High Court Kerala High Court

S & R Cable Vision vs Kerala State Electricity Board on 7 July, 2009

Kerala High Court
S & R Cable Vision vs Kerala State Electricity Board on 7 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35204 of 2008(N)


1. S & R CABLE VISION, MALSYAPURI P.O.
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY BOARD
                       ...       Respondent

2. THE EXECUTIVE ENGINEER, ELECTRICAL

3. ASSISTANT ENGINEER, ELETRICAL SECTION

4. THADEVOOS, S/O.JOSEPH, VATHURUTHY CABLE

                For Petitioner  :SRI.RENJITH THAMPAN

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

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :07/07/2009

 O R D E R
                      ANTONY DOMINIC, J.
                    ================
               W.P.(C) NO. 35204 OF 2008 (N)
               =====================

              Dated this the 7th day of July, 2009

                         J U D G M E N T

The prayer sought in this writ petition is to direct the

respondents to consider Ext.P2 and regularize the cables drawn

by the petitioner through 31 poles belonging to the respondent

Board.

2. According to the petitioner, by Ext.P3, they sought

permission to draw cables through the 28 posts specified in the

said communication. No response was forthcoming from the

Board, but however, the petitioner proceeded to draw the cables.

Subsequently, the Board issued Ext.P1 order dated 29/8/2008

permitting regularisation of such cables, subject to the following

conditions.

(i) regularize all unauthorized Cable TV
connections with effect from the date of
payment of 3 times the floor rate fixed by the
Board from the date of unauthorized
connection.

(ii) The cut-off date for regularizing the
unauthorized connection is fixed as 30.09.2008.

(iii) The Executive Engineers of Electrical
Division should give proper intimation and
publicity through media regarding this and to
dismantle with effect from 1.10.2008 all
unauthorized connections, which has not been
regularized as per this order.

WPC 35204/08
:2 :

3. Petitioner submits that they made Ext.P2 application

for the benefit of Ext.P1 and to regularize the cables drawn

through the 31 poles mentioned therein. Response was not

forthcoming and on the other hand, Ext.P5 was issued requiring

them to remove the cables. It is in these circumstances, the writ

petition is filed.

4. A reading of the conditions imposed in Ext.P1 itself

show that regularisation is permitted only from the date of

payment of 3 times the floor rate fixed by the Board. In Ext.P2,

apart from making a mere application, petitioner did not remit the

amount as specified in Ext.P1. If that be so, the application itself

is defective and the refusal of the Board in ordering regularisation

of the cables drawn by the petitioner cannot be faulted. If so,

Ext.P5 communication referred to above requiring the petitioner

to remove the cables also cannot be faulted.

Writ petition fails and is dismissed.

ANTONY DOMINIC, JUDGE
Rp