JUDGE
jma

//true copy//

P.A to Judge