IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20609 of 2009(U)
1. PONNAMMA, D/O.KALIYAMMA, AGED 65 YEARS,
... Petitioner
Vs
1. THE ADDITIONAL DISTRICT MAGISTRATE,
... Respondent
2. THE ASSISTANT EXECUTIVE ENGINEER,
3. ROHINIYAMMA, PUTHIYAVEEDU,
For Petitioner :SRI.C.RAJENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :23/07/2009
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 20609 OF 2009 (U)
=====================
Dated this the 23rd day of July, 2009
J U D G M E N T
The challenge in this writ petition is against Ext.P2, an order
passed by the Additional District Magistrate exercising his powers
under Section 16 of the Indian Telegraph Act. A reading of the
orders shows that the 3rd respondent applied to the 2nd
respondent for supply of electrical energy. The proposal was to
draw the electric line, a portion of which was to pass through the
petitioner’s property. It was objected to and the 2nd respondent
approached the 1st respondent for removing the obstruction. The
1st respondent thereafter issued notice to the parties and passed
Ext.P2, which is under challenge in this writ petition.
2. A reading of the order shows that except 5 metres of
the line to be drawn, rest of the line is to pass through the
existing pathway used by the 3rd respondent. Therefore, the
petitioner is not affected prejudicially. I do not think in the factual
circumstances, any irregularity can be found in Ext.P2 warranting
interference in this proceedings.
Writ petition fails and is dismissed.
ANTONY DOMINIC, JUDGE
Rp