High Court Kerala High Court

Subhadra vs The Deputy Collector (Gi) And on 24 November, 2009

Kerala High Court
Subhadra vs The Deputy Collector (Gi) And on 24 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33702 of 2009(G)


1. SUBHADRA, D/O. KALLYANI,
                      ...  Petitioner

                        Vs



1. THE DEPUTY COLLECTOR (GI) AND
                       ...       Respondent

2. ASSISTANT EXECUTIVE ENGINEER

3. C.VISWAMBHARAN, C.V.SADANAM,

                For Petitioner  :SRI.R.V.SREEJITH

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :24/11/2009

 O R D E R
                            S.SIRI JAGAN, J.
                      ==================
                        W.P(C).No.33702 of 2009
                      ==================
              Dated this the 24th day of November, 2009
                            J U D G M E N T

The petitioner applied to the Kerala State Electricity Board for

electricity connection. The electric line has to be drawn through the

property of the 3rd respondent. The 3rd respondent objected to the

same. Therefore, the 2nd respondent- Assistant Executive Engineer of

the KSEB filed an application before the 1st respondent under Section

16(1) of the Indian Telegraph Act for permission to draw electricity

lines through the 3rd respondent’s property, which is Ext.P3 in this writ

petition. The petitioner seeks a direction to the 1st respondent to

consider and pass orders on Ext.P3 expeditiously.

2. I have heard the learned counsel for the petitioner, the

learned Government Pleader and the learned standing counsel

appearing for the Electricity Board. In the nature of the order I

propose to pass, I do not think it necessary to issue notice to the 3rd

respondent at this juncture.

3. Having heard the parties, I dispose of this writ petition with

a direction to the 1st respondent to consider and pass orders on Ext.P3

as expeditiously as possible, at any rate, within two months from the

date of receipt of a certified copy of this judgment after affording an

opportunity of being heard to the petitioner and respondents 2 and 3.

Sd/-

sdk+                                             S.SIRI JAGAN, JUDGE

          ///True copy///

      2

P.A. to Judge