High Court Kerala High Court

Thomas Idikkula vs District Collector on 29 May, 2008

Kerala High Court
Thomas Idikkula vs District Collector on 29 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11189 of 2008(F)


1. THOMAS IDIKKULA,
                      ...  Petitioner

                        Vs



1. DISTRICT COLLECTOR,
                       ...       Respondent

2. ADDITIONAL DISTRICT MAGISTRATE,

3. ASSISTANTE EXECUTIVE ENGINEER, KSEB,

4. C.M.PHILIP,

5. SALLY THOMAS, W/O THOMAS K.GEORGE,

6. ELSY, W/O MATHEW GEORGE,

                For Petitioner  :SRI.LIJU.V.STEPHEN

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

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :29/05/2008

 O R D E R
                                   K.M.JOSEPH, J.
                        - - - - - - - - - - - - - - - - - - - - - - - - -
                            WP.(C) No. 11189 of 2008
                        - - - - - - - - - - - - - - - - - - - - - - - - -
                      Dated this the 29th day of May, 2008

                                      JUDGMENT

Petitioner approached this court for quashing Ext.P2 and to

direct respondents 2 and 3 to refrain from drawing the electric line through

the property of the petitioner. Ext.P2 is an order passed under Section 16 of

the Indian Telegraph Act.

2. Today, when the matter came up, learned counsel appearing

for the petitioner submits that no order is necessary in the light of the

statement in Ext.R4(a) that the line will be drawn through the pathway

mentioned therein.

In the light of this development, the writ petition is closed.

(K.M. JOSEPH, JUDGE)

sb