High Court Kerala High Court

Damodaran vs The Additional District … on 2 November, 2009

Kerala High Court
Damodaran vs The Additional District … on 2 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19436 of 2009(Y)


1. DAMODARAN, VIZHASSERIL,
                      ...  Petitioner
2. SHANMUGHAM, VIZHASSERIL,

                        Vs



1. THE ADDITIONAL DISTRICT MAGISTRATE,
                       ...       Respondent

2. THE ASSISTANT EXECUTIVE ENGINEER

3. THE ASSISTANT ENGINEER,

4. MANCHU, CHERUMANNIL KIZHAKKATHIL

                For Petitioner  :SRI.P.B.SAHASRANAMAN

                For Respondent  :SRI.P.P.THAJUDEEN, SC, K.S.E.B

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :02/11/2009

 O R D E R
                            S.SIRI JAGAN, J.

                      ==================

                       W.P(C).No.19436 of 2009

                      ==================

              Dated this the 2nd day of November, 2009

                            J U D G M E N T

The petitioners are the owners of the property through which the

2nd respondent proposes to draw electric line for giving connection to

the 4th respondent. Since the petitioners objected to the same, the 2nd

respondent approached the 1st respondent, who passed Ext.P4 order

permitting the 2nd re respondent to draw line through the petitioners’

properties. The petitioners are challenging the same on the ground

that there are other feasible routes available, which was brought to the

attention of the 1st respondent, who has not considered the same, as

is evident from Ext.P4.

2. A counter affidavit has been filed by the 2nd respondent, in

which the contentions of the petitioners are sought to be refuted.

3. I have heard both sides.

4. On a perusal of Ext.P4 order, I feel that the order has not

been passed in accordance with the proposition of law laid down by

this Court Valsamma Thomas v. Additional District Magistrate [1997

(2) KLT 979]. When a party objects to drawing of electric lines through

his property and points out an alternate route, the Additional District

Magistrate has a duty to consider and state in his order, as to why that

alternate route is not more feasible than the route suggested by the

2

Electricity Board. Absolutely, no such consideration is evident from

Ext.P4. On that ground alone, Ext.P4 is liable to be quashed. I do so.

5. The learned Standing Counsel for the Electricity Board

submits that for considering the feasibility of the alternate routes

suggested by the petitioners, the owners of the properties through

which lines have to be alternatively drawn have also to be heard.

In the above circumstances, I dispose of this writ petition with a

direction to the 1st respondent to reconsider the entire matter including

the alternate routes suggested by the petitioners after hearing all

parties who would be affected by the alternate routes also. I make it

clear that the orders to be passed by the Additional District Magistrate

shall be a speaking order dealing with every aspect of the case and

giving reasons as to why the alternate routes are not more feasible

than the one suggested by the Board.

sdk+                                              S.SIRI JAGAN, JUDGE