High Court Madras High Court

P.S.Sanahulla vs The Superintending Engineer on 10 February, 2010

Madras High Court
P.S.Sanahulla vs The Superintending Engineer on 10 February, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATE:  10.02.2010

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN
										
Writ Petition No.2209 of 2010
&
M.P.No.1 of 2010


P.S.Sanahulla						...        Petitioner


Versus

1.The  Superintending Engineer,
   TNEB,Vellore District.

2.The Executive Engineer,(O&M),
   Tamilnadu Electricity Board,
   Vellore-6.

3.The Assistant Executive Engineer (O&M),
   Assistant Engineer Office,
   TNEB, Vallapatti-635805.
    Vellore.		   						 ...     Respondents

Prayer: This petition has been filed seeking for a writ of Mandamus, to uninstall the new electricity poles placed in the petitioner's property new No.55/50,Majith Street, Hidhayathur Village, Keezhpatti, Gudiyatham Taluk, Vellore District and to install it in any available alternative path clearing the encumbrance in the property.

		For Petitioner	 	 : M/s.D.O.Kaviyananthan
		For Respondents    	 : Mr.P.Srinivas



                 O R D E R

Heard the learned counsel appearing for the petitioner and the learned counsel appearing for the respondents.

2. Though the prayer sought for by the petitioner in the present writ petition is for a larger relief, the learned counsel appearing on behalf of the petitioner has submitted that it would suffice, if the representation, dated 30.12.2009, is directed to be disposed of by the second respondent, on merits, within a specified period.

3. The learned counsel appearing on behalf of the respondents, has no objection for such an order being passed by this Court.

4. In view of the submissions made by the learned counsels appearing on either side, without going into the merits of case, the respondent is directed to dispose of the representation, dated 30.12.2009, on merits and in accordance with law, after giving an opportunity of hearing to the petitioner and other persons concerned, within a period of twelve weeks from the date of receipt of a copy of this order. The petitioner is directed to furnish to the second respondent a copy of the representation, dated 30.12.2009, along with a copy of this order.

The writ petition is disposed of accordingly. No costs. Consequently, connected M.P is closed.

Index:Yes/No								        11.02.2010
Internet:Yes/No
arr

To

1.The  Superintending Engineer,
   TNEB,Vellore District.

2.The Executive Engineer,(O&M),
   Tamilnadu Electricity Board,
   Vellore-6.

3.The Assistant Executive Engineer (O&M),
   Assistant Engineer Office,
   TNEB, Vallapatti-635805.
    Vellore.	




















M.JAICHANDREN,J.
arr










W.P.NO.2209 OF 2010












10.02.2010