IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5041 of 2010(E)
1. A.T.AHAMMED, ARIMBRATHAYIL,
... Petitioner
Vs
1. THE DISTRICT MAGISTRATE,
... Respondent
2. THE SUB ENGINEER, KERALA STATE
3. THE EXECUTIVE ENGINEER,
4. MUKKIL SUHERA ,D/O.UNNER
5. THANKA,W/O.EDAPPATTA VELUTHARA @ SAFI
6. BABURAJ, S/O.VELUTHARA @ SAFI
For Petitioner :SRI.R.PARTHASARATHY
For Respondent :SRI.P.P.THAJUDEEN, SC, K.S.E.B
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :23/02/2010
O R D E R
P.R. RAMACHANDRA MENON, J.
..............................................................................
W.P.(C) No. 5041 OF 2010
.........................................................................
Dated this the 23rd February, 2010
J U D G M E N T
The grievance of the petitioner is that despite raising Ext.
P2 objection, the respondent Nos. 2 and 3 are proceeding with
further steps to cause the electric line to be drawn through the
property of the petitioner without obtaining permission of the
first respondent, who is the competent authority under the
relevant provisions of law.
2. The learned Standing Counsel appearing for the
respondents 1 and 2 submits that the objection preferred by the
petitioner has already been received and that the matter can
be caused to be considered by the first respondent,
simultaneously adding that the steps are being pursued to have
the same referred to the first respondent . In view of the limited
nature of the reliefs prayed for and proposed to be given, this
Court does not find it necessary to issue notice to the 4th to 6th
W.P.(C) No. 5041 OF 2010
2
respondents for the time being.
3. In the facts and circumstances, the respondent Nos. 2
and 3 are directed to cause Ext. P2 objection raised by the
petitioner to be referred to the first respondent within one
week from the date of receipt of a copy of the judgment. On
such an event, the first respondent shall consider the matter and
finalise the proceedings in accordance with law, after giving an
opportunity of hearing to the petitioner and all concerned,
including respondent Nos. 4 to 6. The proceedings in this regard
shall be finalised as expeditiously as possible, at any rate within
six weeks from the date of receipt of reference as above . It is
made clear that drawal of the line through the property of the
petitioner will be subject to the orders to be passed by the first
respondent .
The Writ Petition is disposed of as above.
P.R. RAMACHANDRA MENON,
JUDGE.
lk